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 8, Cited by 0]

Central Information Commission

Mrnitin Sudhakar Pradhan vs Department Of Telecommunications on 6 June, 2014

                        CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26101592
                                                             File No. CIC/BS/A/2013/000717/5282
                                                                   Date of hearing: 04 June 2014
                                                                  Date of decision: 06 June 2014
Relevant Facts emerging from the Appeal:

Appellant                                :      Mr. Nitin Sudhakar Pradhan
                                                20, Sahawas,
                                                Kashinath Dhuru Road,
                                                Dadar, Mumbai - 400028

Respondent                               :      CPIO & Director (TERM)
                                                Department of Telecommunications
                                                O/o the Dy. Director General (TERM)
                                                5th Floor, Technical Wing Saki Vihar Telephone
                                                Exchange Building,
                                                Saki Vihar Road,
                                                Andheri (E), Mumbai-400072

RTI application filed on                 :      12/07/2012
PIO replied on                           :      24/08/2012
First appeal filed on                    :      24/09/2012
First Appellate Authority order          :      09/11/2012
Second Appeal dated                      :      05/02/2013

Information sought

:

The applicant has sought the following information:-
3.3.1 Please provide me the certified copy of letter no. DDG/TERM/MBI/Penalty on CV/2011- 12/86 dated 07/12/11.
3.3.2 Please provide me certified copy of outward register confirming the dispatch of the letter no. DDG/TERM/MBI/Penalty on CV/2011-12/86 dated 07/12/11 to Vodafone. 3.3.3 Please provide me in the following format details about failure cases segregated in Vodafone and non-Vodafone subscribers identified by each and every TERM cell across India during the sample check audit of "re-verification of mobile subscribers"

from 1/9/06 till date of your reply Sr. No. TERM Area of LSA Total number of failure cases of "re-

                 Cell        Jurisdiction          verification of mobile subscribers"
                                                   indentified by the TERM cell during
                                                   sample check audit of
                                                   Vodafone            Non Vodafone
                                                   subscribers         subscibers




                                                                                           Page 1 of 6

3.3.4 Please provide the certified copies of inward register confirming receipt of Vodafone letter no. VIL/Nodal/206/2011 dated 28/12/11 in Security-TERM department. 3.3.5 Please provide the certified copy of inward register confirming receipt of Vodafone letter dated 2/4/12 signed by Zillah Vaz DGM-CSG justifying deactivation of cell number 9820142020 subscribed by Nitin Pradhan in TERM Mumbai.

3.3.6 Please provide the certified document that will confirm the receipt of demand draft in Pay & Accounts department paid by Vodafone towards penalty imposed on Vodafone for non-production of subscriber document of mobile no. 98201 42020 subscribed by Nitin Sudhakar Pradhan.

3.3.7 Please provide the certified document that will confirm the encashment of demand draft in Pay & Accounts department paid by Vodafone towards penalty imposed on Vodafone for non-production of subscriber document of mobile no. 98201 42020 subscribed by Nitin Sudhakar Pradhan. Please provide the certified copy of DoT document which has mandated an accounting head to be used to account such penalty receipts. 3.3.8 Please provide the certified copy of the report of the sample check audit of mobile subscriber documents carried out by TERM, Mumbai in September 2011. 3.3.9 Please provide the certified copy of the DoT document published in compliance to the section 4(1)(b) of the RTI Act which has documented the standard operating procedure for sample check audit of mobile subscriber documents and the procedure of imposition of penalty for failed cases of re-verification of mobile subscriber documents. 3.3.10 Please provide the certified copy of the standard operating procedure published in compliance to the section 4(1)(b) of the RTI Act which has documented supervision/oversight procedure to ensure that all TERM cells spread across India will scrupulously execute the sample check audit of mobile subscriber documents every month. Please inform me whether such supervision/oversight procedure requires a report to be retained at DoT.

3.3.11 Please inform me all months in which sample check audit of mobile subscriber documents has been conducted by TERM Mumbai after September 2011. 3.3.12 Please provide the certified copy of the TERM Mumbai letter to which DGM, CSG of Vodafone has replied on 2/4/12.

