Central Information Commission Judgements

Dr.Abhishek Gupta vs Insurance Division on 16 May, 2011

Central Information Commission
Dr.Abhishek Gupta vs Insurance Division on 16 May, 2011
                                   1


              Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

             Appeal : No. CIC/DS/A/2010/001808 

 Appellant /Complainant        :       Dr. Abhishek Gupta, 
Kolkata      

Public Authority               :       O/o the Income Tax 
Officer, Ward­3(1),
                               Gwalior (Shri Likayat Ali, 
ACIT/AA and Shri 
                               Lal Singh Jhala, CPIO - 
through video
                               Conferencing) 

Date of Hearing                :       04 May 2011   
Date of Decision               :       16 May 2011

Facts

:­ 

1. Dr   Abhishek   Gupta   preferred   RTI   application 
dated   22   April   2010   before   the   CPIO,   office   of   the 
Income   Tax   Officer   Ward   –   3   (1),   Gwalior   seeking 
information  pertaining  to all  records  available  with 
the   Income   Tax   Department   including   Assessment 
Records etc., pertaining to Shri Muralilal Gupta and 
Mrs   Shakuntala   Devi   Gupta   for   the   assessment   years 
2004   –   05     to   2008   –   09   –  enclosed   herewith   as 
Annexure A.

2. Vide CPIO order dated 14 May 2010, the appellant 
was   denied   disclosure   of   information   on   the   grounds 
that   information   sought   by   him   was   pertaining   to 
third   party   and   that   they   had   objected   to   the 
disclosure of their personal information to him.

3. Appellant   preferred   appeal   dated   19   May   2010 
before the first appellate authority who decided the 
matter   vide   FAA   order   dated   15   June   2010   after 
providing opportunity of hearing to the appellant and 
denied disclosure of the information sought.

4. Appellant   preferred   second   appeal   before   the 
Commission to challenge the above orders. The matter 
 
2

was heard today. Respondent was present as above and 
was   heard   through   videoconferencing   from   Gwalior. 
Appellant   was   present   in   person.   Both   parties 
presented  arguments.   Appellant   relied  on decision  of 
the   Commission   in   appeal   number   CIC/LS/A/2010/001044 

–   DS   dated   24   March   2011.   Respondent   reiterated   the 
arguments  stated   in the decision  of the  CPIO  and on 
the speaking order of the first appellate authority.

Decision notice

5. After   hearing   both   parties,   it   is   the   view   of 
the   Commission   that   the   information   sought   is   not 
granted   immunity   from   disclosure   as   class   of 
information.   Protection  of   disclosure   has   to   be 
ensured   by   balancing   the   two   competing   aspects   of 
public   interest   that   is,   if   disclosure   would   cause 
injury or unwarranted invasion of privacy and on the 
other   hand   is   nondisclosure   would   thawart   the 
Administration of Justice.

6. The  second  contention  of  the appellant  revolves 
around   the   concept   of   “larger   public   interest”.   As 
per   the   averments   of   the   appellant,   the   “State”   is 
pursuing   a   criminal   case   against   him   and   that   since 
the   “State” has decided to prosecute him because of 
legal   fiction   created   under   section   405   of   IPC, 
automatically “larger public interest” is involved in 
the matter. The matter of prosecution in this case is 
loosely   termed   as   Dowry   case   which   invariably   have 
the components of ‘Criminal Breach of Trust’ relating 
to   misappropriation   of   property.   In   our   view,   in 
case,   the   State   relies   upon   the   fiction   of 
misappropriation, then the other party should have a 
right to know the details of property reflected in IT 
Returns which is alleged to be misappropriated.

7. The mandate of the RTI Act to disclose personal 
information   under   Section   8(1)(j)   is   even   stricter 
since   it   appends   the   expression   “larger”   to   “public 
interest”.   Mere   public   interest   will   not   suffice   in 
the disclosure of personal information such as the IT 
Returns of an assessee unless the Applicant can prove 

 
3

that   a   “larger”   public   interest   demands   such 
disclosure. The expression “larger” cannot be defined 
or   carved   into   a   straight­jacketed   formula   and 
neither   can   it   be   easily   disposed   of.   If   the 
Applicant   incessantly   stresses   on   the   argument   that 
false   dowry   cases   are   a   matter   of   “larger   public 
interest”   and   that   the   information   relating   to   IT 
returns   of   his   father­in­law   be   furnished   to   him, 
then   an   equally   challenging   rebuttal   could   be   that 
the   Income   Tax   Act,   which   defines   the   procedure   of 
disclosure   of   such   IT   Returns   to   him,   is   a   public 
policy which has been enacted by the State keeping in 
mind   the   larger   good   of   the   society.   It   is   not   the 
case of the Respondents that objection to disclosure 
of   the   documents   is   taken   on   the   ground   that   it 
belongs   to   a   class   of   documents   which   are   protected 
irrespective   of   their   contents,   because   there   is   no 
absolute   immunity   for   documents   belonging   to   such 
class.

