Central Information Commission Judgements

Mr.Ram Bahadur Rai vs Ministry Of Railways on 7 April, 2010

Central Information Commission
Mr.Ram Bahadur Rai vs Ministry Of Railways on 7 April, 2010
                          Central Information Commission

                                                                                    CIC/AD/A/2010/000211

                                                                                        Dated May 20, 2010


Name of the Applicant                              :    Shri Ram Bahadur Rai

Name of the Public Authority                       :    RITES Limited 


            The judgement was reserved and pronounced on 20 May 2010 in an
                                     open Court.


Background

1. The Applicant filed his RTI application dt.21.7.09 with the PIO, RITES Ltd.  He stated that 

Right to Information empowers the citizens to inspect any government work.  Using this 

provision he would like to inspect to following work being or to be carried out by RITES 

during 1.8.09 to 31.12.09 along with an expert.

‘Inspection  and testing  of  supplies  of  CG­12 Rev  1 vinyl flooring  when conducted  by  

RITES   Representative   at   the   manufacturer’s   place   which   are   approved   source   for  

supplies’.

Shri A.K.M. Sharma, PIO replied on 17.8.09 stating that the Applicant had not sought any 

information   but   wishes   to   be   present   along   with   an   expert   while   RITES   Inspecting 

Engineer   inspects   and   tests   the   supplies   of   CG­12   Rev   1   vinyl   flooring   at   the 

manufacturer’s premises during the period 1.8.09 to 31.12.09 and denied the same u/s 

2(f) of the RTI Act.  He further added that witnessing of any inspection/testing of supplies 

at  the  manufacturer’s  premises  by  the  Applicant   along  with   an  expert  is  exempted  in 

terms of Section 8(1) (d) of the RTI Act 2005 which stipulates that information including 

commercial   confidence,   trade   secrets   or   intellectual   property,   the   disclosure   of   which 

would harm the competitive position of a third party, unless the competent authority is 

satisfied that larger public interest warrants the disclosure of such information.  He also 

requested the Applicant to refer to CIC Decision No.CIC/OK/A/2006/00301 dt.26.12.06 in 

this regard. Not satisfied with the reply, the Applicant filed an appeal dt.8.9.09 with the 
Appellate Authority stating that Section 2(j) of the RTI Act gives him power to inspect any 

govt. work and the information he had sought is his right under the Act.  Moreover, PIO 

has used another clause to deny the information u/s 8(1)(d) of the RTI Act and wondered 

how can the inspection being done by a Govt. officer can be a problem of commercial 

confidence, Trade secret or intellectual property right.   He further stated that this is a 

matter of larger public concern since the matter relates to the safety of lakhs of people 

who travel in train.  He brought to the attention of the Appellate Authority that the material 

tested by RITES had been rejected by RCF­Kapurthala and ICF­Chennai and as this 

product is related to safety, such joint inspection is requested.  The inspections are done 

in laboratory of the manufacturer so there is no reason of providing any secrets of the 

manufacturer as all lab machines and testing methods are approved by RDSO.  If it is a 

factory visit, then only the commercial confidential matters are involved which he is not 

asking for and requested the Appellate Authority to direct the PIO to arrange his visit 

accordingly. Shri Rahul Jha, Appellate Authority vide his order dt.15.10.09 upheld the 

decision of the PIO. Being aggrieved with the reply, the Applicant filed a second appeal 

dt.2.12.09 before the CIC.  He stated that inspection is done on behalf of the public.  The 

purpose of such inspection is to check any deficiency or malafide practice in the process 

or product.  So, if the process of inspection by the officer is not creating any harm/affect 

competitive position, commercial interest, trade secrets and/or intellectual property of the 

firm, then how can the presence of a citizen under RTI Act affect the same.  Moreover, he 

had applied to inspect the work of the officer who is working on behalf of the public and 

has no intention to see the details of supply orders received by it and its magnitude, 

inspection notes and so on to be brought out in public etc. as mentioned in CIC Order 

No.CIC/OK/A/2006/00301 dt.26.12.06. He further added that the RTI Act empowers him 

to inspect any work being done by the officer and invited the attention of the Commission 

that this right is not limited to the inspection of work being done by the Govt. in some 

Govt. campus only.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing 

for April 7, 2010.  

