Central Information Commission Judgements

Mr.Ghanshyam Gupta vs Department Of Expenditure on 11 August, 2010

Central Information Commission
Mr.Ghanshyam Gupta vs Department Of Expenditure on 11 August, 2010
                  CENTRAL INFORMATION COMMISSION
                                        .....

F.No.CIC/AT/A/2010/000273
Dated, the 11  August, 2010.

                                                                  th




 Appellant        : Shri Ghanshyam Gupta 


 Respondent       : Department of Expenditure
 s

This second­appeal originated in appellant’s RTI­application dated 
07.10.2009, replied to by the CPIO on 28.10.2009.   Appellate Authority 
decided the matter through his order dated 11.01.2010.

2. Matter   was   heard   partly   through   videoconference   (VC)   on 
05.08.2010. Appellant was present at NIC VC facility at Indore, while the 
respondents  ―  represented by Ms.Renu Jain, Deputy Secretary & CPIO  
― were present at Commission’s office at New Delhi.

3. Respondents pointed out that the appellant’s RTI­application dated 
07.10.2009 was not so much a request for identifiable information within 
the   meaning   of   Section   2(f),   but   a   series   of   queries   regarding 
interpretation of various terms and expressions.  Most queries begin with 
“what   does   the   term   ……………..   is   construed   by   the   department..”  
demanding   that   the   public   authority,   viz.   Department   of   Expenditure 
explain  it to him ‘through  one or two  examples’.    There  were  hosts  of 
other   queries   focused   on   obtaining   more   such   interpretations.     There 
were   queries   which   were   unrelated   to   the   Department   of   Expenditure, 
such as those about the Cadre of Inspectors of Central Excise and the 
ACP  Schemes  for  financial  upgradation.    They  argued  that  appellant’s 
queries   were   intended   to   establish   an   open­ended   dialogue   about 

CIC_AT_A_2010_000273_M_39944.doc 
Page 1 of 3
meanings,   interpretations,   reasons,   etc.,   which   he   was   not   entitled   to 
seek under the RTI Act.

4. Appellant   pointed   out   that   he   had   asked   for   inspection   of   File 
No.1/1/2008­IC, in which, he believed, the issues which he had raised in 
his RTI­application were dealt­with.

5. During hearing, respondents stated that the impression about the 
relationship   between   the   above­mentioned   file   and   appellant’s   RTI­
queries,  was  entirely  erroneous.    The above  file was  one in which the 
Department processed a number of different matters / issues and there 
was  no reason why  appellant should be allowed  to fish for information 
which, the Department knows, was not in its control, not even in the file 
appellant had mentioned.

6. This is not the only employee of the government, who in the wake 
of   the   Sixth   Pay   Commission,   has   come   up   with   a   host   of   queries 
regarding meanings and interpretations of the CPC’s report as well as the 
actions  taken by the Department  of Expenditure.    In all these cases, it 
was the position taken by the Department that whatever decisions were 
taken, following the CPC recommendation, were all in the public domain, 
put on the websites from time to time, as well as in the departmental files 
in which the specific queries or issues were dealt­with and then returned 
to those Departments.   The Department of Expenditure is disinclined to 
be made answerable under RTI Act about meanings and interpretations 
of   words   and   expressions   used   in   the   CPC   report   or   the   documents 
brought out by the Department.  It is their contention that they could not 
be   asked   to   interpret   these   documents   for   the   convenience   of   the 
employees who use the RTI­route.

7. It   has   been   the   consistent   position   of   this   Commission   that   an 
applicant for information can seek only such material which answers the 
definition of ‘information’ under Section 2(f) of the RTI Act.  Explanations, 

CIC_AT_A_2010_000273_M_39944.doc 
Page 2 of 3
reasons, interpretations and so on, did not qualify to be information under 
Section 2(f). The High Court of Bombay at Goa, through its order dated 
03.04.2008   in   Dr.Celsa   Pinto   Vs.   Goa   State   Information   Commission 
(W.P.No.419 of 2007) has upheld this position.

8. As the queries of the appellant lie beyond the scope of Section 2(f), 
the   public   authority,   viz.   the   Department   of   Expenditure   cannot   be 
obligated to answer the same.

9. In the matter of appellant’s request for file­notings from the File No. 
1/1/2008­IC, I find that it was not mentioned in Appellate Authority’s order 
dated 11.01.2010.    Given  what  the respondents  have stated  about the 
contents   of   this   file,   I   am   unable   to   comprehend   the   keenness   of   the 
appellant to access it.   Nevertheless, considering his anxiety about this 
particular file, Appellate Authority is requested to have a fresh look at this 
and   to   take   a   decision   on   whether   this   could   be   disclosed.     In   case 
Appellate Authority decides against disclosure of this item of information, 
she may record the reasons and communicate it to the appellant within 
two weeks of the receipt of this order.  In case a decision is made to allow 
access   to   the   appellant   to   the   requested   information,   it   may   be 
communicated to him within two weeks of the receipt of this order.  

10. Appellant shall be free to bring this up in second­appeal after he 
receives the decision of the Appellate Authority.

11. Appeal disposed of with these directions.

12. Copy of this direction be sent to the parties. 

( A.N. TIWARI )
INFORMATION COMMISSIONERp

CIC_AT_A_2010_000273_M_39944.doc 
Page 3 of 3