Central Information Commission Judgements

Mr. Mahesh Kumar Gupta vs National Institute Of Technology on 12 March, 2010

Central Information Commission
Mr. Mahesh Kumar Gupta vs National Institute Of Technology on 12 March, 2010
                     CENTRAL INFORMATION COMMISSION
                      Club Building, Opposite Ber Sarai Market,
                        Old JNU Campus, New Delhi - 110067.
                                Tel: +91-11-26161796

                                                        Decision No.CIC/SG/A/2010/000197/7132
                                                              Appeal No. CIC/SG/A/2010/000197

Appellant                                      :       Mr. Mahesh Kumar Gupta
                                                       CC-4, NIT Campus,
                                                       NIT Kurukshetra-136119.

Respondent                                     :       Mr. G. R. Samantaray
                                                       Public Information Officer & Dy. Registrar
                                                       National Institute of Technology
                                                       Kurukshetra-136119.

RTI application filed on                       :       30/11/2009
PIO replied                                    :       16/12/2009
First Appeal filed on                          :       02/12/2009
First Appellate Authority order                :       01/01/2010
Second Appeal Received on                      :       21/01/2010
Notice of Hearing Sent on                      :       09/02/2010
Hearing Held on                                :       09/03/2010

Information sought:
   1. Certified readable copy of the complete noting of the Chairman, BOG NIT Kurukshetra
       through which he has directed the Director, NIT Kurukshetra to place a detailed report
       about the conduct of Sh. Mahesh Kumar Gupta, Lecturer, Mechanical Engineering
       Department, NIT Kurukshetra, in the next meeting of the BOG for taking disciplinary
       action against him. The next BOG meeting is expected in the 2nd week of December,
       2009.
   2. Copy of the document which drove the Chairman, BOG NIT Kurukshetra to issue such
       directions to the Director, NIT Kurukshetra.
   3. Specific clause of the Service rules application to the employees of NIT Kurukshetra
       using which the Chairman, BOG NIT Kurukshetra issued such direction to the Director,
       NIT Kurukshetra.
   4. Certified copy of the official correspondence (Letter/fax/e-mail) between the Director,
       NIT Kurukshetra and the Chairman, BOG NIT Kurukshetra in the period between the
       last meeting of the BOG NIT Kurukshetra held to till date.
   5. Certified copy of the official correspondence between the Registrar, NIT Kurukshetra
       and the Chairman, BOG NIT Kurukshetra in the period between the last meeting of the
       BOG NIT Kurukshetra held to till date.

Reply of PIO:
"It is to inform you that the information sought at Sr. No. 1 to 5 is not available."

Grounds for First Appeal:
Non-compliance of Section 7 (1) of the RTI Act 2005 since the CPIO has not provided the
requested information within forty-eight (48) hours as per provision in the RTI Act, 2005."
                                                                                        Page 1 of 3
 Order of the First Appellate Authority:
"I fully agree with the CPIO that the information sought do not come under the category of
"information concerned to life or liberty of a person". Further, the reply of the application dated
30/11/2009 has also been given by the CPIO well before the time."

Grounds for Second Appeal:
Appellant is not satisfied with the FAA's order.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Mahesh Kumar Gupta;

Respondent: Mr. G. R. Samantaray, Public Information Officer & Dy. Registrar;

Mr. Shyam Singh Chhokar, Advocate (NIT Kurukshetra);

The Appellant has moved this RTI application claiming that since he was likely to be suspended
the information should be provided within 48 hours as per the provisions of Section 7(1) of the
RTI Act. The possibility of suspension to service is certainly cannot be considered as a matter
affecting life and liberty and applicants must use this provision with responsibility.

Proviso of Section 7(1) states that where the information sought concerns the life
or liberty of a person, the same shall be provided within forty-eight hours of the receipt of the
request. This provision has to be applied only in exceptional cases and the norm is that
information should be provided within thirty days from the receiving date. Whether the
information sought concerns the life or liberty of a person has to be carefully scrutinized and
only in a very limited number of cases this ground can be relied upon. The government
machinery is not designed in a way that responses to all RTI Applications can be given within
forty-eight hours. A broad interpretation of ‘life or liberty’ would result in a substantial diversion
of manpower and resources towards replying to RTI Applications which would be unjustified.
Parliament has made a very special exception for cases involving ‘life or liberty’ so that it would
be used only when an imminent threat to life or liberty is involved.

The life or liberty provision can be applied only in cases where there is an imminent
danger to the life or liberty of a person and the non-supply of the information may either lead to
death or grievous injury to the concerned person. Liberty of a person is threatened if she or he is
going to be incarcerated or has already been incarcerated and the disclosure of the information
may change that situation. If the disclosure of the information would obviate the danger then it
may be considered under the proviso of Section 7(1). The imminent danger has to be
demonstrably proven. The Commission is well aware of the fact that when a citizen exercises his
or her fundamental right to information, the information disclosed may assist him or her to lead a
better life. But in all such cases, the proviso of Section 7(1) cannot be invoked unless imminent
danger to life or liberty can be proven.

The Commission decides that a matter of imminent suspension cannot be considered as a thread
to life and liberty.

The PIO has on 16/12/2009 informed the Appellant that the information is not available. What
was sought was communications between officers within the Institute and the Chairman of Board
of Governors. It is very peculiar plea to take that communications amongst officers of the
Institution and with the Chairman of Board of Governors are not available in the Institute. The
PIO has shown the Commission evidence that he had sought the assistance of Registrar and
Establishment Section. The PIO shows that both of these claimed that information was not with
Page 2 of 3
them. On questioning the Respondent closely about the secret of where these documents could
have been they admitted that documents relating to query -1 & 2 were received by them on
11/02/2010 from the office of the Registrar. The PIO claims that in December when he gave the
statement that the records were not available, the documents were with the Chairman of Board of
Governors. The Appellant points out that the meeting of the Board of Governor was held on
29/12/2009 when this matter was discussed. Hence he contends that when the First Appellate
Authority gave the decision on 01/01/2010 the documents which he had sought had been
discussed in the meeting of Board of Governors. It appears that very peculiar claim has been
made that papers with the Chairman of Board of Governors are not available in the Institute and
hence cannot be provided. The Institute must improve its system to ensure that such half truths
are not offered. The Appellant has also shown that the front side of page 68 has been given to
him and the printing on the rear side or the next page has been missed. The PIO is directed to
provide this to the Appellant.

The PIO has taken the same plea which he had taken earlier for query-4 & 5 that no records are
available. It is entirely possible going by his admission about the misleading reply given on
query-1 & 2 earlier that the records may be available with the Director or the Chairman of Board
of Governors. In view of this the PIO is directed to send a letter to the Director, Chairman of the
Board of Governors and all heads of Department and the Registrar asking them to provide him
copies of any official correspondence between the Director and Chairman, Board of Governors
or Registrar and Chairman Board of Governors during the period 12/10/2009 to 30/11/2009. If
any of these surfaced these should be send to the Appellant. The PIO states that he understood
the query as being related to the matter relating to query-1 & 2. He is directed to ensure that any
communication between the functionaries mentioned during that period of any subject shall be
provided to the Appellant.

Decision:

The appeal is allowed.

The PIO is directed to give the information as directed above to the Appellant before
30 March 2010.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.

Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
12 March 2010
(In any correspondence on this decision, mention the complete decision number.)(AK)

Page 3 of 3