Central Information Commission
Parveen Kumar Mehta vs National Building Construction ... on 5 November, 2020
Author: Neeraj Kumar Gupta
Bench: Neeraj Kumar Gupta
के ीय सूचना आयोग
Central Information Commission
बाबा गंगनाथ माग, मुिनरका
Baba Gangnath Marg, Munirka
नई द ली, New Delhi - 110067
ि तीय अपील सं या/Second Appeal No. CIC/NBCCL/A/2019/602874
Parveen Kumar Mehta ... अपीलकता/Appellant
VERSUS
बनाम
CPIO, National Building ... ितवादी/Respondent
Construction Corporation Limited,
New Delhi.
Relevant dates emerging from the appeal:
RTI : 22-10-2018 FA : 06-12-2018 SA : 20-02-2019
CPIO : 07-12-2018 FAO : Not on Record Hearing: 02-11-2020
ORDER
1. The appellant filed an application under the Right to Information Act, 2005 (RTI Act) before the Central Public Information Officer (CPIO), National Building Construction Corporation Limited, New Delhi seeking following information:-
"Details about the Arbitration Awards on claims decided in favour of contractors of National Building Construction Corporation Limited in the last five years starting 01-04-2013 to 31-03-2018 which were paid out by NBCC without challenging it further."
2. The CPIO responded on 07-12-2018. The appellant filed the first appeal dated 06-12-2018 which was not disposed of by the first appellate authority. Thereafter, he filed a second appeal u/Section 19(3) of the RTI Act before the Commission requesting to take appropriate legal action against the CPIO u/Section 20 of the RTI Act, 2005 and also to direct him to provide the sought for information.
Hearing:
3. The appellant, Mr. Parveen Kumar Mehta attended the hearing through audio conferencing. Ms. Manjeeta Mahajan, CPIO participated in the hearing Page 1 of 6 representing the respondent through audio conferencing. The written submissions are taken on record.
4. The appellant stated that there is delay in furnishing the information and therefore, an appropriate legal action should be initiated against the CPIO u/Section 20 of the RTI Act, 2005.
5. The respondent submitted that the query raised by the appellant is not specific and therefore, they have provided only the no. of such Arbitration Awards in the following terms:-
"2013-14:-Nil, 2014-15:-Nil, 2015-16:-2 matters, 2016-17:-2 matters, 2017-18:-1 matter."
Decision:
6. This Commission observes that the query raised by the appellant regarding 'details about the Arbitration Awards on claims decided in favour of contractors of National Building Construction Corporation Limited in the last five years from 01-
04-2013 to 31-03-2018 which were paid out by NBCC without challenging it further' is not very specific and it does not even indicate as to what details of the arbitration awards are expected from the CPIO. Hence, the CPIO has rightly provided the numerical figures of such arbitration awards according to his understanding. However, the CPIO is not obliged to interpret the non-specific query and then provide clarification and interpretation of the documents to the appellant as per the provisions of the RTI Act, 2005. This sort of non-specific query seeking clarification from the CPIO is not covered within the definition of 'information' u/Section 2(f) of the RTI Act, 2005. In this regard, the Commission refers to the definition of 'information' u/s Section 2(f) of the RTI Act, 2005 which is reproduced below:-
"information" means any material in any form, including records, documents, memos, e-mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, papers, samples, models, data material held in any electronic form and information relating to any private body which can be accessed by a public authority under any other law for the time being in force."
Furthermore, a reference can also be made to the relevant extract of Section 2 (j) of the RTI Act, 2005 which reads as under:-
"(j) right to information" means the right to information accessible under this Act which is held by or under the control of any public authority and includes ........"Page 2 of 6
In this context, a reference is also made to the Hon'ble Supreme Court decision in CBSE and Anr. v. Aditya Bandopadhyay and Ors, 2011 (8) SCC 497, wherein it was held as under:-
35..... "It is also not required to provide 'advice' or 'opinion' to an applicant, nor required to obtain and furnish any 'opinion' or 'advice' to an applicant. The reference to 'opinion' or 'advice' in the definition of 'information' in section 2(f) of the Act, only refers to such material available in the records of the public authority. Many public authorities have, as a public relation exercise, provide advice, guidance and opinion to the citizens. But that is purely voluntary and should not be confused with any obligation under the RTI Act."
Similarly, the High Court of Bombay in Dr. Celsa Pinto, Ex-Officio Joint Secretary (School Education) v. The Goa State Information Commission on 3 April, 2008 (2008 (110) Bom L R 1238) had held as under:-
"Section 2(f) -Information means any material in any form, including records, documents, memos e-mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, reports, papers, samples, models, data material held in any electronic form and information relating to any private body which can be accessed by a public authority under any other law for the time being in force; The definition cannot include within its fold answers to the question why which would be the same thing as asking the reason for a justification for a particular thing. The Public Information Authorities cannot expect to communicate to the citizen the reason why a certain thing was done or not done in the sense of a justification because the citizen makes a requisition about information. Justifications are matter within the domain of adjudicating authorities and cannot properly be classified as information."
