Central Information Commission Judgements

Smt.Sushma Verma vs Ministry Of External Affairs on 13 May, 2011

Central Information Commission
Smt.Sushma Verma vs Ministry Of External Affairs on 13 May, 2011
                          In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                            File No: CIC/AD/C/2010/000182
                                                                            File No: CIC/AD/C/2010/000183
                                                                            File No: CIC/AD/A/2010/001068
                                                                            File No: CIC/AD/A/2010/001424
                                                                            File No: CIC/AD/A/2010/001425
                                                                            File No: CIC/AD/A/2010/001426
                                                                            File No: CIC/AD/A/2010/001428
                                                                            File No: CIC/AD/A/2010/001429
Date of Hearing  :  May 13, 2011

Date of Decision :  May 13, 2011

Parties: 

            Appellant  


            Ms. Sushma Verma
            E/o Shri Padam Verma
            R/o H. No. 79/21,
            Street No. 5, Raj Nagar,
            Khandsa Road
            Gurgaon­ 122 001



            The Appellant was present through her representative Rajesh Verma


            Respondents 


            Embassy of India in Lebanon
            31, Kantari Street,
            Sahmarani Bldg.
            Beirut­ 1107­2092

            Embassy of India in Lebanon
            No. 239 IBRAHIM Street,
            Ras Beirut PO Bo NO 113­5240
            Beirut, Lebanon

            CPV Division 
            M/o External Affairs
            Patiala House
            Tilak Marg
          New Delhi

         Represented by: Shri P. Roychaudhary, Counsel for the CPV Division, MEA



                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                                            Decision Notice


As given in the decision
                          In the Central Information Commission 
                                                       at
                                                New Delhi


                                                                                   File No: CIC/AD/C/2010/000182
                                                                                   File No: CIC/AD/C/2010/000183
                                                                                   File No: CIC/AD/A/2010/001068
                                                                                   File No: CIC/AD/A/2010/001424
                                                                                   File No: CIC/AD/A/2010/001425
                                                                                   File No: CIC/AD/A/2010/001426
                                                                                   File No: CIC/AD/A/2010/001428
                                                                                   File No: CIC/AD/A/2010/001429


                                                    ORDER

Background

1. The present proceeding emanates from the petition dated 24.01.2011, filed by the  Appellant,   Ms. 

Sushma Verma alleging that the Respondents have failed to comply  with   the   directives   of   the 

Commission  dated 1.12.2010 in the above  numbered  cases (copy annexed to this order). Through 

this decision, the Commission  had  directed   the   Respondents   to   provide   to   the   Appellant   complete 

information  as  identified by him against points (i) to (vi) under the head ‘B’ of the said  decision

.

Decision 

2. During the hearing, the (vi) points of information mentioned in the decision were  discussed   as 

given below:

Item No. (i)

3. The Counsel for the Respondents stated that the relevant file has not yet been  received   by   them 

and therefore they could not be shown to the Appellant. The  Appellant, however, objected to the Counsel’s 

statement and stated that he had got  the   information   from   the   Indian   Embassy   in   Lebanon,   a   day 

before the date of hearing, over the telephone that the said file has been sent to  the CPV  office  at  
Patiala House, New Delhi, by courier and that he had been advised to inspect the file.  

The Counsel stated that they had indeed received a file but it was the RTI  file and  not   the 

file related to the subject matter. He requested that he be allowed a few days  time   to   check   with   the 

office whether the relevant file too had been received or not by  the concerned   Delhi     office   so   that  

inspection can be done in Delhi by the  Appellant.

4. In view of the above, it is directed that the PIO shall find out the whereabouts of the  file   and 

obtain the same from the holder and  allow  disclosure of its contents to the  Appellant besides providing 

the Appellant with copies of documents from the file  identified by him. 

Item No. (ii):

5. The letter of Shri S. Gopalakrisnan, CPIO, Embassy of India, Beirut (Lebanon) dated 31.03.2011 

addressed to the Commission gives the information/ clarification with regard to the present item of 

query relating to the status of deportation of Shri Padam Nabh Verma. (This letter which was written 

on receipt of the  Commission’s decision gives detailed pointwise explanation  ).  

