Central Information Commission Judgements

.Bindu Khanna vs Directorate Of Education, Gnct, … on 14 July, 2010

Central Information Commission
.Bindu Khanna vs Directorate Of Education, Gnct, … on 14 July, 2010
               CENTRAL INFORMATION COMMISSION
                 'B' Wing, August Kranti Bhawan
                        New Delhi 110066
                Appeal No.CIC//MA/A/2008/01117
                  Decision No.5607/IC(A)/2010

Name of the Appellants:                 Ms. Bindu Khanna
                                        D-688, 2nd Floor, C.R. Park
                                        New Delhi110 019.

Respondent Public Authorities:          Directorate of Education
                                        Government of NCT of Delhi
                                        District South, Defence Colony
                                        New Delhi-110 024.

Third Party:                            Pinnacle School
                                        D-Block, Panchsheel Enclave
                                        New Delhi.

Date of Hearing:                  30.06.2010

Date of Decision:                       14.07.2010

FACTS

OF THE CASE:

1. On the grounds of non-compliance of the order dated 23.4.2008
passed by the first Appellate Authority (FAA) of the respondent, the
appellant submitted her 2nd appeal before the Commission through which
she pleaded for compliance of the FAA order. The Commission upheld
the decision of FAA and directed the respondent to provide the
information as per the direction of the FAA. Subsequently, the third
party, the custodian of information, challenged the decision of the

1
Commission before the High Court of Delhi, which has made the
following observations vide its order dated 15.09.2009:

“It is an admitted case of the parties that the petitioner M/s
Pinnacle School who is required to furnish information pursuant to
application filed by Ms. Bindu Khanna, the respondent No.4 with
the Public Information Officer of Director of Education, Govt. of
NCT of Delhi, was not issued notice and heard before the
impugned order dated 15th September, 2009 was passed. The
impugned order passed by the Information Commissioner dated
15th September, 2008 is required to be set aside for failure to
comply with Section 19(4) of the Right to Information Act, 2005.
The said provision ensures compliance with principles of natural
justice and requires that a third party shall be given a reasonable
opportunity of being heard if an appeal is preferred before the
Central Information Commission. It may be noted here that the
petitioner before the Public Information Officer had relied upon
Section 8(1)(j) of the Act and had submitted that information
cannot be furnished.

In these circumstances, the impugned order dated 15th
September, 2008 passed by the Information Commissioner is set
aside and the matter is remanded back for fresh adjudication in
accordance with law. The parties will appear before the Central
Information Commission on 7th October, 2009 when a date for
hearing will be given.

The writ petition is accordingly disposed of.”

2. In pursuance of the above Court Order, the case was heard on
26.3.2010 and 30.6.2010. During the hearing on 30.6.2010, the
following were present:

Appellant:

Ms. Bindu Khanna along with Shri Manoj Khanna

2
Respondents:

1) Ms. Indira Rani Singh, Link Officer, DDE, Dte. of Education

2) Ms. Satinder Kaur, RD, Dte. of Educaiton

3) Ms. Renu Sharma, EO, Dte. of Education

4) Shri H.K. Maan, ADE, Dte. of Education

5) Shri K.K. Batra, Manager of School (3rd party)

6) Shri Ashok Chabra, Advocate for the School (3rd party)

3. The fact of the matter is that the Appellant Ms. Bindu Khanna, a
teacher in a private school, namely, Pinnacle School, wanted certain
information relating to her employment, mainly her service records,
leave and other statutory allowances, working hours, medical facilities,
pension & gratuity benefits, etc. She made various oral as well as
written requests to the school. When she did not get the said
information, she approached Directorate of Education by filing an RTI
application dated 11.2.2008.

