Central Information Commission Judgements

Mr.A K Satpathy vs Ministry Of Railways on 30 April, 2010

Central Information Commission
Mr.A K Satpathy vs Ministry Of Railways on 30 April, 2010
                                                  Central Information Commission

                                                                                                                 CIC / AD /A/ 2010/ 000087
                                                                                                                              Dated April 30, 2010


         Name of the Applicant                                 :      Shri A.K. Satpathy

            Name of the Public Authority                    :      South Eastern Railway, Kolkata


         Background

1. The Applicant filed an RTI application dt.07.07.2009 with the PIO, South Eastern Railway, Kolkata seeking a copy 

of the letter dated 05.05.2005 written by Mr. Asit Chaturvedi, the then CVO South Eastern Railway to the ED(VT) Railway 

Board.  The PIO replied on 04.08.2009 enclosing the reply provided by the Senior DGM/SE Railway vide the letter dated 

03.08.2009 denying the information as it is confidential in nature and  is also exempted from disclosure under Section 8(1)

(g).  Not satisfied with the reply of the Applicant filed his first Appeal on 24.08.2009 stating that the source of information is 

already known to him and that 8(1)(g) cannot  apply in this case as a report has been sent by Mr. Asit Chaturvedi to the 

Government body not in furtherance of the objectives of the Organization but to defame him.  He argued in his Appeal that 

the disclosure would serve public interest as it would expose the misuse of power by a Public Authority to satisfy that 

personal grudge which is also a form of corruption.  According to the Applicant the public interest in disclosure outweighs 

the harm to the personal protected interest. The First Appellate Authority replied on 11.11.2009, upholding the decision of 

the PIO and also stating that the document is being held by the SDGM in a fiduciary capacity and is exempted under 

Section 8(1) (e) of the RTI Act.  He also invoked Section 8(1) (g) and since the process of D & A inquiry has not yet been  

completed,  denied  the  document  also  under  Section  8(1) (h)  of the  RTI Act as  the confidentiality of  the sources  of 

document   still   remain   alive.     Being   aggrieved  with  this  reply,  the  Applicant  filed  the  Appeal  before  the  Commission 

on23.11.2009 requesting the Commission to direct the Public Authority to provide the information and also to impose 

penalty on the PIO.     

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, heard the matter through video conferencing for 

9 April, 2010.

3. Shri   Debasis   Chaudhary,   CPIO,   Shri   B.P.   Khare,   ADG(M),   and   Shri   Snehasish   Bhattacharya,   Dy.   CVO 

represented the Public authority were present at the NIC Studio, Kolkata.   The Applicant was also present during the 

hearing.

Decision

4. The Appellant furnished the following grounds for appeal to the Commission:

a) The Respondents have been relying on different exemption clauses at different points of 

time just to deny him the information. 

b) Denial under Section 8(1)(e) of the RTI Act 2005 is no longer tenable since the letter has already been passed on 

to higher authorities by the SDGM, with whom, as per the submission of the PIO the letter is available in a 

fiduciary capacity.  When a responsible Government officer authors a document about another in the course of 

their duties then the document cannot be held as a private document (as it is not trust reposed upon another 

person by a private person)  and cannot be exempted from disclosure on the ground that it is confidential.  The 

present incumbent therefore cannot hold the document passed on by her predecessor in ‘trust’. 

c) As for reliance on Section 8(1) (g) of the RTI Act, 2005, the letter is not even remotely connected with law 

enforcement activity or to the security of the state and the source of information is already known to him. 

5. The Commission noted that in a recent decision dated 30th November, 2009 while deciding the matter of Union 

of India vs. Central Information Commission & Shri P.D. Khandelwal, Justice Sanjiv Khanna while discussing the 

scope and ambit of “fiduciary relationship” in great details has discussed that “…….Normal, routine or rather  

many   acts,   transactions   and   duties   of   a   public   servant   cannot   be   categorized   as   fiduciary   for   the  

purpose of Section 8(1)(e) of the RTI Act and information available relating to fiduciary relationship.  

(The   said   reasoning   may   not   be   applicable   to   service   law   jurisprudence,   with   which   we   are   not  

concerned.) ……..” Therefore, in the light of the well settled position of law, it is evident that exemption under 

Section 8(1) (e) of the RTI Act 2005, from disclosure of information does not apply in this case since the said 

letter has been written as a part of the normal duty of a Public Servant to another Public Servant and in any event 

has been passed on to the higher authorities for action in the Railways Department and hence exists in the public 

domain and is definitely not confidential any longer. 

6. The contention of the Respondent that disclosure of information would result in establishment of the identity of 

the author of the letter is not justifiable as the Appellant is already aware of the author of the letter. However, the 

disclosure of the contents of the letter written by the CVO based on which the D& AR proceedings against the 

Appellant have been initiated may still endanger the life/physical safety of the concerned officer. Keeping this in 

mind the Commission denies disclosure of information under Section 8(1) (g) of the RTI Act 2005. Furthermore, 

in view of the submissions of the Respondent, the disclosure of information is likely to impede the process of 

D&AR  Inquiry  proceedings and  hence the information cannot be disclosed at this stage under provisions of 

Section 8 (1) (h) of the RTI Act 2005. The Appeal is accordingly disposed of. 

    Judgment in this case was reserved and pronounced in he open Chamber on 30th April 2010.

(Annapurna Dixit)
Information Commissioner

Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Cc:

1. Mr.A.K. Satpathy
Sr. DSO, DRM’s Office, 
SE.C. Railway
Kingsway, Nagpur­440001

2. The PIO
South Eastern Railway
O/o the PIO & CPRO
11, Garden Reach
Kolkata­700043

3. The Appellate Authority
South Eastern Railway
O/o the Addl. General Manager
11, Garden Reach
Kolkata­700043

4. Officer in charge  NIC

5.  Press E Group, CIC