The definition cannot include within its fold answers to the question why which would be the same thing as asking the reason for a justification for a particular thing. The Public Information Authorities cannot expect to communicate to the citizen the reason why a certain thing was done or not done in the sense of a justification because the citizen makes a requisition about information. Justifications are matter within the domain of adjudicating authorities and cannot properly be classified as information."
Page 3 of 67. There is delay in furnishing the information and therefore, the then CPIO is cautioned to be more meticulous in future and not to contravene the provisions of the RTI Act, 2005. It is noted that the appellant has pressed for imposition of penalty on the CPIO, therefore, with regard to the situations governing imposition of penalty on the CPIO under Section 20 of the RTI Act, 2005, this Commission refers to the decision dated 01-06-2012 of the Hon'ble Delhi High Court in W.P.(C) 11271/2009 titled as Registrar of Companies & Ors v. Dharmendra Kumar Garg & Anr., wherein, it was held as under:-
"61. Even if it were to be assumed for the sake of argument, that the view taken by the learned Central Information Commissioner in the impugned order was correct, and that the PIOs were obliged to provide the information, which was otherwise retrievable by the querist by resort to Section 610 of the Companies Act, it could not be said that the information had been withheld malafide or deliberately without any reasonable cause. It can happen that the PIO may genuinely and bonafidely entertain the belief and hold the view that the information sought by the querist cannot be provided for one or the other reasons. Merely because the CIC eventually finds that the view taken by the PIO was not correct, it cannot automatically lead to issuance of a show cause notice under Section 20 of the RTI Act and the imposition of penalty. The legislature has cautiously provided that only in cases of malafides or unreasonable conduct, i.e., where the PIO, without reasonable cause refuses to receive the application, or provide the information, or knowingly gives incorrect, incomplete or misleading information or destroys the information, that the personal penalty on the PIO can be imposed. This was certainly not one such case. If the CIC starts imposing penalty on the PIOs in every other case, without any justification, it would instill a sense of constant apprehension in those functioning as PIOs in the public authorities, and would put undue pressure on them. They would not be able to fulfill their statutory duties under the RTI Act with an independent mind and with objectivity. Such consequences would not auger well for the future development and growth of the regime that the RTI Act seeks to bring in, and may lead to skewed and imbalanced decisions by the PIOs Appellate Authorities and the CIC. It may even lead to unreasonable and absurd orders and bring the institutions created by the RTI Act in disrepute."Page 4 of 6
8. Similarly, the following observations of the Hon'ble Delhi High Court in Bhagat Singh v. CIC & Ors., WP(C) 3114/2007 are pertinent in this matter:-
"17. This Court takes a serious note of the two year delay in releasing information, the lack of adequate reasoning in the orders of the Public Information Officer and the Appellate Authority and the lack of application of mind in relation to the nature of information sought. The materials on record clearly show the lackadaisical approach of the second and third respondent in releasing the information sought. However, the Petitioner has not been able to demonstrate that they malafidely denied the information sought. Therefore, a direction to the Central Information Commission to initiate action under Section 20 of the Act, cannot be issued."
9. Furthermore, the Hon'ble Delhi High Court in the decision of Col. Rajendra Singh v. Central Information Commission and Anr., WP (C) 5469 of 2008 dated 20-03-2009 has held as under:-
"Section 20, no doubt empowers the CIC to take penal action and direct payment of such compensation or penalty as is warranted. Yet the Commission has to be satisfied that the delay occurred was without reasonable cause or the request was denied malafidely. ...The preceding discussion shows that at least in the opinion of this Court, there are no allegations to establish that the information was withheld malafide or unduly delayed so as to lead to an inference that petitioner was responsible for unreasonably withholding it."
10. In light of the factual matrix of the case and the aforesaid case-laws, this Commission comes to the conclusion that the CPIO is not obliged to draw any inference from the non-specific query raised by the appellant. Further, it is concluded that the appellant has not been able to substantiate his contentions regarding malafide denial of information by the respondent or for withholding it without any reasonable cause. In view of this, no action under Section 20 of the RTI Act, 2005 is warranted in this case. Hence, no further intervention of the Commission is required in the matter.
11. With the above observations, the appeal is disposed of.
Page 5 of 612. Copy of the decision be provided free of cost to the parties.
नीरज कु मार गु ा)
Neeraj Kumar Gupta (नीरज ा
सूचना आयु )
Information Commissioner (सू
दनांक / Date:02-11-2020
Authenticated true copy
(अिभ मािणत स यािपत ित)
S. C. Sharma (एस. सी. शमा),
Dy. Registrar (उप-पंजीयक),
(011-26105682)
Addresses of the parties:
1. The CPIO
National Building Construction Corporation
Limited, Nodal CPIO, RTI Cell, NBCC Bhawan,
Lodhi Road, New Delhi -110003.
2. Parveen Kumar Mehta
Page 6 of 6