Central Information Commission Judgements

Ms Gita Dewan Verma vs Supreme Court Of India (Sci) on 5 October, 2009

Central Information Commission
Ms Gita Dewan Verma vs Supreme Court Of India (Sci) on 5 October, 2009
                        CENTRAL INFORMATION COMMISSION
                          Appeal No.CIC/WB/A/2008/00662 dated 17.4.2008
                            Right to Information Act 2005 - Section 19


Appellant       -          Ms Gita Dewan Verma
Respondent          -      Supreme Court of India (SCI)
                                  Decision announced: 5.10.2009


Facts

:

By an application of 29.2.07 Ms. Gita Dewan Verma of Vasant Kunj New
Delhi applied to CPIO Shri Ashok Kumar, Addl. Registrar, Supreme Court of
India seeking the following information:

“Dr. Poonam Prakash has submitted by fax, e-mail, speed post and
in person during 15.2.2008 and 18.2.2008 a request dated
15.2.2008 to Deputy Registrar (AG) also on my behalf, Print copy of
the e-mail which was jointly sent also to me, is enclosed.

Early intimation of decision on our request has been specifically
requested in it. I require the decision to be able to submit a
suggestion to the Ministry for compliance with the directions that
the Hon’ble Court was pleased to pass on 19.2.2008 and which
media has reported.

I request information in terms of Sec. 4(1)(d) of the Right to
Information Act, 2005, about the decision on the enclosed request
dated 15.2.2008 to Deputy Registrar (AG).”

The E-mail of 15.2.08 referred to a series of issues with a “request to
Registry to satisfy itself of legality and propriety of land use change to replace
Appu Ghar with purposes of Hon’ble Supreme Court”. This request concluded
with the following plea:

“We would be very grateful for early intimation of the decision on
our request.”

In his response of 12.3.08 to the RTI application Shri Ashok Kumar
informed Ms. Gita Dewan Verma as follows:

1

“With reference to your application dated 29.2.2008, this is to
inform you that no action was called for by the Registry on your e-
mail 13.2.2008 as the matter is subjudice.

All the judgments of this Hon’ble Court are available on the
Supreme Court website viz. www.supremecourtofindia.nic.in and
can be downloaded there from. However, certified copy of the
order dated 19.2.2008 of this Hon’ble Court can be obtained under
Order XII Supreme Court Rules 1966 on payment of prescribed fee
and charges.”

Not satisfied Ms. Verma through her appeal dated 20.3.08 to Appellate
Authority Shri M. P. Bardhan, Registrar, Supreme Court of India complained that
“CPIO has not provided complete / specific information of reason” She has in this
appeal requested for clarification on how matters which she considers
administrative have in fact been held subjudice. In his order of 10.4.08 Appellate
Authority Shri M.P. Bardhan has, after some examination, come to the following
conclusion:

“On a perusal of the record I find that no information held by the
CPIO has been asked by the appellant. The CPIO can only furnish
the information as defined in Section 2(f) of the Right to Information
Act held by him. On a perusal of the impugned order I find no
illegality and the appeal is only to be dismissed.

In the result, the appeal is dismissed.”

Ms. Verma has then moved a second appeal before us with the prayer
that the CPIO SCI:

“a) Provide accurate and complete response to my request
in this case, and

b) publish its procedure for providing information in terms
of Section 4(1)(d) about its administrative decision.”

She has, among other grounds, challenged the order of Appellate
Authority Shri Bardhan as follows:

“Appellate Authority’s order is flawed because it has in effect
rejected my application, which CPIO had replied with the finding
that CPIO could not have replied in view of Section 2(f). The logical
course would have been to set aside CPIO’s reply and deal with my

2
application. Instead, Appellate Authority set aside my appeal by
illogically finding, simultaneously, that CPIO could not have replied
and no illegality in CPIO’s reply, whereas Appellate Authority ought
to have:

i) If record of decisions of Deputy Registrar (AG) is not
held by CPIO, given appropriate directions for the
information to be given to me.

ii) If record of decisions of Deputy Registrar(AG) is held
by CPIO addressed my appeal ground that reply was
incomplete / not specific.”

The appeal was heard on 5.10-.09. The following are present:

Appellant
Ms. Gita Dewan Verma
Respondents
Mr. Rajpal Arora, CPIO, SCI
Mr. Amit Anand Tiwari, Advocate for CPIO, SCI

Appellant Ms. Verma contended that the procedure regarding which she
has made her request was administrative not judicial and, therefore, the matter
could not be subjudice. Hence her prayer listed at (b) in her second appeal
before us.

CPIO Shri Raj Pal Arora, Addl. Registrar submitted that there were, in this
case, four SLPs before the Supreme Court, two of which had been dismissed
and two pending. He argued besides that the information sought by appellant
Ms. Verma in her original RTI request on action taken on the request of 15.2.08
has been provided. Under the RTI Act the reasons were not required to be
provided,, which CPIO has volunteered.