4. The Public Information Officer (PIO), Directorate of Education
informed the applicant that Pinnacle School had declined to provide
information under Section 8(1)(j) of the Right to Information Act, 2005
(hereinafter referred as the `RTI Act’). The Appellate Authority of the
Directorate, by an order dated 23.4.2008 directed its PIO, in presence of
the Manager of School Shri K.K. Batra, to procure information from the
school and provide the same to the applicant. When the Appellate
Authority’s order was not complied within the stipulated period due to
non-cooperation of school authorities, the appellant had to file 2nd appeal
before this Commission on 30.6.2008.

5. The 2nd appeal of the applicant was disposed of by the
Commission on 15th September, 2008 whereby the Commission directed
the Directorate to secure compliance of the order of its Appellate
Authority dated 23.4.2008.

3

6. Pinnacle School which is a third party in these proceedings
approached the Hon’ble Delhi High Court by filing Writ Petition
No.6956/2008 and contended before the court that the RTI Act was not
applicable to the school, inter-alia, for the following reasons:

i) Pinnacle school is a private school;

ii) Delhi School Education Act and Rules framed thereunder do
not provide for disclosure of information.

7. The School informed the High Court that the Commission passed
the impugned order without hearing them and without complying with the
principles of natural justice. The Hon’ble High Court (Coram: Hon’ble
Mr. Justice Sanjiv Khanna) by order dated 15.9.2009 held that the
“impugned order passed by the Information Commissioner dated 15 th
September, 2008 is required to be set aside for failure to comply with
Section 19(4) of the Right to Information Act, 2005. The said provision
ensures compliance with principles of natural justice and requires that a
third party shall be given a reasonable opportunity of being heard if an
appeal is preferred before the Central Information Commission.” The
Hon’ble High Court also noted that the petitioner school had relied upon
Section 8(1)(j) of the Act and submitted that information cannot be
furnished. The Hon’ble High Court accordingly by order dated 15 th
September, 2009 set aside the impugned order dated 15th September,
2008 passed by the Commission and remanded the matter back to the
Commission for fresh adjudication in accordance with law and directed
the parties to present themselves before the Commission on 7th October,
2009.

8. In view of the remand order of the Hon’ble Delhi High Court
directing fresh adjudication by the Commission, it was felt necessary that
the matter be decided by a larger Bench. Initially, the matter was fixed
to be heard by a Bench comprising three Hon’ble Information
Commissioners on 3rd February, 2010 which was adjourned to 26 th
March, 2010. On 26.3.2010, the parties were directed to identify
whatever information could be provided to the appellant out of 23 items

4
of information as sought by the appellant in her RTI application and then
to appear before the Commission on 25th May, 2010 to resolve the
issues of denial of information under Section 8(1)(j) of the Act, by the
Pinnacle School. The hearing was, however, postponed on the request
of the School. It was finally fixed for hearing on 30.6.2010, as stated
above.

9. In the meantime, the respondent by their letter dated 19.4.2010
conceded that unaided recognized schools under Rule 180 of the Delhi
School Education Rule have to provide certain category of information to
the Directorate, which only can be provided to the applicants seeking
information. Such category of information are budget estimates, final
accounts, students’ enrolment, concessions/ scholarship/staff statement,
schedule of fees/fines/funds, statement showing dates of disbursement
of salaries. The PIO prayed that CIC may in the interest of natural
justice direct private schools to display on their websites all the
information pertaining to their employees, EWS details, admission
details of the students in various classes.

10. The petitioner submitted that the Delhi School Education Act and
rules framed thereunder are a complete code governing all aspects of
functioning of aided and unaided recognized schools. A combined
reading of Section 2(f) of the RTI Act and the Delhi School Education
Rules [in particular Rules 50(xviii) and (xix)] shall conclusively establish
that the respondent Directorate as the governing authority of the school,
has the requisite powers vested in it to access to the information sought
by the appellant. The petitioner further submitted that the third party by
denying the information under Section 8(1)(j) of the RTI Act has already
conceded the applicability of the RTI Act and had not made any
representation to the effect that the information sought could not be
given as the provisions of the RTI Act were not applicable to them. The
petitioner also stated that in the hearing conducted by the First Appellate
Authority on 9.4.2008, the Manager of the School, Shri K.K. Batra was
present. And, in the said hearing, the School did not agitate against the
applicability of the RTI Act. The petitioner alleged that the School was

5
changing its stance at different levels for denial of information for
malafied reasons.

