Central Information Commission Judgements

Mr.D Dhaya Devadas vs Indian Bureau Of Mines on 14 July, 2011

Central Information Commission
Mr.D Dhaya Devadas vs Indian Bureau Of Mines on 14 July, 2011
               CENTRAL INFORMATION COMMISSION
                         D- Wing, 2nd Floor,
               August Kranti Bhavan, Bhikaji Cama Place,
                          New Delhi - 110066


                                        Appeal No.CIC/AT/A/2010/000817/SS

PARTIES TO THE CASE:

                       (Through Video Conferencing)

Appellant        :     Dr. D. Dhaya Devadas


Respondent       :    Government of India, Ministry of Mines, Indian Bureau

                       of Mines, Chennai


Date of Decision :     14.07.2011



BACKGROUND

OF THE CASE:

1. The present hearing was scheduled before the Commission on 06/07/2011 at

1210 hours and was heard via Video Conferencing. The Appellant, Dr.

Devadas was present in person at the NIC Centre, Chennai and the

Respondent Public Authority was represented by the Assistant Controller of

Mines & CPIO, Indian Bureau of Mines (IBM), Chennai who was present at

the NIC Centre, Chennai and the Controller of Mines (SZ) & FAA, IBM,
Bengaluru who was present at the NIC Centre, Chennai and Bengaluru

respectively.

2. The Appellant vide his RTI Application dated 14/04/2010 had sought certain

information in relation to and in connection with Mining Plans from the

Assistant Controller of Mines & CPIO, Indian Bureau of Mines (IBM),

Chennai. The RTI Application contained 11 (eleven) Questions out of which

only the information pertaining to Question Nos. 1 and 3 was not provided

by the CPIO to the Appellant vide his Order dated 05/05/2010.

3. Aggrieved by the CPIO’s Order, the Appellant preferred first appeal dated

24/05/2010 to the Controller of Mines (SZ) & FAA, Indian Bureau of

Mines, Bengaluru seeking information under Question Nos. 1 and 3 of his

RTI Application. The FAA disposed off the first appeal vide his Order dated

14/07/2010 stating that the information sought was exempted under clause

(d) of Section 8 (1) of the RTI Act.

4. The Appellant has therefore approached the Commission in second appeal

dated 13/08/2010.

DECISION NOTICE:

5. We have carefully perused through the material placed on record before us

by both the parties and have considered the respective submissions made by

them before us.

6. Information sought under Question Nos. 1 and 3 of the Appellant’s RTI

Application is the core subject-matter of the present appeal and hence, the

two questions have been reproduced below for the sake of clarity:

“1.) Xerox copies of the relevant portion of the mining lease

wise Mining Plan details containing the year wise production

schedules providing that the transport permits issued for

dispatch of minerals tallies with the details of year wise

production shown in the above said enclosed statement during

the period 1994 – 95 to November 2009.

3.) Xerox copy of the reply given by the lessees for the violation

notice issued to them”

7. The Indian Bureau of Mines (IBM), on behalf of the Central Government, is

given the responsibility of giving permission to the mine-owners/lessees for
carrying out mining operation in the designated mines. IBM’s role extends to

examining a variety of concerns such as safety, environmental standards,

programme of mining to keep a tab on the utilization of the mineral

resources with a view to ensure conservation of minerals, water-supply,

drainage and so on. A model Mining Plan, has an index comprising a host of

information such as the name and address of the prospecting agency, details

of the mining area, period of mining lease, infrastructure details, geology

and reserves, Mining Schedule/Plan and the methodology including site

services, environmental impact assessment and so on.

8. On the face of it, it seems obvious that all these details contained in the

Mining Plan are eminently public information, or at least these are relevant

for the knowledge of the public about whether a certain mining operation

has been carried out according to the instructions given by the Indian Bureau

of Mines, who are charged with the responsibility of ensuring that certain

standards are maintained while lessees carry out mining operations.

9. Similarly, there are certain parts of the Mining Plan comprising certain

details about the finances, flow of funds, share of partners, etc., which can

be said to comprise the private information relating to commercial

confidence of the third-party. But most other information contained in the

Mining Plan cannot be said to be entirely personal to the third-parties, or
assuming the characteristics of those parties’ commercial confidence. It is

necessary to compartmentalize information contained in the mining plan

which had a public persona and cannot be said to belong to the domain of

commercial confidence of the third-party(ies).

10. The touchstone for such determination is whether the requested information

relates to maintaining mining standards, safety of mines and minerals,

environment, public safety, etc. because if it does, then such information

cannot be exempted under clause (d) of Section 8 (1) of the RTI Act.

