Central Information Commission Judgements

Mr.N N S Rana vs Ministry Of Railways on 25 May, 2011

Central Information Commission
Mr.N N S Rana vs Ministry Of Railways on 25 May, 2011
                        In the Central Information Commission 
                                                   at
                                              New Delhi


                                                                       File No: CIC/AD/A/2011/000498


Date of Hearing :  May 18, 2011

Date of Decision       :  May 25, 2011



Parties:

        Appellant 

        Mr. N N S Rana 
        Q­60, First Floor, 
        Rajouri Garden,
        New Delhi
         

        The Applicant was present during the hearing

        Respondent

1.      Public Information Officer
        Ministry of Railways 
        Railway Board,
        New Delhi

2.      Appellate Authority 
        Ministry of Railways 
        Railway Board,
        New Delhi



        Represented by:           Shri Sunil Kumar, DS(D&A)

Information Commissioner          :   Mrs. Annapurna Dixit
_______________________________________________________________


                                             Decision Notice


    The Commission directs the concerned CPIO, Ministry of Railways that the file notings as sought by 
the Appellant be provided to him using the Section 10 to sever the names of officers who may have dealt 
with or given their opinions therein by or within 25th June 2011.
               In the Central Information Commission 
                                                           at
                                                    New Delhi


                                                                                     File No: CIC/AD/A/2011/000498


Date of Hearing :  May 18, 2011

Date of Decision       :  May 25, 2011


Background

1. The Applicant filed an RTI Application dated 02.06.2010 with the Ministry of Railways seeking file 

notings   right   from   13.1.2000   on   the   file   dealing   with   disciplinary   proceedings   against   the 

Applicant. The Applicant also sought file notings for the period between 04.10.96 to 16.12.96 of 

MOSR and various other officers of the Railway Board in the allegedly false complaint of sexual 

harassment. The PIO responded on 06.07.2010 furnishing the information from the Directorate 

(s) concerned. The information was denied to the Applicant seeking exemption under Section 8 

(1) (b) stating that the same issue was sub judice before the Hon’ble Supreme Court of India. 

Furthermore, the Public Authority cited that the information was barred from disclosure under 

Section 8 (1) (e), (i) and (j) also.   

2. Being aggrieved by such response from the Public Authority, the Applicant filed a First Appeal 

dated 04/06.08.2010 with the Appellate Authority viz. the Addl. Member (Staff) Railway Board 

challenging   the   PIO’s   order   alleging   that   the   PIO   had   rejected   the   RTI   application   seeking 

exemption   under   incorrect   applying   improper   provisions   of   the   RTI   Act   2005.   The   Appellant 

herein   rebutted   each   of   the   grounds   of   exemption   sought   by   the   Respondent   with   detailed 

reasons. The Appellate Authority responded vide letter dated 04.10.2010 enclosing a brief note 

about the case. The Appellate Authority rejected the First Appeal upholding and justifying the 

CPIO’s order dated 06.07.2010. 

3. Being thus denied the information, the Appellant approached the Central Information Commission 

with the instant Appeal dated 24.12.2010 challenging the acts/omissions of the Public Authority 

contending various factual and legal propositions in details. In the instant appeal, the Appellant 

agreed   that   his   case   is   before   the   Hon’ble   Supreme   Court,   the   Respondent   Ministry   having 
challenged   the   decision   of   the   Delhi   High   Court   which   had   been   in   favor   of   the   Appellant. 

However, it is also a matter of fact that there was no specific order of the Apex Court either 

staying the impugned decision of the Hon’ble Delhi High Court nor any Supreme Court order 

directing all information pertaining to the instant matter to be kept under wraps of confidentiality. 

Apart   from   these   contentions,   the   Appellant   has   reiterated   the   contentions   from   his   previous 

submissions   in   the   form   of   the   RTI   application   and   First   Appeal.   The   Commission   upon 

registering   the   case,   issued   notice   dated   08.04.2011   calling   the   parties   to   the   hearing   on 

18.05.2011. 

Decision

4. During the hearing, the Appellant and the Respondents reiterated their contentions briefly as 

already submitted in the Appeal before the Commission. The Commission  notes   that 

the Respondent has sought exemption under Section 8 (1) (b) of the Act, which reads thus: 

“….(b) information which has been expressly forbidden to be published by any court of law or  

tribunal or the disclosure of which may constitute contempt of court;”

However,   the   Respondent   has   failed   to   refer/rely   on   any   Court/   Tribunal   direction/order 

forbidding the publishing/dissemination of information pertaining to the instant case. Hence 

providing the information will not constitute contempt of court in so far as the Section 8 (1) (b) 

of the RTI Act 2005 is concerned, in this case. Since there is no specific order/direction from 

the Apex Court prohibiting the disclosure of information, Contempt of Court proceedings are 

clearly not attracted. Also, since the final order passed by the Delhi High Court on 04.12.2008 

has  not   been  stayed   so   far  by  the   Hon’ble   Supreme   Court,   therefore,   the   said   order   has 

attained finality.  Likewise, the Respondents have failed to prove the applicability of Section 8 

(1) (e) of the RTI Act 2005 in this case, having merely reasoned that “….deliberations made  

under   complete   confidence   …are   under   fiduciary   relationship..”  The   argument   of   the 

Respondent lacks reason and merit about applicability of the Section 8 (1) (e) of the RTI Act 

2005 because in a fiduciary relation, there need to be two parties, one in a position of trust 

with respect to the other, such that one is in a position to influence the other. No such relation 

of   holding   information   in   fiduciary   capacity   could   be   established   by   the   Respondents. 

Likewise, seeking exemption from disclosure of information under Section 8 () (i) and (j) also 

defy logic and reasoning. The exemptions sought by the Respondent are not applicable to 

prevent disclosure of the information in this case. The Commission has also gone through the 
recent decision in a related matter, viz. WP (C) No. 1810/2011 passed by the Hon’ble High 

Court of Delhi on 18.03.2011 in the case of Union of India Through Secretary, Ministry of 

Railways versus N N S Rana, wherein it has been held that: 

“…4. In the context of the proceedings pending by way of the contempt petition  

in this Court or the Special Leave Petition pending in the Supreme Court, the  

Respondents   cannot   possibly   deny   to   the   Respondent   the   DPC   proceedings  

concerning   him.   No   prejudice   would   be   caused   to   the   Petitioner   if   the   DPC  

proceedings concerning the Respondent are disclosed to him subject to Section  

10 of the RTI Act….”  

Therefore,   based   on   the   submissions   of   the   parties,   the   arguments  addressed   during   the 

hearing and the decisions of the CIC and the decision of the Delhi High Court as discussed 

above, the Commission directs that the file notings as sought by the Appellant be provided to 

him using the Section 10 to sever the names of officers who may have dealt with or given their 

opinions therein. The information to be provided by or within 25th June 2011.

5.        The Appeal is thus disposed of on the above terms.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Mr. N N S Rana 
Q­60, First Floor, 
Rajouri Garden,
New Delhi

2. Public Information Officer
Ministry of Railways 
Railway Board,
New Delhi

3. Appellate Authority 
Ministry of Railways 
Railway Board,
New Delhi

4. Officer in Charge, NIC