Central Information Commission Judgements

Ms.Aparna Anant Ghatole vs Rpo, Nagpur on 7 January, 2010

Central Information Commission
Ms.Aparna Anant Ghatole vs Rpo, Nagpur on 7 January, 2010
                    Central Information Commission
                                                                  CIC/AD/A/2009/901443
                                                                    Dated January 7, 2010


Name of the Applicant                      :     Ms.Aparna Anant Ghatole

Name of the Public Authority               :     RPO, Nagpur


Background

1. The Applicant filed an RTI application dt.1.12.08 with the PIO, RPO, Nagpur. She
requested for the following information:

i) Complete set of application forms alongwith attached documents for issuing
the passport No.A4126810, F3284882, G5464686 of Anant Hiramangi Ghatole

ii) Name of concerned police station and staff officers dealing with investigation
report.

iii) Investigation report submitted by police officers for issuing above passport.

iv) Name of staff officers relating to issue of above passports

v) The complaints received till date and report of action taken, if any.
Ms.N.P.Keny, AG. Passport Officer replied on 17.12.08 stating that as per records the
Applicant’s spouse’s name is different and that on the basis of her marriage
certificate it is not possible to furnish copy of the application forms of her spouse and
the supporting documents. She further added that passport bearing No.G.5464686
dt.24.10.08 was issued to Shri Anant Hiramanji Ghatole on the basis of his prior valid
passport. If the Applicant wants any information about Police Verification Report, the
she may contact Commissioner of Police, Nagpur. Not satisfied with the reply, the
Applicant filed an appeal dt.13.1.09 with the Appellate Authority (Copy not in file).
Shri A.Manickam, Appellate Authority replied on 9.4.09 upholding the decision of the
CPIO with regard to point (i). He, however, directed the PIO to furnish specific point
wise information to the remaining queries within 15 working days from the date of
receipt of the order. Being aggrieved with the reply, the Applicant filed a second
appeal dt.13.9.09 before CIC reiterating her request for information against points 1,
3 and 5.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for January 7, 2010.

3. Shri P.Roychaudhuri, Advocate represented the Public Authority.

4. The Applicant was represented by her brother Shri Raju Madhavrao Sonbarse during
the hearing.

Decision

5. The Applicant submitted a rejoinder to the Commission stating that after her marriage
with Shri Anant Ghatole on 9.5.07, within few months it was revealed to her that she
had been cheated by him as he had been already married to Ms.Nirmala Maroti
Chandekar and that the marriage was solemnized on 24.3.03 under Special Marriage
Act. The same fact was accepted by Nirmala Candekar alias Nirmala Dineshkumar
Hajra before investigation officer of police and the certified copy of the same
statement has been obtained by her from Hon’ble JMFC, Panvel. Ms.Nirmala besides
her clandestine marriage with Mr. Anant Ghatole also claimed that she is wife of Shri
Dineshkumar Hajra and has been married to him since 22.5.90 and that she resides in
Chandrapur. Also the passport holder’s address which is shown in both the passport
No.F3284882 and G5464686 is not true. The Appellant had alleged in her complaint
dt.27.8.08 that Shri Anant Ghatole’s Passport No.F3284882 issued on 30.8.05 valid
upto 11.2.08 bears spouse name ‘Nirmala Anantrao Ghatole’. Even after performing
second marriage with Appellant, on 9.5.07, Shri Anant Ghatole got passport
No.G5464686 issued on 24.10.07 valid upto 23.10.07 and the passport still bears
spouse name ‘Nirmala Anantrao Ghatole’. This fact was brought to the notice of the
Passport Authority besides the fact that Police FIR was lodged against Shri Anant
Ghatole under IPC Sections 498A, 495, 34 and proceedings under Criminal case
No.262/08 and under domestic violence act case No.112/08 are pending in the Hon’ble
JMFC, Panvel. The Appellant further added that these facts are sufficient ground to
invoke sections 10(3)(b) & (e) for suppressing information to obtain passport, travel
document and penalties u/s 12(1)(B)(xii) if applicant does not disclose correct marital
status. Also it has come to the notice of the Appellant that a criminal case No.128/09
has now been filed by Mrs. Nirmala Hajra u/s IPC 468, 471, 500, 34 in the Hon’ble
Court of Chief Judicial Magistrate, Chandrapur for forgery of documents including the
marriage certificate dt.24.3.03 wih Anant Ghatole and the passports. However, she
refrained from complaining the same to the Passport Office, Nagpur to seek action
under the Passport Act, 1967. The accused Mr. Anant Ghatole is not appearing before
Hon’ble CJM, Chandrapur to deny the accusation of forgery. Simultaneously according
to the Appellant, it has also come to her notice that Mr. Anant Ghatole has filed a civil
suit case No.943/2008 in the Hon’ble Civil Judge, Senior Division, Nagpur seeking
decree of nullity of marriage with Mrs. Nirmala on the ground that he was cheated and
got married with her while her marriage with Shri Dinesh Hajra was still in existence.
Ms.Nirmala who is a teacher has not come forward even a single time even after
receipt of summons from the Hon’ble Court aiming to get a ex-party order. The
Appellant alleged that here is a connivance between the two (m. Anant Ghatole and
Ms. Nirmaa) as this fact was not informed by Shri Anant Ghatole to Nirmala’s
Disciplinary Authority in Chandrapur.

6. The Commission is troubled by the fact that the passport office has not bothered to
investigate into the matter even after the complaints filed by the Appellant and under
Section 18(2) of the RTI Act directs the passport officer to conduct an investigation
into the matter and to take appropriate action by 15February, 2010 in respect of Mr.
Ghatole’s passport under intimation to the Commission and to the Appellant. A copy of
the enquiry report may also be shared with both the Commission and the Appellant. In
the light of the alleged suppression of facts by Mr. Ghatole, and since the Appellant is
the aggrieved party, the complete information as sought by the Appellant in her RTI
application to be furnished to her by10 February, 2010 and the Appellant is directed to
submit a compliance report to the Commission by 15.2.2010.

7. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Aparna Anant Ghatole
Flat No.403, Gini Park
Plot No.26, Sector 16
New Panvel
New Mumbai 410 206

2. The PIO
Regional Passport Office
Passport Office, CGO Complex
B Block, 1st Floor
Seminary Hills
Nagpur 440 006

3. The Appellate Authority
Regional Passport Office
Passport Office, CGO Complex
B Block, 1st Floor
Seminary Hills
Nagpur 440 006

4. Officer incharge, NIC

5. Press E Group, CIC