3.3.13 Please inform me Name, designation and office address of the DoT officer who has taken the decision to dispose of DOTEL/P/2010/00755 by stating "...reverification process includes correcting the CAF for any type of deficiency. It is therefore considered that requesting customer to resubmit CAF/document towards correction of CAF is part of reverification process, undertaken by the operator". Please provide the certified copy of DoT document published in compliance to the section 4(1)(b) of the RTI Act which has explicitly accorded an authority to interpret a DoT directive on this officer. 3.3.14 Please provide the certified copy of DoT document published in compliance to the section 4(1)(b) of the RTI Act which has explicitly accorded an authority on the PG officer to accept an interpretation of DoT directive and close a grievance based on it. 3.3.15 Please provide the certified copy of the docket history of DOTEL/P/2010/00755.

Page 2 of 6

Grounds for the Second Appeal:

The CPIO has not provided the desired information.
Relevant Facts emerging during Hearing:
The following were present Appellant: Mr. Nitin Sudhakar Pradhan M:
Respondent: Mr. Pankaj Porwal CPIO through VC The appellant stated that copy of sample check audit carried out by the TERM Cell Mumbai in September 2011 has not been given on the grounds that it contains third party information overlooking the provisions of section 10 of the RTI Act which provides for severance of information which is not disclosable. He further pleaded that he specifically requires the months in which the sample audit was conducted after September 2011 till the date of his RTI application and the information requested under item 3.3.13(2). While concluding the appellant pointed out that the CPIO has not followed the provision of Section 10(2) of the RTI Act as no notice was given to him and has also not provided certified copies of documents though specifically requested in the RTI application. The CPIO stated that he will go through the audit report for September 2011 and in case it contains information relating to the appellant the same will be provided after severing information relating to third party(s). As regards information relating to the months in which the sample audit was conducted the CPIO explained that audit is an ongoing process and it is not necessary that it should take place each month and/or concluded during the month itself, however, he will go through the records and provide the month and date(s) on which the audit was undertaken/concluded during the above period. The CPIO further stated that the information requested under query 3.3.13 (2) is not available in material form and the same has been intimated to the appellant. As regards certified copies of the documents the CPIO stated that the photocopies supplied to the appellant bears the date, designation and signature of the official(s) and if the appellant desires the official stamp can be fixed. The CPIO concluded by stating that Section 10(2) has not been violated as it can be seen from the appellant's RTI application that he has sought information pertaining to himself which has been duly extracted and supplied. The appellant stated that he had specifically asked for stamped copies of certified documents and pointed out that the respondents have replied after 42 days as against the mandatory period of 30 days. The CPIO stated that the RTI application was filed with the Director (PG) DoT Delhi and was received at his office on 27/7/2012 and the reply was given timely on 24/8/2012. The appellant stated that though he has not mentioned anything in his 2 nd appeal but he has sent a mail to the Commission pointing out deficiencies against two offices viz. Director (PG) and Director(S-I).
Interim Decision notice:
The CPIO is directed to supply the following:
1- The extract of the sample audit report of September 2011 to the extent it relates to the appellant.
2- The period & date of conclusion of sample audit(s) conducted during the period September 2011 to July 2012.
3- Affix the office stamp on the photocopies of the documents supplied/ to be supplied to the appellant.
The above information should be supplied to the appellant, free of cost, within 15 days from the date of receipt of this order.
The hearing is adjourned for 04/06/2014 at 04.00PM.
Relevant Facts emerging during Hearing on 04/06/2014:
The following were present Page 3 of 6 Appellant: Mr. Nitin Sudhakar Pradhan M:
Respondent: Mr. Pankaj Porwal CPIO through VC The CPIO stated that as ordered in the last hearing the information has been supplied. The appellant pointed out that it is obvious that the remaining information has been supplied only after the directions of the Commission and there were previous instances also where the respondent supplied some information after the matter was heard by the Commission. He pleaded for initiating disciplinary action against the CPIO and the FAA. The CPIO contended that it is obvious from the proceedings before the Commission that every effort has been made to provide information to the appellant in response to his various RTI applications and the Commission's orders have also been meticulously complied in a timely manner and that there is/was no intent whatsoever to delay/deny any information to the appellant.
Decision Notice:
It seen from the record that the appellant in his 2nd appeal to the Commission has enclosed a copy of his RTI application dated 12/07/2012, PIO/Director (Term) reply dated 24/08/2012 and copy of his 1st appeal dated 24/09/2012 addressed to the DDG (Term) Mumbai and all the points raised by him in his 2nd appeal have been covered in his oral submissions made before the Commission on 29/04/2014. Hence, at this stage he cannot be allowed to raise any fresh issue(s) against other officers viz. Director (PG) and Director (SI).
As all the information sought in the appellant's 2 nd appeal has already been provided, the only issue to be decided is on his plea to initiate disciplinary proceeding against the PIO/Director (Term)/FAA.

