Central Information Commission Judgements

Mr.Mukesh Saini vs Ministry Of Home Affairs on 13 July, 2010

Central Information Commission
Mr.Mukesh Saini vs Ministry Of Home Affairs on 13 July, 2010
                  CENTRAL INFORMATION COMMISSION
              Appeal No. CIC/SS/A/2009/000206 dated 30-12-2009
                Right to Information Act 2005 - Section 19

Appellant:           Shri Mukesh Saini
Respondent:          National Security Council Secretariat
                      Decision announced: 13.7.2010


FACTS

By an application of 12-6-2008 Shri Mukesh Saini of Central Jail, Tihar,
New Delhi applied to the CPIO, National Security Council Secretariat seeking
the following information:

“(A) Date of receipt of the Special Cell letters No.
2871&2872/ACP/NDR both dated 30.6.2006 and certified
copy of the record of such receipt by NSCS.

(B) From the file on which opinion was formed, the dates of
FIRST signatory and LAST signatory prior to arriving at final solution.
(C) As NSCS letters nos. 1206 and 1207/Dir. (VM)/2006 are
UNDATED the dates on which these letters were sent to the Police and
how and certified copy of the record of despatch.
(D) As I have reasons to doubt the truthfulness of reply and
also as there are more than 45 documents where the petitioner has
produced false, half truth or forged documents in Court, please provide
following information. It must be noted that I am not interested in the
contained of the following letters:-

(i) Date and addresses of letter no. 1205/Dir.
(VM)/2006.

(ii) Date and address of letter no. 1208/Dir.
(VM)/2006.

6. The present position of the case in the court is that
‘framing of charges’ have begun, but presently stayed by
an order of Hon’ble Supreme Court hence please do not
misuse section 8/ (1) (h) of RTI Act to block the
information as investigation was completed and
prosecution had already stated what they wanted to
stated.

7. The information sought in para 5 above has by no stretch
of imagination can directly, indirectly or remotely impacts
national security. That is why in para 5 (d) I am not even
interested in the subject matter of the concerned letters.
This is only to verify the facts that information provided is
truthful. Hence, please do not misuse section 8 (a) to
wrongly block the information. And if such an action is
taken to deny me the information, I shall presume that the

1
intend is malicious, and may seek necessary action under
RTI Act.

8. It must be noted that these two documents are the only
evidence against me and are the sole cause of
ascertainment of my personal liberty. The section 7 (1) of
RTI Act is specific about it to provide information within
48 hours in such a situation.”

To this Shri Mukesh Saini received a response dated 18-7-08 from
CPIO, Shri G. Rajiv, Under Secretary National Security Council Secretariat
answering his questions point-wise as below:

S. No. Information requested for Reply of NSCS

(a) Date of receipt of the Special There are no entries
Cell letters No. in the NSCS record
2871&2872/ACP/NDR both regarding receipt of
dated 30.6.2006 and certified Special Cell letters
copy of the record of such No. 2871 &
receipt by NSCS. 2872/ACP/NDR
dated 30.6.2006.

(b) From the file on which opinion Reply to this query
was formed, the dates of FIRST will be provided to
signatory and LAST signatory you shortly.
prior to arriving at final solution.

(c ) As NSCS letters nos. 1206 and These letters were
1207/Dir. (VM)/2006 are sent to the Police on
UNDATED the dates on which 30.6.2006 and they
these letters were sent to the were received
Police and how and certified personally by Shri
copy of the record of despatch. Sajjan Singh of
Special Cell, Delhi
Police on 30.6.2006.

A certified copy of the
relevant entries in the
Diary Register of Dir
(VKM) is enclosed.

(d) Please provide following As per the records in
information: – (i) Date and NSCS no such letter
Addressee (s) of letter No. has been issued.
1205/Dir/ (VM)/2006.

(ii) Date and addressee(s) of This letter is
letter no. 1208/Dir (VM)/2006. addressed to Shri
Sajjan Singh IO,
Delhi Police, Special
Cell and was
received personally
by him on 30.6.2006

2
Shri Mukesh Saini then moved an appeal dated 12-8-08 upon which
Shri G. Rajiv conveyed the decision of the 1st Appellate Authority on 24-9-08
as below:

“NSCS do not possess any file or document, on which opinion
was formed on the Delhi Police, Special Cell letter Nos. 2871 &
2872/ACP/NDR both dated 30.6.2006 and therefore, no dates of
first signatory and last signatory prior to arriving at final solution
is available with NSCS. The replies of NSCS to the two Delhi
Police letters dated 30.6.2006 were personally collected by the
IO of Delhi Police Special Cell on 30.6.2006.

The delay on the part of CPIO in giving the reply to this
particular query occurred as he had to go through many records
in NSCS and had to consult other officers in NSCS.”