3. Shri A.K.M.  Sharma,  PIO  and Shri D.K.  Sinha,  Dy. GM(M&C)  represented  the Public 

Authority.

4. The Applicant was represented by Shri Neeraj Kumar during the hearing.

Hearing

5. The Commission received a rejoinder dated 6.4.10 from Shri A.K.M. Sharma, PIO, RITES 

in   which   he   stated   that   being   a   consultancy   organization,   RITES   services   are   the 

intellectual property of its clients and RITES has to maintain strict commercial confidence. 

Disclosure of its reports would adversely affect the competitive and commercial position 

of the organization and would injure the fiduciary relationship with its clients.

6. During   the   hearing,   Shri   Sharma   submitted   that   RITES   has   no   objection   to   being 

scrutinized   by   a   committee   comprising   experts   on   the   subject   on   the   insistence   of   a 

higher authority, if required.  He added that inspection was carried out by the RITES in 

the   course   of   rendering   consultancy   services   to   various   organizations   like   Railways, 

Roads   &   Highways,   Airports,   Ports,   Harbours   etc.   Being   a   company   rendering   such 

service under the Ministry of Railways, Government of India, the services rendered by the 

Respondent were intellectual property of its clients, wherein strict commercial confidence 

had to be exercised. 

7. The   Commission   after   hearing   the   detailed   arguments   by   both   parties,   is   of   the 

considered opinion that the inspection in question was a job entrusted by the Ministry of 

Railways, therefore, the Ministry is an essential Third Party and it is necessary that the 

Ministry   be   given   a   fair   chance   of   being   heard   and   to   submit   their   views   on   the 

confidentiality of the transaction. Accordingly the Commission schedules the hearing of 

the case on  17th  May 2010  and notices thereof are being sent to the RCF, Kapurthala; 
RITEs   and   the   Appellant   for   submission   of   their   contention   on   or   before   the   date   of 

hearing.

8. Shri A.K.M.  Sharma, PIO/Group  General  Manager; Sh.  Rahul Jha, Executive Director 

(CS); Col. C B Pandey, Dy. General Manager [I], RITES and Shri Gurjeet Singh Sr. PRO 

& PIO, Railway Coach Factory, Kapurthala represented the Public Authority.

9. The contact with the Appellant could not be established through telephone due to some 

inadvertent error. However, subsequently, the Appellant made his submission over the 

telephone. 

Decision

10.  The Commission received a communication dated 11.05.2010 from the Railway Coach 

Factory, Kapurthala, the Third Party in this case. The CDE & Appellate Authority, RCF, 

Kapurthala has submitted that while any citizen of the country is empowered under the 

RTI   Act   to   seek  information   and   inspect  the   work,   documents,   records  etc  under  the 

provisions of the Section 2 (j) (i), in the instant case, information sought by the Appellant 

relates to inspection of the process of inspection conducted by the Respondent at the 

premises   of   the   Third   party.   It   is   the   contention   of   the   RCF   that   since   no 

product/construction/development is resulting out of the activity of inspection, therefore 

the process of inspection cannot be considered as work under Section 2 (j) (i) of the RTI 

Act 2005 neither the information as sought by the Appellant in his RTI request qualifies 

as “information” under the scope of Section 2 (f) of the RTI Act 2005. The RCF further 

submitted that tests/inspections conducted by RITES are in terms of specifications as laid 

by RDSO. The RCF went ahead to submit that they had no objection to the Appellant 

taking sample, on payment and getting the same inspected at some independent test 

house, in case the Appellant felt that the inspection is not done properly, or even to the 

Appellant making appropriate representation before the RCF Administration.  

