Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 15, Cited by 0]

Central Information Commission

Vishnu Priya vs Directorate Of Adult Education on 16 November, 2018

                                         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/CBSED/A/2017/604377-BJ
Ms Vishnu Priya
                                                                           ....अपीलकता
/Appellant
                                            VERSUS
                                               बनाम
CPIO
Central Board of Secondary Education
"Shiksha Kendra", 2, Community Centre
Preet Vihar, Delhi - 110092

                                                                       ... ितवादीगण /Respondent
Date of Hearing       :                15.11.2018
Date of Decision      :                16.11.2018


Date of RTI application                                                      06.03.2017
CPIO's response                                                              25.04.2017
Date of the First Appeal                                                     09.05.2017
First Appellate Authority's response                                         13.06.2017
Date of diarized receipt of Appeal by the Commission                         Nil

                                           ORDER

FACTS The Appellant vide her RTI application sought information regarding intimating all affiliated schools about the amendments to the Payment of Gratuity Act, 1972 with retrospective effect from 03.04.1997 on 31.12.2009 and inclusion of the word "teachers" under the employees category in the Act, making teachers working in unaided educational institutions eligible for Gratuity if they had continuous service of 5 yrs, copy of the related circular/ notification issued to the schools.

The CPIO, vide its letter dated 05.04.2017 referred to Rule 10 and Chapter VII of the affiliation byelaws which were available on the board's website the details of which were provided in the reply. The Appellant was also requested to peruse the Board's circular dated 18.10.2010. Dissatisfied by the response, the Appellant approached the FAA. The FAA, vide its order dated 13.06.2017 concurred with the response of the CPIO, HEARING:

Facts emerging during the hearing:
The following were present:
Appellant: Mr. G. Vasantharajan Appellant's representative through VC;
Page 1 of 5
Respondent: Ms. Seema Khakha, Assistant Secretary and Ms. Lata Arora, Section Officer, New Delhi;
The Appellant's representative reiterated the contents of the RTI application and stated that his query remained unanswered. Acknowledging the receipt of replies from the CPIO / FAA, he desired answer to the specific query raised by him in respect of amendment to the Gratuity Act and its applicability to the unaided schools. The Respondent drew the attention of the Appellant to the CBSE circular dated 18.10.2010 as also the amended affiliation byelaws of 2018 issued by them which were in the public domain. It was articulated that the Appellant was seeking clarifications and interpretative answers to the RTI queries which was beyond the purview of the RTI Act, 2005. The Commission was in receipt of a written submission from the Appellant dated 11.11.2018, wherein while re-iterating the reply of the CPIO/ FAA, it was stated that Rule 10 and Chapter VII of the CBSE Affiliation Rules and the letter of CBSE Board dated 18.10.2010 had not conveyed important changes brought about by the gazette of 2009 to unaided schools teachers regarding their eligibility to Gratuity and most of them were deprived of their Gratuity unless they knocked at the doors of the Labour Commissioner which they could ill afford as it involved expenditure and time. The FAA by stating that only available information could be provided admitted that it had no relevant information relating to the Gazette Notification on Gratuity in his office records. No circulation or notification had been issued by the CBSE regarding Gratuity Gazette of 2009, as no such records were available. When an important notification like the Gazette Notification of 2009 was enacted, the CBSE should have highlighted it to its unaided schools, so that teachers could be benefitted by circular and also including it as part of affiliation rules and also monitored it by seeking information from unaided schools under CBSE through Committees inspecting schools and also verifying the balance sheets of unaided schools to check if provision was made for Gratuity in Schools. Thus, it was clear that the schools had failed to issue circular or notification when the Union Government had amended the Payment of Gratuity Act, 1972 pertaining to teachers working in unaided educational institutions with retrospective effect from April 3, 1997 and included "teachers" under the "employees"

category in the Act and notified in official Gazette of India on 31.12.2009.

The Commission referred 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 ........"

In this context a reference was made to the Hon'ble Supreme Court decision in 2011 (8) SCC 497 (CBSE Vs. Aditya Bandopadhyay), wherein it was held as under:

Page 2 of 5
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."

Furthermore, the Hon'ble Supreme Court of India in Khanapuram Gandaiah Vs. Administrative Officer and Ors. Special Leave Petition (Civil) No.34868 OF 2009 (Decided on January 4, 2010) had held as under:

6. "....Under the RTI Act "information" is defined under Section 2(f) which provides:
"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."

This definition shows that an applicant under Section 6 of the RTI Act can get any information which is already in existence and accessible to the public authority under law. Of course, under the RTI Act an applicant is entitled to get copy of the opinions, advices, circulars, orders, etc., but he cannot ask for any information as to why such opinions, advices, circulars, orders, etc. have been passed."

