Central Information Commission Judgements

Ms. Nisha Priya Bhatia vs Cabinet Secretariat on 27 May, 2011

Central Information Commission
Ms. Nisha Priya Bhatia vs Cabinet Secretariat on 27 May, 2011
                       Central Information Commission, New Delhi
                 File No.CIC/WB/A/2010/000252, 275, 578, 579 & 587­SM
                                     CIC/SM/A/2011/000285
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                                :                                 27 May 2011


Date of decision                               :                                 27 May 2011


Name of the Appellant                          :   Smt. Nisha Priya Bhatia
                                                   I­263, Naraina,
                                                   New Delhi.


Name of the Public Authority                   :   CPIO, Cabinet Secretariat,
                                                   (EA­II Section), Bikaner House (Annexe),
                                                   Shahjahan Road, New Delhi - 110 011.


         The Appellant was present in person.

         On behalf of the Respondent, the following were present:­
         (i)      Smt. Sumati Kumar, Director & CPIO,
         (ii)     Shri Sudhir Walia, Advocate,
         (iii)    Shri I P Sharma, Consultant,
         (iv)     Shri Shivendra Kumar, Section Officer



Chief Information Commissioner                        :         Shri Satyananda Mishra



2. We   heard   all   these   six   cases  together   today.   Both   the   parties   were 

present during the hearing and made their submissions.

3. In six separate RTI applications, the Appellant had sought a variety of 

information ranging from subjects such as the action taken on her applications 

CIC/WB/A/2010/000252, 275, 578, 579 & 587­SM
and   letters   for   allotment   of   accommodation   outside   the   training   campus   to 

information regarding installation of cameras and floodlights around her official 

residence. In all these cases, the CPIO had not provided any information on the 

ground that the Research and Analysis Wing of the Cabinet Secretariat was 

exempted from the purview of the Right to Information (RTI) Act having been 

included   in   the   Second   Schedule   in   terms   of   Section   24   of   that   Act.   The 

Appellate Authority had also endorsed the decision of the CPIO in all these 

cases.

4. During the hearing, the Appellant argued that all the information that she 

had sought had a relation either to the violation of human rights or to allegations 

of corruption against individuals within the organisation. She clarified by stating 

that the set of information regarding the action taken on applications for shifting 

accommodation or  installation of  floodlights and  cameras around her official 

accommodation had a clear nexus with the violation of her human rights as a 

woman. Similarly, she explained that the remaining information such as about 

the appointment of some individuals to the service of the organisation (RAW) or 

the statements of assets and liabilities of a former Secretary had a clear relation 

to   allegations   of   corruption   as   she   suspected   nepotism   in   the   former   and 

misuse of power in siphoning off public money by the incumbent head of the 

organisation in the latter. On the other hand, the Respondents argued that her 

perception  about  the   violation  of   human  rights   or   acts   of   corruption   by   the 

officials of the organisation was without a basis and, therefore, there was no 

ground for disclosure of any information.

5. Section   24   of   the   Right   to   Information   (RTI)   Act   exempts   those 

CIC/WB/A/2010/000252, 275, 578, 579 & 587­SM
organisations dealing with security and intelligence matters from the application 

of its provisions. However, the proviso to this Section mandates that information 

relating  to   the  allegations  of  human  rights  violation  or  corruption  should  be 

disclosed. Thus, the key issue is whether the variety of information sought by 

the Appellant in these cases would indeed amount to information relating either 

to human rights violation or acts of corruption. 

6. We carefully considered the facts of all these cases in some detail. We 

also took note of the various arguments offered by the Appellant in support of 

her demand. We find it very difficult to accept that the information sought by her 

had any clear nexus with either any human rights violation or corruption. Just 

because the authorities did not shift her accommodation on her demand or 

some   floodlights   and   cameras   were   installed   near   her   house   within   the 

residential campus, it cannot be concluded that her human rights had been 

violated. Similarly, just because she suspects that the then secretary of the 

organisation   might   have   pilfered   funds   from   the   public   exchequer   or   some 

relatives   of   a   former   secretary   had   been   appointed   wrongfully,   we   cannot 

conclude that indeed acts of corruption had been committed. If information has 

to be disclosed by exempted organisations merely on the basis of suspicion or 

certain perceptions of the information seekers, it would be pointless to classify 

certain organisations as exempt. It is, to say the least, very frivolous to allege 

that installation of floodlights and surveillance cameras in a residential area of 

the RAW, some of these near the Appellant’s residence, is intended specially to 

violate her human rights. In any case, none of the information sought by her in 

the   six   cases   convincingly   establish   any   nexus   with   either   human   rights 

violation or any act of corruption. In the absence of such elements, there is no 

CIC/WB/A/2010/000252, 275, 578, 579 & 587­SM
ground for us to direct the CPIO to disclose the desired information, RAW being 

an   exempt   organisation   in   terms   of   the   Second   Schedule   to   the   Right   to 

Information (RTI) Act.

7. We find no merit in her appeals. These are disposed off accordingly.

8. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

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.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000252, 275, 578, 579 & 587­SM