Central Information Commission Judgements

Mr. Mange Ram vs Lok Sabha Secretariat on 18 May, 2011

Central Information Commission
Mr. Mange Ram vs Lok Sabha Secretariat on 18 May, 2011
                     Central Information Commission, New Delhi
                           File No.CIC/WB/A/2009/000941­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                         :                                       18 May 2011


Date of decision                        :                                       18 May 2011



Name of the Appellant                   :   Shri Mange Ram
                                            924/4, Urban Estate,
                                            Gurgaon - 122 001.


Name of the Public Authority            :   CPIO, Parliament of India,
                                            Lok Sabha Secretariat,
                                            Parliament House/Annexe,
                                            New Delhi - 110 001.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Brahm Dutt, JS/CPIO,
        (ii)    S. Louis Martin, JS,
        (iii)   Shri R.C. Ahuja, AS (Retd),
        (iv)    Shri Pawan Kumar, Addl. Director,
        (v)     Harish Chander, DS,
        (vi)    Shri Surinder Singh, Director/CAPIO



Chief Information Commissioner                   :       Shri Satyananda Mishra



2. In our order dated 1 March 2011, we had directed the CPIO not only to 

provide the desired information against all the queries of the Appellant but also 

to   appear   before   us   along   with   the   officers   concerned   responsible   for   not 

CIC/WB/A/2009/000941­SM
providing the information in time to explain the reasons. Today, the CPIO along 

with the relevant officers appeared before us during the hearing. The Appellant 

was also present. We heard their submissions.

3. The Appellant had made, in all, 11 queries. In the detailed reply sent to 

him,   the   CPIO  has   observed  that   the   relevant  records  against  most   of   the 

queries were no longer available and, therefore, no information could be given. 

On the other hand, the Appellant pointed out that he had proof with him of 

having submitted several communications and complaints at various levels in 

the Lok Sabha secretariat and, therefore, it was not right on the part of the 

CPIO or others to claim that no records were available. During the detailed 

hearing of the matter, it turned out that in the Lok Sabha secretariat, there is no 

practice of maintaining any record of movement of communications, such as, 

letters  et  cetera  within  the secretariat  and,  therefore, it was  not possible  to 

identify exactly if any communication as claimed by the Appellant had indeed 

been received in the relevant section or not. However, on a thorough scrutiny of 

the queries of the Appellant and the reply given by the CPIO in each case, we 

noted   that   due   diligence   had   not   been   made   in   tracing   the   relevant 

papers/records before giving a summary response that no record was available.

4. In the light of the above, we would like to direct the CPIO once again to 

search  for  the  relevant records  in  the sections  concerned  and, if  traced,  to 

provide copies of the relevant action taken reports and other documents to the 

Appellant within 10 working days from the receipt of this order. However, if 

some or all of the relevant records are not traceable any longer, we direct the 

CPIO to confirm this to the Appellant in a sworn affidavit within the same period. 

We further direct the CPIO to state in the said affidavit if the relevant records 

CIC/WB/A/2009/000941­SM
had   been   destroyed   in   terms  of   the   guidelines  followed   by   the   Lok   Sabha 

secretariat for retention of records.

5. While dealing with this matter, we were rather surprised to know that the 

Lok Sabha secretariat did not have any system of maintaining records about 

the receipt and dispatch of communications including files among its various 

divisions. Unless such catalogues are maintained to keep a record of the trail of 

movement of papers in the office, retrieval of the relevant records when sought 

under the Right to Information (RTI) Act would become extremely difficult. In 

fact, section 4 of the Right to Information (RTI) Act clearly mandates that the 

public authority should maintain all its records duly catalogued and indexed in a 

manner and form which would facilitate the right to information. In this age of 

computerisation, maintaining such catalogues to keep a tab on the movement 

of records from one division to another or from one office to another should be 

very easy. We would like the CPIO to place this order before the Secretary­

General for appropriate action in this regard.

6. The matter is disposed off accordingly.

7. 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.

CIC/WB/A/2009/000941­SM
(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2009/000941­SM