7. "....the Public Information Officer is not supposed to have any material which is not before him; or any information he could have obtained under law. Under Section 6 of the RTI Act, an applicant is entitled to get only such information which can be accessed by the "public authority" under any other law for the time being in force. The answers sought by the petitioner in the application could not have been with the public authority nor could he have had access to this information and Respondent No. 4 was not obliged to give any reasons as to why he had taken such a decision in the matter which was before him."

The Commission observed that the framework of the RTI Act, 2005 restricts the jurisdiction of the Commission to provide a ruling on the issues pertaining to access/ right to information and to venture into the merits of a case or redressal of grievance. The Commission in a plethora of decisions including Shri Vikram Singh v. Delhi Police, North East District, CIC/SS/A/2011/001615 dated 17.02.2012 Sh. Triveni Prasad Bahuguna vs. LIC of India, Lucknow CIC/DS/A/2012/000906 dated 06.09.2012, Mr. H. K. Bansal vs. CPIO & GM (OP), MTNL CIC/LS/A/2011/000982/BS/1786 dated 29.01.2013 had held that RTI Act was not the proper law for redressal of grievances/disputes.

The Hon'ble Supreme Court of India in the matter of Union of India v. Namit Sharma in REVIEW PETITION [C] No.2309 OF 2012 IN Writ Petition [C] No.210 OF 2012 with State of Rajasthan and Anr. vs. Namit Sharma Review Petition [C] No.2675 OF 2012 In Writ Petition [C] No.210 OF 2012 had held as under:

"While deciding whether a citizen should or should not get a particular information "which is held by or under the control of any public authority", the Information Page 3 of 5 Commission does not decide a dispute between two or more parties concerning their legal rights other than their right to get information in possession of a public authority. This function obviously is not a judicial function, but an administrative function conferred by the Act on the Information Commissions."

Furthermore, the High Court of Delhi in the matter of Hansi Rawat and Anr. vs. Punjab National Bank and Ors. LPA No.785/2012 dated 11.01.2013 held as under:

"6. The proceedings under the RTI Act do not entail detailed adjudication of the said aspects. The dispute relating to dismissal of the appellant No.2 LPA No.785/2012 from the employment of the respondent Bank is admittedly pending consideration before the appropriate forum. The purport of the RTI Act is to enable the appellants to effectively pursue the said dispute. The question, as to what inference if any is to be drawn from the response of the PIO of the respondent Bank to the RTI application of the appellants, is to be drawn in the said proceedings and as aforesaid the proceedings under the RTI Act cannot be converted into proceedings for adjudication of disputes as to the correctness of the information furnished."

Moreover, in a recent decision in Govt. of NCT vs. Rajendra Prasad WP (C) 10676/2016 dated 30.11.2017, the Hon'ble High Court of Delhi had held as under:

6. The CIC has been constituted under Section 12 of the Act and the powers of CIC are delineated under the Act. The CIC being a statutory body has to act strictly within the confines of the Act and is neither required to nor has the jurisdiction to examine any other controversy or disputes.
7. In the present case, it is apparent that CIC had decided issues which were plainly outside the scope of the jurisdiction of CIC under the Act. The limited scope of examination by the CIC was: (i) whether the information sought for by the respondent was provided to him; (ii) if the same was denied, whether such denial was justified; (iii) whether any punitive action was required to be taken against the concerned PIO; and (iv) whether any directions under Section 19(8) were warranted. In addition, the CIC also exercises powers under Section 18 of the Act and also performs certain other functions as expressly provided under various provisions of the Act including Section 25 of the Act. It is plainly not within the jurisdiction of the CIC to examine the dispute as to whether respondent no.2 was entitled to and was allotted a plot of land under the 20-Point Programme.

A similar view delineating the scope of the Commission's jurisdiction was also taken by the Hon'ble High Court of Delhi in Sher Singh Rawat vs. Chief Information Commissioner and Ors., W.P. (C) 5220/2017 and CM No. 22184/2017 dated 29.08.2017 and in the matter of Shobha Vijender vs. Chief Information Commissioner W.P. (C) No. 8289/2016 and CM 34297/2016 dated 29.11.2017.

DECISION:

Page 4 of 5
Keeping in view the facts of the case and the submissions made by both the parties, no further intervention of the Commission is required in the matter. For redressal of his grievance, the Appellant is advised to approach an appropriate forum.
The Appeal stands disposed accordingly.


                                                              Bimal Julka (िबमल जु	का)
                                                Information Commissioner (सूचना आयु )
Authenticated true copy
(अ भ मा णत स या पत        त)



K.L. Das (के .एल.दास)
Dy. Registrar (उप-पंजीयक)
011-26182598/ [email protected]
 दनांक / Date: 16.11.2018



Copy to:

1- The Chairman,      CBSE,    Shiksha    Kendra,   2,   Community    Centre,   Preet   Vihar,
   Delhi - 110092




                                                                                    Page 5 of 5