11. From the arguments of the parties and the documents available on record, it is observed 

that the Appellant herein has sought inspection and testing of supplies of CG­12 Rev 1 

vinyl flooring, conducted by RITES representative in terms of provision of the RTI Act 

2005.     In   this   context   it   is   pertinent   to   discuss   the   provisions   of   the   RTI   Act   2005, 

specifically   the   definition   clauses,   Section   2   (f)   defining   “information”,   Section   2   (i) 

defining “record” and Section 2 (j) defining “right to information” as follows:

Section 2 Definitions     

(f)   “information”   means   any   material   in   any   form,   including   records,  
documents,   memos,   e­mails,   opinions,   advices,   press   releases,  
circulars, orders, logbooks, contracts, reports, papers, samples, models,  
data material held in any electronic form and information relating to any  
private   body  which   can   be   accessed   by  a   public   authority   under   any  
other law for the time being in force;

(i) “record” includes–

(a) any document, manuscript and file;

(b) any microfilm, microfiche and facsimile copy of a document;

(c) any   reproduction   of   image   or   images   embodied   in   such     microfilm  
(whether enlarged or not); and

(d) any other material produced by a computer or any other device;

(j) “right to information” means the right to information   accessible under this  
Act which is held by or under the control of any public authority and includes  
the right to–

                 (i)     inspection of work, documents, records;
                 (ii)    taking notes, extracts or certified copies of documents or  records;
                 (iii)   taking certified samples of material;
                (iv)       obtaining   information   in   the   form   of   diskettes,   floppies,     tapes,  

video cassettes or in any other electronic mode or through printouts  
where   such   information   is   stored   in   a   computer   or   in   any   other  
device;

It is pertinent to note that in the instant case, the Appellant has sought inspection of the 

“process of inspection” rather than the outcome of the process reduced in the form of a 

report.   The   process   of   inspection   sought   to   be   inspected   by   the   Appellant,   does   not 

qualify as “information” since it does not fall within any of the specifications as stated in 
Section 2 (f) as discussed hereinabove. The process of inspection is neither a record, nor 

document, nor email, opinion, advice nor does it qualify as information under any of the 

other clauses of Section 2(f) of the RTI Act. The “process of inspection” which is sought 

to be inspected by the Appellant does not qualify as a “record” defined under the Section 

2 (i) of the RTI Act 2005 either. Hence the “right to information” as ensured under Section 

2(j) of the RTI Act 2005, specifically the clause Section 2(j) (i) which makes “inspection  

of work, documents, records;…… ”  accessible is not applicable to this case. Since no 

documents, records etc exists about the “process of inspection”, hence no work, in the 

form of a  report,  as an outcome  of  an  inspection  is  available  to  be inspected  by the 

Appellant. 

12. While reading the provisions of any Act the cardinal principle of interpretation of statutes 

laying down that the various relevant provisions of any Statute/Act must be read together 

for a harmonious construction of the true purport of the Statute should by no means be 

lost sight of. Likewise, the provisions of Section 2(j) (i) of the RTI Act 2005 cannot be 

read in isolation and must be read harmoniously alongwith the provisions of Section 2 (f) 

and Section 2(i) of the RTI Act 2005, so as to construe the true intent of the RTI Act. The 

Appellant is however allowed to obtain samples of the supplies of CG­12 Rev 1 vinyl 

flooring, under provisions of the Section 2(j) (iii) of the Act, which the Appellant may get 

tested from an independent expert on his own. However, as discussed above, the scope 

and ambit of the RTI Act does not provide for a citizen to inspect an ongoing inspection 

process till the outcome thereof is reduced to records forming information. In the event 

that such requests are allowed, it will only allow more and more volunteers seeking to 

inspect and oversee such inspection processes being carried out by experts.   

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy. Registrar

Cc:

1. Shri Ram Bahadur Rai
H.No.5/118
Rachna Single Storey
Vaishali
Ghaziabad 201 012

2. The PIO
RITES Limited
RITES Bhawan
No.1, Sector 29
Gurgaon

3. The Appellate Authority
RITES Limited
RITES Bhawan
No.1, Sector 29
Gurgaon

4. Officer incharge, NIC

5. Press E Group, CIC