Central Information Commission Judgements

Mr.Parminder Singh vs Transport Department Of Gnct … on 3 August, 2011

Central Information Commission
Mr.Parminder Singh vs Transport Department Of Gnct … on 3 August, 2011
                            In the Central Information Commission 
                                                            at
                                                     New Delhi

                                                                         File No: CIC/SG/C/2011/000646



Date of Decision    :  August 03, 2011



Parties:
                        Complainant 
                    Mr. Parminder Singh 
                        Secretary, Nyay Dhara [NGO], 
                        J­41, 1st Floor, 
                        Bander wali Khui,
                        Ramesh Nagar, 
                        New Delhi - 110 015 
                         

                       Respondent

                    CPIO,
Office of the State Transport Authority, 
Sheikh Sarai, 
New Delhi 
 

Information Commissioner(s) :   Mrs. Annapurna Dixit
_________________________________________________________________

Decision Notice

The Commission dismisses the instant Complaint on the ground as mentioned in the detailed order.
     In the Central Information Commission 
at
New Delhi

File No: CIC/SG/C/2011/000646

 ORDER

1. An RTI application was filed on 06.05.2011 by the Applicant acting on behalf of and in the capacity 

of the Secretary of a Registered NGO named Nyay Dhara before the PIO, O/o State Transport 

Authority, Sheikh Sarai, New Delhi seeking information about the number of driving licences i.e. 

learning,   LMV,   M/Cycle/scooter,   heavy   and   commercial   driving   licence   issued   per   day   by   the 

Public   Authority  for   the   last   three   months.   He   also   sought   information   about   the   procedure   of 

issuance of the said licence. Upon non receipt of any response from the PIO, a Complaint was 

filed before the Central Information Commission on 17.06.2011 by the Secretary of the NGO, Nyay 

Dhara. 

2. Perusal of the records in the case establish the primary fact that both the RTI application as well as 

the Complaint before this Commission do not bear the name of the signatory. It is only the RTI 

Application which states the name of the Complainant though whether the same Complainant is 

also the signatory therein and in the Complaint cannot be ascertained by any means. It is therefore 

clear that the information has been sought by not a citizen as defined under Section 3 of the RTI 

Act 2005 but by Secretary of an NGO, named Nyay Dhara. Hence the well settled position of law 

as laid down in various earlier decisions of the Commission is relied upon to decide the case at 

hand. 

3. In the Appeal No. CIC/WB/A/2006/00336 dated  9/5/2006 titled as Shri D.N. Sahu versus Land & 

Development   Office,   the   Commission   had   held   “………   Although   the   Act   guarantees   right   to  

information   only   to   a   citizen,   in   the   instant   case,   the   appellant   is   seeking   information   on  

behalf of other members of the Association, or simply a group of citizens, not a body corporate.  

The basic objective of the Act is to give information, rather than to withhold or deny a right…”. The 

celebrated   case   of  The   Secretary,   The   Cuttack   Tax   Bar   Association   versus   The 

Commissioner of Income Tax­VII being Case No.CIC/AT/A/2007/00410 dated 03.03.2008 also 
discussed the similar issue “……The application was signed by the Secretary, Shri Gopinath  

Padhi whose name as an individual can be ascertained only from the Letter Head of the  

Association and his signature  per­se does  not  signify identity of the signatory. The first  

appeal has also been filed, not in the name of any individual citizen, but by the Secretary, Cuttack  

Bar Association and it has been signed by Shri Natbar Panda who seems to have subsequently  

taken over as Secretary of the Association. Similarly, the 2nd appeal before this Commission has  

not   been   filed   in   the   name   of   any   individual   citizen   but   by   the   Secretary   of   the   Cuttack   Bar  

Association and it has been signed by Shri Natbar Panda as Secretary for and on behalf of the  

Association. From this, it is clear that the signatories to the application and the appeal under the  

R.T.I.   Act   are   two   distinct   individuals……”   However   even   while   dismissing   the   appeals   it   was 

clearly   held   that   “…..The   party   will,   however,   still   have   the   liberty   to   make   a  de   novo  

application but in such cases it must be an application of one or some of its members, in  

their capacity as citizens….”.  The case of M M Lal versus Customs Department was dismissed 

vide decision dated 24th June 2009 clearly reconfirms this issue while holding that Every citizen is a 

person but the vice versa of the same is not true.  An artificial or juristic person cannot be a 

citizen.

4. In view of the contents of foregoing decisions of the Commission and the facts of the case at hand, 

it is evident that the instant case is also not maintainable since only a citizen of India can seek 

information whereas in the instant case, the documents viz. the RTI application and the Complaint 

before the CIC were signed simply by the Secretary of the NGO, Nyay Dhara. Thus the Applicant 

is effectively Nyay Dhara which is not a natural person and hence not a citizen eligible to acquire 

information under provisions of the RTI Act 2005 in sync with the constant position as held in all 

the aforementioned cases where information has been denied on the ground that the information 

has not been sought by a “citizen” as defined under the provisions of the RTI Act 2005. Hence it is 

observed by the Commission that in the instant case, the Applicant is not entitled to the information 

in the capacity of a “citizen” as understood and defined under Section 3 of the RTI Act 2005. 

5. The Complaint is thus dismissed on the above terms. However, the Applicant shall be at liberty to 

make a  de novo  application, provided it is an application signed by an individual person in the 

capacity of a citizen as defined under the RTI Act 2005. The PIO is hereby directed to take action 

as per the Act, upon receipt of such application. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Mr. Parminder Singh 
Secretary, Nyay Dhara [NGO], 
J­41, 1st Floor, 
Bander wali Khui,
Ramesh Nagar, 
New Delhi – 110 015 
 

2.  CPIO,
Office of the State Transport Authority, 
Sheikh Sarai, 
New Delhi 
 

3. Officer in charge, NIC