11. The respondents submitted that certain information relating to
inspection reports of staff room, activity room, computer room, library,
etc., copies of all proceedings held for election of members of Managing
Committee and copies of all inspection reports conducted and submitted
by Zonal Education Officer till date respectively have been provided to
the appellant.

12. The third party submitted that the RTI Act is not applicable to the
private schools and it is the Directorate of Education which had to be
approached in this connection. They further contended that Delhi
School Education Act and Rules framed thereunder do not provide for
disclosure of information. This stand of the 3 rd party was in contradiction
of the stand already taken before the PIO and the First Appellate
Authority that the information sought by the appellant was exempted
under Section 8(1)(j) of the RTI Act and cannot be disclosed. The third
party has filed written statements in support of their claim and this has
been taken on record and considered.

Issue for determination:

Whether the third party, a private school performing public
function, can refuse to furnish the information under Section 8(1)(j)
of the Act, particularly when the FAA of the respondent has
ordered for disclosure of information.

Decisions:

13. The FAA of the respondent had duly heard the third party, the
School Manager, Shri. K.K. Batra, and accordingly passed orders for
providing the information. It is, therefore, incorrect to say that the third
party was not heard before the passage of the FAA order, which was
later upheld by the Commission.

6

14. The third party has made contradictory statements. It has been
argued before the Commission that RTI Act is not applicable to a private
school and that the Delhi School Education Act and Rules framed
thereunder do not provide for disclosure of information. Against this, the
stand already taken by the third party before the PIO and the First
Appellate Authority was that the information sought by the appellant was
exempted under Section 8(1)(j) of the RTI Act and thereby conceding
applicability of the RTI Act to them.

15. Section 2(f) of the RTI Act defines `Information’ thus:

“Section 2(f):

“Information” means any material in any form, including records,
documents, memos, e-mails, 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.”

Further while defining `right to information’, Section 2(j) of the RTI Act
lays down as under:

Section 2(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;

7

Section 2(n) of the RTI Act defines `third party’ as under:

Section 2(n):

‘Third party’ means a person other than the citizen making a
request for information and includes a public authority’.

`Information’ thus means any material in any form including records etc
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. In the
case of third party Pinnacle School, the public authority is the
respondent-Directorate of Education and the appellant has rightly
submitted her RTI application to the said public authority which has to
access information under the Act. However, in view of section 2(j) of the
Act, the `right to information’ extends to only those information which is
held by or under the control of a public authority.

16. The Hon’ble Supreme Court in “Khanapuram Gandaiah Vs.
Administrative Officer & ors” ( AIR2010SC615) has held that under Section
6 of the RTI Act, an applicant is entitled to get only such information
which can be accessed by the Public Authority under any other law for
the time being in force. The Hon’ble Delhi High Court in “Poorna Prajna
Public School Vs. Central Information Commission” (Manu/DE/2577/2009)
has held that the term ‘held by or under the control of any public
authority’ in Section 2(j) of the RTI Act has to be read in a manner that it
effectuates and is in harmony with the definition of the term ‘information’
as defined in Section 2(f). The said expression used in Section 2(j) of
the RTI Act should not be read in a manner that it negates or nullifies
definition of the term ‘information’ in Section 2(f) of the RTI Act. The
Hon’ble High Court held that a private body need not be a public
authority and the said term ‘private body’ has been used to distinguish
and in contradistinction to the term ‘public authority’ as defined in
Section 2(h) of the RTI Act. Thus, information which a public authority is
entitled to access, under any law, from private body, is `information’ as
defined under Section 2(f) of the RTI Act and has to be furnished. It was

8
further held by the Hon’ble High Court that the term ‘third party’ includes
not only the public authority but also any private body or person other
than the citizen making request for the information. The School is a
private body and a third party under Section 2(n) of the RTI Act.