The PIO in his submissions has already explained that the appellant had filed his RTI application with the Director (PG) DoT Delhi which was received at his office in Mumbai on 27/07/2012 and the reply was given timely on 24/08/2012. He has further stated that every effort has been made to supply information to the appellant in response to his various RTI applications and the Commission's orders have been meticulously complied in a timely manner.

Section 20(2) of the RTI Act reads as under:

2) Where the Central Information Commission or the State Information Commission, as the case may be, at the time of deciding any complaint or appeal is of the opinion that the Central Public Information Officer or the State Public Information Officer, as the case may be, has, without any reasonable cause and persistently, failed to receive an application for information or has not furnished information within the time specified under sub-section (/) of section 7 or malafidely denied the request for information or knowingly given incorrect, incomplete or misleading information or destroyed information which was the subject of the request or obstructed in any manner in furnishing the information, it shall recommend for disciplinary action against the Central Public Information Officer or the State Public Information Officer, as the case may be, under the service rules applicable to him.

The legal position in respect of penal proceedings has been examined and clarified by the Hon'ble Delhi High Court in its decision dated 02/02/2012 (W.P.(C) 766/2010 & CM No. 1611/2010) holding as under:-

"The aspect of levy of penalty on the PIO is governed by Section 20 of the Right to Information Act (RTI Act). It states that the CIC may at the time of deciding any complaint or appeal impose penalty on the CPIO, where he is of the opinion that the Page 4 of 6 CPIO has, without any reasonable cause, refused to receive an application for information or has not furnished information within the time specified under sub-section (1) of section 7 or malafidely denied the request for information or knowingly given incorrect, incomplete or misleading information or destroyed information which was the subject of the request or obstructed in any manner in furnishing the information. The crux of the said provision is that the PIO should have obstructed the supply of the information with intent or should have acted consciously and deliberately in a manner so as to block the provision of the information."

In its subsequent decision dated 1/6/2012 the Hon'ble Delhi High Court in the matter of Registrar of Companies & Ors. vs. Dharmendra Kumar Garg & Anr. W.P.(C) 11271/2009, while deliberating on the issue of penal proceedings, has observed as under:

"61. ......................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 CPIO in every other case, without any justification, it would instill a sense of constant apprehension on 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 consequence 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............"

In facts and circumstances of the matter at hand it is evident that the CPIO's acts did not constitute any persistent refusal to receive application or malafide denial of the request for information or knowingly giving incorrect, incomplete or misleading information or destruction of information or obstruction in any manner in furnishing the information. Thus, in the light of the aforementioned judicial pronouncements, no case for initiating penal proceedings/disciplinary action against the CPIO is made out.

In view of the appellant's repeated pleas, it is pertinent to clarify at this point that there is no provision in the RTI Act to initiate any penal/disciplinary action against the Appellate Authority. Thus, the contentions of the appellant to that effect are misconceived and not maintainable in law.

Since, the information as sought by the appellant has already been furnished, nothing more remains to be adjudicated.

The matter stands disposed of accordingly.

Page 5 of 6

BASANT SETH Information Commissioner Authenticated true copy:

(R. L. Gupta) Dy. Registrar/Designated Officer Page 6 of 6