Central Information Commission Judgements

Mr.Anil Mahindra vs Ministry Of External Affairs on 13 January, 2011

Central Information Commission
Mr.Anil Mahindra vs Ministry Of External Affairs on 13 January, 2011
                      In the Central Information Commission 
                                                   at
                                             New Delhi

                                                               File No: CIC/AD/A/2010/001653


Date (s) of Hearing:  January 6, 2011

Date of Decision     :  January  12 , 2011

Applicant was not present during the hearing.


Parties:

        Applicant

                    
        Shri Anil Mahindra
        M/s Greeline Promoters Pvt.Ltd
        H­65, Connaught Circus
        New Delhi - 110 001

        Represented by: Shri Shashi Prakash.



        Respondent(s)

        Ministry of External Affairs
        O/o the Joint Secretary (RTI)
        Akbar Bhawan
        Chanakyapuri
        New Delhi.

        Represented by: Shri Debraj Pradhan, CPIO



Information Commissioner        :   Mrs. Annapurna Dixit
_______________________________________________________________


                                             Decision Notice




The appeal is dismissed.
                          In the Central Information Commission 
                                                            at
                                                     New Delhi
                                                                                           File No: CIC/AD/A/2010/001653


                                                          ORDER

Background

1. The RTI Application was filed by the Applicant on 25.6.2010 with the PIO, Ministry of External Affairs, New 

Delhi seeking the following information:

“Kindly confirm to us if the Embassy of the United States of America had applied again through a  

Diplomatic Note on 7.1.2010 for granting Approval by the Ministry of External Affairs for concluding  

the sale of 10, Tilak Marg in terms of the Award passed on 23.12.2009 by the Arbitral Tribunal of  

Justice (Dr.) A.S. Anand (Retd. Chief Justice of India), Mr. Justice R.C. Lahoti (Retd. Chief Justice  

of India) and Mr. Justice S.N. Sapra (Retd. Judge of the Delhi High Court) within a period of one  

month   from   the   date   of   communication   of   the   Award   vide   appropriate   application   through  

Diplomatic Channel seeking permission of Government of India (Ministry of External Affairs) for  

completing of sale of 10, Tilak Marg, New Delhi in terms of Agreement to Sell dated 27.12.2004 for  

the revised price of Rs.80 Crores as decided by the Arbitral Tribunal.

The Applicant sought a certified copy of the Diplomatic Note dated 7th January 2010 by the Embassy of the 

United  States  of   America  and  also sought to know the date on which the Diplomatic Note dated 7th 

January 2010 was received by the Ministry of External Affairs, enclosing the Copy of the Award alongwith 

the said RTI application.

2. The CPIO replied on 17.8.2010 denying the information under Section 8 (1) (a) of the RTI Act. Not satisfied 

with the reply, the Applicant filed a First Appeal on 01.09.2010 seeking the information once again. The 

First Appellate Authority in his order dated 8.9.2010 upheld the decision of the CPIO and once again 

denied the information u/s Section 8(1) (a) of the RTI Act. Being aggrieved with the constant denial of 

information, the Applicant filed the instant Second Appeal on 10.09.2010 before the Commission.
Decision

3. During the hearing, the Applicant was represented by his authorized representative, who submitted that an 

Agreement had been signed between the Applicant and the Embassy of USA for sale of the Embassy’s property to 

him at a cost of Rs 46 crores.   He also stated that in 2009 the Arbitral Tribunal had passed the aforementioned 

Award in his favour directing the Embassy to pursue the matter by moving an application within one month to the 

Ministry of External Affairs for the sale of the plot. As per the averments of the Applicant, the Embassy wrote to the 

MEA on 7.1.2010, but meanwhile the Embassy raised the price of the plot from 46 crores to 80 crores.   In this 

connection the Applicant is now seeking the response of the MEA to the Embassy’s letter dated 7.1.2010.   The 

Respondent during the meeting reiterated his contention that the information cannot be disclosed under Section 8(1) 

(a)  of  the  RTI  Act.    According  to  the  Respondent, the purchase of land/building is done in reciprocal manner 

between India and their Foreign counterparts and hence disclosure of communication relating to such transaction 

between the two countries is likely to affect the relation with foreign country.  

4. The Commission at this stage directs the CPIO to ensure that PIO Protocol of MEA remains present at the 

Commission’s office on 10th  January 2011 at 4.30 p.m. along with his written submission on why the information 

cannot be disclosed.

5. On the stipulated date and time, the JS, RTI & CPIO, MEA was present and placed his submissions on 

record. The submissions of the MEA reveal that deliberations at the highest level has resulted in the information in 

the instant matter being denied as privileged correspondence with a foreign state as held earlier by the CPIO. It is 

the contention of the Respondent that the information sought by the Appellant involves correspondence between 

two   Governments   and   is   invariably   underlined   by   political   implications.   It   was   further   orally   submitted   by   the 

Respondent in reiteration of his earlier submissions that in view of the policy of the Government in the case of such 

commercial transactions with foreign countries involving purchase of immovable properties like real estate etc., 

reciprocity of transactions is maintained.      Likewise has happened in the instant case also. It is also a matter of 

fact, as per the earlier averments of the Applicant, that the Applicant already has an Arbitral Award in his favor, 

which he can execute to his convenience. 

6. Therefore,   the  position  emerges  that  the  transaction  between  the  Applicant  and  the  Embassy  seems 

neither flawed nor does the same seem to have been cancelled owing to any inherent lacunae therein. In most 

likelihood, it is due to the Foreign/International policy of the Government of India and the specific terms governing 

the sale/purchase of real estate etc. that the sale could not be confirmed in favour of the Applicant. However, 

information  regarding  such  confidential   terms of the country’s foreign policy, as contended by the Respondent 

cannot   be   divulged   being   sensitive   in   nature.   Hence,  the  Commission   upholds   the   decision   of   the   CPIO  and 

dismisses the instant Appeal.       

Pronounced in the chamber of the Commissioner on 13 January, 2011.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Anil Mahindra
M/s Greenline Promotes Pvt.Ltd
H­65, Connaught Circus
New Delhi – 110 001. 

2. The Public Information Officer
Ministry of External Affairs
O/o the Joint Secretary
Akbar Bhawan
New Delhi.

3.       The Appellate Authority
          Ministry of External Affairs
          O/o the Joint Secretary
          Room No. 183­A, South Block
          New Delhi.

4. Officer Incharge, NIC