6. It is noted that the above letter completes the disclosure requirement in respect of this item of query. 

It is, therefore, directed that a copy of this letter be furnished to the Appellant.

Item No. (iii) & (vi):

7. It is noted that the Respondents have not furnished this item of information as it was their belief that 

the said query was in the nature of seeking clarification and not information as defined   in Section 

2(f) of the RTI­Act. 

8. However, after discussion, it was agreed to provide to the Appellant the relevant Section/clause  

under which the penalty can be imposed in the situation such as the one as in the  present 

case.  The PIO, CPV Division  may accordingly furnish the above  Information to the Appellant 

as available on record.

Item No. (iv):

9. On being asked by the Commission the  reasons for not furnishing the  information against this point, 

the Counsel brought new facts to the attention of the Commission in support of his denial of information to the 

Appellant, ­ facts which  both parties were not aware of during the first hearing ­ when he  cited the Delhi High 

Court  judgment  in  the  case  of   Mr.  Suhas Chakma  vs  Ministry of  External Affairs,  involving  disclosure of 

information related to passports and documents submitted along with the  passport application. According to 

the judgment,  “information which involves the rights of privacy of a third party in terms of Section 8(1)(j) of the  

RTI Act cannot be ordered to be disclosed without notice to such third party. The authority cannot simply come  

to the conclusion , that too on a concession or on the agreement of parties before it, that public interest  

overrides the privacy rights of such third party without notice to and hearing such third party.”  

The Counsel also stated that since the Embassy does  not have the correct mailing address of the 3rd 

-party, they would be unable to follow the procedure laid down in Section 11 of the RTI Act for taking 

a   decision     on   whether   to   provide   he   information   to   the   Appellant   or   not.   The   Appellant’s 

representative however, was sure  that the address available with  him is indeed the current  address 

of the third party  and  stated that he is also willing to provide the Commission with an affidavit  to this 

effect. He   shared this address   of the 3rd  party with the   Commission/Respondents. The address 

reads as follows:

Shri Padam Nabh

Jospeh Tayeh Building

Near Karam Azar School

Eliyer Hair Style, St. Cherbel Center

Laycee Club, Adonis City

Distt Kesserwan, Lebanon

10. In the light of the judgment of Delhi High Court it is directed that the PIO  should follow the procedure 

laid   down   under   Section   11(1)   of   the  RTI­Act  and   to   take  a   decision  on   disclosure  of     papers 

submitted   by   the   3rd  party     to   the   Indian   Embassy   for   issuance   of   his   passport,   based   on   the 

submission.   The letter to the 3rd party inviting his submission may be sent   by the Indian Embassy 

to the address given hereinabove only on receipt of the copy of the affidavit from the Appellant. The 

Appellant on his part to send an affidavit to the Commission with a copy to the Indian Embassy 

affirming the fact that the address given by him (as mentioned hereinabove)  is that of the third party. 
Item No. (v):

11. It is noted that the Appellant wanted to know the reasons for early issuance of passport  to the 3rd­

party on 28.11.01.  The letter dated 31.3.2011 from the CPIO, Indian Embassy, Beirut gives reasons 

which the Commission has found to be adequate and meets the requirement of the Appellant. There 

is therefore no obligation on the part of the Respondent to provide further information in this regard.  

12. Information is to be provided to the Appellant before  10 July,  2011. 

13. Appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
 

Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms. Sushma Verma
E/o Shri Padam Verma
R/o H. No. 79/21,
Street No. 5, Raj Nagar,
Khandsa Road
Gurgaon­ 122 001

2. The Appellate Authority
Embassy of India in Lebanon
No. 239 IBRAHIM Street,
Ras Beirut PO Bo NO 113­5240
Beirut, Lebanon

3. The Public Information Officer 
Embassy of India in Lebanon
31, Kantari Street,
Sahmarani Bldg.

Beirut­ 1107­2092

4. The Public Information Officer 
Embassy of India in Lebanon
No. 239 IBRAHIM Street,
Ras Beirut PO Bo NO 113­5240
Beirut, Lebanon

5. The Public Information Officer (RTI)
US (CPV­RTI)
M/o External Affairs
Patiala House
Tilak Marg
New Delhi

6. Officer In­charge, NIC