11. In furtherance of the above analysis, it is apposite to mention the

Commission’s Order dated 16/07/2010 in File

No.CIC/SM/A/2010/000114, 115 & 119 wherein it has been held as follows:

“2. […] It was brought to our notice that the CIC had recently

disposed of a batch of appeals filed by several Appellants

including the present one in which the main issue was the

disclosure liability of Mining Plans. In his order dated 7 June

2010, while disposing of 13 different appeals, the CIC, after

extensive consultation with the Ministry of Mines had held that

the following three parts of the Mining Plan could be disclosed
without any prejudice to the commercial and competitive

interest of the third party (Mining Lease applicants):

(i) ‘General information’, and ‘Location and accessibility’ in

Chapter 1 & 2 in introductory Notes of the Mining Plan;

(ii) ‘Mine Drainage’, ‘Skating of Mineral rejects and Disposal

of waste’, ‘Use of Mineral’ and ‘Other information’ in

Chapters 6, 7, 8 and 9 respectively of the Part ‘A’ of the

Mining Plan;

(iii)’Environmental Management Plan’ in Chapter 11 of Part

‘B’ of the Mining Plan.”

[paragraph 5 of the above order]

3. We do not find any particular reason to differ from the above

findings.”

12. Needless to say, in the background of widespread controversies raging in the

country regarding the illegal mining by private lease owners, it is important

that the exact area of the lease, the quantum of mineral to be extracted, the

environmental implications of mining and the plan for rehabilitation of

displaced persons as well as the environment, etc. should be placed in the
public domain so that the mining activity is carried out strictly according to

the approved plan.

13. In light of the above observations and reasoning, we now revert back to the

information sought under the RTI Application in the present second appeal.

14. So far as Question No.1 of the RTI Application is concerned, the portion of

the Mining Plan containing the year wise production schedules cannot be

said to contain details about the finances, flow of funds, share of partners,

etc., which can be said to comprise the private information relating to

commercial confidence of the third-party. The total production of minerals

in an year as per a Mining Plan can clearly be disclosed in light of the

Commission’s Order (supra) dated 16/07/2010 in File

No.CIC/SM/A/2010/000114, 115 & 119. Such information can in fact be

tallied with the transport permits issued for dispatch of such minerals in a

given year and therefore, help bring transparency and accountability in the

Mining business of the country. Such information as sought under Question

No.1 of the RTI Application can by no stretch of imagination be considered

to attract any clause of Section 8 (1) of the RTI Act.

15. So far as Question No.3 of the RTI Application is concerned, i.e. the copy of

the reply given by the lessees for the violation notice issued to them, the
Commission is not satisfied with the reply tendered by the FAA vide its

Order dated 14/07/2010. Merely stating that the information pertains to third

party and that the third party has not consented to for supplying of

information is not sufficient to refuse disclosure under Section 8 (1) (d) of

the RTI Act. For Clause (d) of Section 8 (1) of the RTI Act to be attracted,

there must be some harm that may possibly be caused to the competitive

position of the concerned third party if such information is disclosed.

16. Now, it has come to our notice that copies of various ‘violation-cum-show

cause notices’ which have been issued by the Government of India, Ministry

of Mines, Indian Bureau of Mines on several occasions to Mine lessees are

available readily on their official web portal https://ibm.nic.in. Thus, the

contents of these notices are in the public domain already. The reasoning

given by the FAA in refusing the information under Question No.3 is

tenuous and falls flat in light of the above fact. It is so because if the Indian

Bureau of Mines is regularly furnishing the copies of various ‘violation-

cum-show cause notices’ issued by it on their official website, containing the

details of the Mine lessees against whom such notices are issued, then there

is no reason why the reply tendered by such lessees to the Indian Bureau of

Mines can be considered as ‘commercially confidential’ information.

17. The reply given by the Mining lessees for the violation notice issued to

them by the Indian Bureau of Mines can hardly be assumed to harm the

competitive position of such lessees given the fact that the ‘violation-cum-

show cause notices’ issued to them are in any case available in the public

domain. Perhaps, the competitive reputation of such lessees was more at

stake when the ‘violation-cum-show cause notices’ issued to them were

made available to the public at large to see. If the Indian Bureau of Mines

does not believe that doing so would affect the competitive position or

commercial confidence of such lessees, then there is no cogent reason why it

should adopt a parochial approach in seeking refuse under Section 8 (1) (d)

of the RTI Act while refusing to disclose the copy of the reply given by the

lessees for the violation notice issued to them.

18. The Commission is of the view that information sought under Question

Nos. 1 and 3 of the RTI Application does not fall under any of the

exemptions prescribed under the RTI Act. Hence, the Commission directs

the Assistant Controller of Mines & CPIO, Indian Bureau of Mines (IBM),

Chennai to furnish the information sought by the Appellant under Question

Nos. 1 and 3 of his RTI Application to him within 15 days of receiving this

Order.

19. The Appeal is thus allowed.

Sushma Singh
Information Commissioner
Authenticated True Copies

K.K. Sharma
OSD & Deputy Registrar

Address of Parties:-

Dr. D. Dhaya Devadas,
Federation of Indian Placer Mineral Industries,
1A, Prasad Street, Seethapathy Nagar, Velachery,
Chennai – 600 042, India

The CPIO,
Ministry of Mines, Indian Bureau of Mines,
C 4 A, Rajaji Bhawan, Besant Nagar,
Chennai – 600 090

The Appellate Authority,
O/o the Appellate Authority,
Ministry of Mines, Indian Bureau of Mines,
No. 29, Industrial Suburb, Goraguntepalya,
Tumkur Road, Bangalore