Central Information Commission Judgements

Mr.Sunilmisra vs Ministry Of Railways on 12 April, 2010

Central Information Commission
Mr.Sunilmisra vs Ministry Of Railways on 12 April, 2010
                         Central Information Commission

                                                                                                 CIC/AD/A/2010/000495
                                                                                                   Dated April 12, 2010


Name of the Appellant                                    :    Mr. Sunil Mishra


Name of the Public Authority                             :    M/o Railways, New Delhi


Background

1. The RTI Application was filed on 05.01.2010. The Applicant  stated that with reference to FIR dated 

30.11.2009 in CBI/JP’s case number RC JAI 2009 A 0025, a search was conducted at his residence 

on 03.12.2009 by CBI Inspector Shri Jagdish Prasad and his team. In this connection he wanted to 

know whether any approval was accorded by the Railway Board to conduct an enquiry into any 

allegation  relating  to the  Joint  Secretary or above. The PIO replied on 22.01.2010 enclosing the 

information received from the Directorate in which the Joint Director Vigilance stated that information 

cannot  be  furnished as the  case is still under investigation by CBI. The information is, therefore 

exempt  under   section   8   (1)   (h)  of  the  RTI  Act,  2005.  The  Applicant    filed  his    First  Appeal  on 

09.02.2010, stating that the information sought by him was pre requisite for initiating the process of 

investigation; therefore the information is not exempt from disclosure. The Appellate Authority replied 

on 02.03.2010 enclosing the reply of Section Officer Vigilance   stating that Shri Sunil Mishra had 

asked   for   information   whether   any   approval   was   accorded   by   the   Railway   Board   to   CBI   for 

conducting investigation into the allegations against him and to provide him a copy of such approval 

thereof. He also desired to know and have copy of the correspondences made with the CVC/CBI by 

Railway  Board prior to  conducting the investigation into the allegations against him. The case is 

currently  under  investigation  with the CBI. Therefore  the  Govt.  would  have given permission for 

investigation.  However,  the correspondences relating to grant of such permission is classified as 

Secret. Not satisfied with the reply the Applicant   filed his Second Appeal seeking the information 

once again. 

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing on April 12, 

2010.  

3. Mr. Vikas, Director Vigilance and Shantanu Datta, SO represented the Public Authority.

4. The Appellant was present during the hearing.

Decision

5. The Respondent submitted that in response to the First Appeal, information against Point 1 was 

provided. However, as for Point 2, the Respondent stated that the order giving sanction for investigation  was 

not disclosed as it is an advice given by the Vigilance Officer of the Ministry to the CBI and any disclosure of 

information would result in disclosure of the identity of the Vigilance and CBI officers and may endanger the 

physical safety of the officers .  The Respondent produced the said letters before the Commission. On perusal 

of the letters and after hearing the submission of the Respondent and noting that  the investigation  has yet to 

be completed by the CBI  the  Commission denies  disclosure of the information under section 8 (1) (g) of the 

RTI Act as  disclosure of identity of officers may endanger their  physical safety  and also under Section 8(1)(h) 

as  it is felt that there is every likelihood of the information being used to pressurize the Vigilance/CBI  Officer 

into changing his position/stand during the investigation,

6. The appeal is accordingly disposed of. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr. Sunil Misra,
915, Rani Sati Nagar,
Gautam Marg, Bansipath Crossing,
Jaipur­ 302019

2. The CPIO,
M/o Railways,
CPIO­II, Railway Board,
Rail Bhavan, Raisina Road,
New Delhi 

3. The Appellate Authority 
M/o Railways,
CPIO­II, Railway Board,
Rail Bhavan, Raisina Road,
New Delhi 

4. Officer in charge, NIC

5. Press E Group, CIC