Subsequently, on an application of 9-1-09 u/s 311 Cr. P.C. of the
accused Shri Mukesh Saini Addl. Session Judge, Delhi Shri Inderjit Singh has
passed the following order:

“The contentions being raised by both the sides are considered.
The application under section 311 Cr.P.C. is kept pending for
the following reasons:

(a) The applicant requests to summon the concerned officers of
NSCS to confirm whether the letters undated,, were containing
decision of NSCS or it was a personal view of Shri Vinod Kumar Mal;

(b) There is also request to call upon the prosecution to accept RTI
letters as genuine under section 294 Cr.P.C., whereas, section 294
Cr.P.C. is with regard to the admission nor denial of the documents,
being carried at the juncture of trial or stage at the juncture of framing
of charge;

(c) Ld. Predecessor of this Court has already been held that the
contentions on the point of charge will be considered together, as
individual case of the accused cannot be segregated from the other
two accused persons;

(d) The accused Ujjawal Das Gupta’a application for supply of
certain documents were dismissed on 19.4.2008, however, his Criminal
MC No. 1255/08 was allowed for permission to have certain documents
by Hon’ble High Court of Delhi by order dated 25.4.2008, however, the
order has been stayed in SLP No. 3718/2008, and

(e) The contents of the application are associated with the plea of
discharge under section 227 (chapter XXVIII) of Cr.P.C. along with the
provisions of section 294 Cr.P.C. with regard to no formal proof of
certain documents during the evidence in inquiries and trial.

Since the application has been kept pending, it will be
considered at the appropriate stage. List on 2.7.2009. Copy of
this order be given free of cost. Written notice is sent to Special

3
PP for State as well as to investigating officer to produce
laptop/Jamatalashi on the next date positively and without fail.’

Subsequently, Shri Mukesh Saini has moved a complaint before this
Commission with the following prayer:

“In view of the aforesaid and as directed by the Hon’ble CIC on
17.6.2006, it is most humbly prayed that the Chief Information
Commissioner, as the custodian of the RTI Act, may be pleased
to raise the matter with the appropriate authorities to get ‘class
order’ issued to all courts of the country to accept RTI replies u/s
79 of the Indian evidence Act 1872, without calling the
concerned Public Information Officers in the witness box to
prove the RTI replies. This will be great help to the complainant,
the public Information Officers and millions of the litigants, who
can get speedy justice with the help of RTI Act.”

In this, he has submitted the following which, in his view, is the present
legal position:

“2. The section 79 of EA states,

79. Presumption as to genuineness of certified copies:-

The Court shall presume to be genuine every document
purporting to be a certificate, certified copy, or other
document, which is by law declared to be admissible as
evidence of any particular fact and which purports to be
duly certified by any officer of the Central Government or
of a State Government, or by any officer in the State of
Jammu and Kashmir who is duly authorized thereto by
the Central Government.

Provided that such document is substantially in the term
and purports to be executed in the manner directed by
law in that behalf.

The Court shall also presume that any officer by whom
any such document purports to be signed or certified
held, when he signed it, the official character which he
claims in such paper.

3. In that RTI Act meets all the conditions as defined in
section 79 of EA, which are:

(a) The document (Public) purportedly can be a
certificate, certified copy or other document;

(b) Which is by law (RTI Act) declared to be
admissible as evidence of any particular fact
(records of public authorities);

(c) duly certified by an officer of an appropriate
government who is duly so authorised
(CPIO/SPIO/PIO);

(d) Such documents (RTI replies) should be
substantially in the term and purports to be
executed as directed by law (RTI Act).

4

4. And, if these conditions are met the court shall presume
that such documents as genuine (without calling such public officer as
witness).

5. The Right to Information Act, 2005 is a law, which has
made respective Public Information Officer a duly authorised officer of
the Central/ State Government, who after verifying the fact is
authorised to state such facts in RTI replies as a signed document or
certified copy. Such a document being in compliance with the RTI Act
can be said to be purportedly executed in accordance with RTI Act,
therefore, should be presume to be genuine.

6. Therefore, the courts must presume genuineness of RTI
replies at face value and unless rebutted by the opposing party, such
RTI replies may be read as evidence without calling the concerned
Public Information Officer to the court.”

Nevertheless, Shri Mukesh Saini has gone on to cite specific incidents
of courts not accepting RTI replies u/s 79 of the Evidence Act. This complaint
was registered as an appeal under File No. CIC/SS/A/2009/000206 of this
Commission dated 30-12-2009. However, on examination it was found that
this is not a police matter. The complainant has inter alia requested the
Commission to recommend/ direct the Govt. so that documents received
under RTI suo-moto become evidence before the Court of law. Although the
case was scheduled for hearing with NSCS as respondent, this is technically
neither an appeal nor a complaint, only a request for clarification regarding the
legal position on replies received by parties under the RTI Act. Notice of
hearing issued for 18.6.2010 was therefore withdrawn.

DECISION NOTICE

The legal position in this matter is clear. There are a number of cases
decided by the Supreme Court and High Courts wherein Courts have relied
upon documents procured from Public Authorities in deciding the cases. The
rule which gets deduced from the practice is “The documents which are
admissible and relevant is given due cognizance by the competent courts and
courts here never raised this question that documents procured from a public
authority through RTI application is not admissible.” Under the above
circumstances both the appeal and the complaint in this case are allowed to
abate.

5

The clarification above is conveyed to all parties for information. Notice
of this decision be given free of cost to the parties.

(Wajahat Habibullah)
Chief Information Commissioner
13-7-2010

Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO
of this Commission.

(Pankaj K.P. Shreyaskar)
Joint Registrar
13-7-2010

6