17. It thus can be concluded that the Pinnacle School is a third party
and is under the control of the respondent herein. As to the third party’s
contention that the Delhi Education Act and the Rules framed thereunder
do not provide for disclosure of information, on perusal of the said
provision, it is found that various clauses of Rule 50 of the Delhi School
Education Rules, 1973, in particular clauses (xviii) and (xix), are relevant
for the present controversy. The same are being reproduced hereunder:

“Rule 50: Conditions for recognition — No private school shall
be recognized, or continue to be recognized, by the appropriate
authority unless the school fulfills the following conditions, namely:

(xviii) the school furnishes such reports and information as may be
required by the Director from time to time and complies with
such instructions of the appropriate authority or the Director
as may be issued to secure the continued fulfillment of the
condition of recognition or the removal of deficiencies in the
working of the school;

(xix) all records of the school are open to inspection by any
officer authorized by the Director or the appropriate authority
at any time, and the school furnishes such information as
may be necessary to enable the Central Government or the
Administrator to discharge its or his obligations to
Parliament or to the Metropolitan Council of Delhi, as the
case may be.”

18. The Pinnacle School has submitted that “All personal information
has already been provided to the Applicant and in case she still wants
she can again be provided”.

9

19. Therefore, we hold that the orders passed by the First Appellate
Authority directing the third party to provide complete information to the
appellant and the decision of the Commission affirming the orders of the
First Appellate Authority are perfectly in compliance with the provisions
of the Act. The third party is hence obliged to comply with the said
orders. The Commission, therefore, directs the Respondent to seek
compliance of the aforementioned order from the third party-Pinnacle
School to provide information as sought at Serial Numbers (i) to (x), (xiv)
and (xv) of the RTI application of the appellant dated 11.2.2008 within 15
days from the date of receipt of this decision and submit compliance
immediately thereafter. The information should be furnished free of cost
as per Section 7(6) of the Act, failing which appropriate action would be
initiated against the concerned officials.

20. The issues relating to management and regulation of schools
responsible for promotion of education are so important for development
that it cannot be left at whims and caprices of private bodies, whether
funded or not by the Government. The Director, Directorate of
Education should, therefore, ensure compliance of these directions
including the order of the First Appellate Authority dated 23.4.2008. In
case the School in question fails to cooperate in the matter, appropriate
action under relevant rules should be initiated for de-recognition of the
school activities. A compliance report should be submitted at the
earliest.

21. Announced on the Fourteenth day of July, 2010. Notice of this
decision be given free of cost to the parties including Secretary, Ministry
of Personnel, Public Grievances & Pensions.

                   Sd/-                                 Sd/-
            (Prof. M.M. Ansari)                   (Satyananda Mishra)
        Information Commissioner               Information Commissioner


                                    10
                                     Sd/-
                              (Shailesh Gandhi)
                          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.

(Aakash Deep)
Additional Registrar

Name & Address of Parties:

1. Ms. Bindu Khanna, D-688, 2nd floor, Chittranjan Park, New Delhi –

110 019.

2. The PIO/DDE (South), Directorate of Education, GNCT of Delhi,
O/o the Dy. Director of Education, Distt. South, C-Block, Defence
Colony, New Delhi – 110 024.

3. Regional Director & Appellate Authority, Directorate of Education,
GNCT of Delhi, Office of the Regional Director of Education
(South), C-4, Vasant Vihar, New Delhi – 110 057.

4. Shri. K.K. Batra, Manager, Pinnacle School, D-Block, Panchsheel
Enclave, New Delhi – 110 017.

11