Appellant Ms. Gita Dewan Verma has on this reiterated her stand that
because the plea of the mater being subjudice has been raised, it leads to the
suspicion that information meriting suo moto disclosure under Sec. 4(1)(d) is
being concealed on the plea that the issue is subjudice. However, she was
unable to confirm this because the manner in which this subject has been held to
be subjudice had not been disclosed. Only a bald statement had been provided

3
by CPIO in his response of 12.3.08. In this context, she submitted a copy of the
Extraordinary Gazette Notification regarding change of land use issued by
Ministry of Urban Development on Feb. 12, 2008 to which she had made
reference in her request of 15.2.08, a copy of which had been endorsed to Dy.
Registrar (AG) Supreme Court of India, which reads as follows:

“S.O. 272(E) – Whereas certain modifications which the Central
Government proposed to make in the Master Plan for Delhi
regarding the area mentioned hereunder were published in the
Gazette of India Extraordinary, as Public Notice vide No. S.O.
767(E) dated 16th May,2007 by the Delhi Development Authority, in
accordance with the provisions of Section 44 of the Delhi
Development Act, 1957 (61 of 1957) inviting suggestions as
required by sub section (3) of Section 11-A of the said Act, within
thirty days from the date of the said notice.

2. Whereas a number of objections / suggestions were
received with regard to the proposed modification and
whereas the Central Government have, after carefully
considering all aspects of the matter, decided to modify the
Master Plan for Delhi 2021.

3. Now, therefore, in exercise of the powers conferred by sub
section (2) of Section 11-A of the said Act, the Central
Government hereby makes the following modification in the
said Master Plan for Delhi 2021 with effect from the date of
publication of this notification in the Gazette of India.

MODIFICATIONS
The land use of the following area measuring 12.19 acres of land in
Zone D is changed as per description listed below:

       Location Area        Land use      Land       use Boundaries
                            (MPD-2021 changed to
          1       2             3              4              5
       ITPO,     12.19      Recreational Government North - Railway line /
       Pragati   acre                     office          Metro Station.
       Maidan                                             East & South - Pragati
       In Zone                                            Maidan Complex.
       D                                                  West - Mathura Road.
                                                 (F. No. K-20013/17/2006-
                                                                DDVA/IB)
                                                P.K. Santra, Under Secy."

Appellant Ms Verma submitted that it was in reference to this Notification
that she and others of like mind had moved the request of 15.2.’08

4
DECISION NOTICE

The information sought by appellant Ms. Gita Dewan Verma was simply
on the action taken on the e-mail request of 15.2.08. The response of the CPIO
was in accordance with the letter of the law. Then CPIO Shri Ashok Kumar has
informed Ms. Gita Dewan Verma that the Registry considered that no action was
called for. He has also provided her with the means of access to the judgments
of the Hon’ble High Court of Delhi and the order under which certified copies of
the rulings of the Supreme Court can be obtained. However, contrary to what
CPIO himself has contended in his arguments before us, he has infact provided
reasons for not taking action on the request of 15.2.08 by stating “as the matter is
subjudice”. Surely, by doing so he has raised doubts in the mind of appellant
who therefore cannot be faulted for having therefore sought a specific
clarification.

Learned Counsel Shri Amit Anand Tiwari conceded the point that although
the response of CPIO was in keeping with the letter of the Act, once the
elucidation had been given by CPIO, he was then bound also to provide the
details. These are as follows:

“Dismissed vide order dated 18.11.2008 :

1. SLP( C) 13563 / 2007

2. SLP( C) 16318 / 2007
Pending – Last date of hearing 6.5.2009 :

1. SLP( C) 13982 / 2007

2. SLP( C) 13983 / 2007

Shri Tiwari also clarified that there is no separate procedure for accessing
information regarding administrative decisions taken by the Supreme Court of
India other than what has already been provided in Sec. 6(1) of the RTI Act read
with Order 12 of the High Court Rules. Appellant Ms. Gita Dewan Verma may, if
she wishes, make a request for the copies of the SLPs cited by him under the
rules referred to but the decisions in this case will be accessible through the

5
Supreme Court of India website, the address of which has been provided by to
appellant by CPIO.

Although, therefore, we find that the response of the CPIO was in
accordance with the law, the response was not explicit as would have been in
keeping with the spirit of the law. The result was therefore obfuscation rather
than clarity. This point appears to have been missed by the Appellate Authority
Shri M. P. Bardhan in his decision in first appeal by stating that the application of
15.12.2008 had sought no information in the request of 15.2.’08, a point
conceded at the very start by appellant Ms. Verma. The RTI application was that
of 29.2.08 and it is the disposal of that application which had to be addressed by
the Appellate Authority. The clarification having now been provided, the appeal
can be considered allowed and disposed of. There will be no cost.

Announced in the hearing. Notice of this decision be given free of cost to
the parties.

(Wajahat Habibullah)
Chief Information Commissioner
5.10.2009

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 Shreyaskar)
Joint Registrar
5.10.2009

6