8. In   my   view,   having   assessed   the   factual 
situation   and   the   legal   reasoning   at   hand,   the 
correct  position   of law is  that the  right  forum  for 
seeking   the   IT   Returns   of   an   assessee   by   a   third 
person   is   either   the   Chief   Commissioner,   Income   Tax 
or the Concerned Court, if the matter is  sub­judice. 
My   view   is   furthered   by   the   fact   that   the   position 
after the repealing of Section 137 of the Income Tax 
Act, 1961 by Finance Act, 1964 is that the Court in a 
sub­judice   matter   can   direct   the   IT   Authorities   to 
furnish   the   information   pertaining   to   IT   Returns   of 
an   assessee   for   inspection   by   the   Court.   Thus, 
disclosure   will   be   warranted   if   such   line   of   action 
is   followed.   There   is   no   absolute   ban   on   disclosure 
of IT returns.

9.   Since,   the   present   appeal   raises   important 
questions of law; it is our duty to apply the law as 
it   stands   today.   In  SP   Gupta   vs.   UOI   ([1982]   2   SCR 

365), a seven judges bench of the Apex Court held that 
“the Court would allow the objection to disclosure if  
its   finds   that   the   document   relates   to   affairs   of  
State and its disclosure would be injurious to public  

 
4

interest,   but   on   the   other   hand,   if   it   reaches   the  
conclusion   that  the  document   does   not   relate   to  the  
affairs   of   State   or   the   public   interest   does   not  
compel its non­disclosure or that the public interest  
in the administration of justice in a particular case  
overrides   all   other   aspects   of   public   interest,   it  
will overrule the objection and order the disclosure  
of   the   documents.”   It   was   further   held   that   “in 
balancing   the   competing  interest,   it   is  the  duty   of  
the   Court   to   see   that   there   is   the   public   interest  
that harm shall not be done to the nation or public  
service by disclosure of the document and there is a  
public   interest   that   the   administration   of   justice  
shall not be frustrated by withholding the documents  
which must be produced if justice is to be done.”

10. In   light   of   the   above   view   taken   by   the   Apex 
Court, I am inclined to make an   observation in this 
case.   I   have   already   discussed   the   settled   point   of 
law   regarding   public   interest   but   it   is   in   the 
pursuance   of   the   principle   of   that   public   interest 
only where we feel that the information pertaining to 
net  taxable  income   of an assessee  for the  period  of 
year   2000   till   date   be   furnished   by   following   the 
Section 10 of the RTI Act to his Income Tax Returns. 
We   shall   distinguish   the   present   case   from   the 
decision of the CIC in the case of Milap Choraria vs. 
Central   Board   of   Direct   Taxes   (Appeal   No. 
CIC/AT/A/2008/00628)  as   decided   on   15.06.2009   and   in 
the   case   of  P.R. Gokul vs. Commissioner, Income Tax, 
Kottayaam (CIC/AT/A/2007/00405) decided on 15.06.2007. 
The Milap Choraria Case (supra) did not deal with the 
issue of information pertaining to net taxable income 
per se while the  Gokul Case  (supra) was not centered 
around   the   issue   of   larger   public   interest   for   the 
purpose   of   disclosure   of   net   taxable   income,   unlike 
the present case. In S.P. Gupta case (Supra), Supreme 
Court stated “The language of the provision is not a 
static   vehicle   of   ideas   and   as   institutional 
development   and   democratic   structures   gain   strength, 
a more liberal approach may only be in larger public 
interest.”

 
5

11. CPIO   is   directed   to   furnish   information 
pertaining   to   the   net   taxable   income   of   Shri 
Muralilal   Gupta   and   Smt   Shakuntala   Devi   Gupta, 
father­in­law   and   mother­in­law   respectively   of   the 
appellant for the assessment years 2008 – 09 and 2009 

– 10 to the appellant within two weeks of receipt of 
the   order.   (These   two   years   have   been   identified   as 
the   appellant   has   stated   that   the   date   of   his 
marriage was February 2008)

12. The appeal is accordingly disposed of. 

 

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
 

Copy to:­

1. Dr. Abishek Gupta, IAAS
Principal Director of Audit, 
South Eastern Railway
11, Garden Reach Road, Kolkata­474001

2. The CPIO
O/o the Income Tax Officer, 
 Ward­3(1), Gwalior, Aayakar Bhawan
City Centre, Gwalior­474001.

3. The Appellate Authority
O/o  the Joint Commissioner of Income Tax
 Range­3, Gwalior, Aayakar Bhawan
City Centre, Gwalior­474001.