Central Information Commission Judgements

.P.C George vs Ministry Of External Affairs on 11 July, 2011

Central Information Commission
.P.C George vs Ministry Of External Affairs on 11 July, 2011
                            In the Central Information Commission 
                                                            at
                                                     New Delhi

                                                                                        File No: CIC/OK/C/2008/00897



Date of Hearing             :  June 24, 2011
Date of Decision                      :  July 11, 2011


Parties:

         Applicant

         Shri P.C. George
         (Poonjar)
         Member, Kerala Legislative Assembly
         Plathottam
         Brattupetta - 2
         Kottayam
         Kerala

         The Applicant was represented by Shri Vinod Yadav during the hearing

         Respondents

The Public Information Officer
Ministry of External Affairs
Akbar Bhawan
New Delhi

Represented by: Shri Debraj Pradhan, CPIO
Shri Suresh Babu, Director (ERS)

Information Commissioner :   Mrs. Annapurna Dixit
_________________________________________________________________

Decision Notice

The MEA has not brought forth any additional and/or substantial argument justifying the non disclosure of 
information till date. In the absence of any specific reason there seems to be no reason to interfere with 
the original decision. Information is directed to be provided by or within 16th August 2011. 
It is also observed that no tangible reason has been provided by the CPIO either for the delay or for not 
bringing   the   new   facts   to   the   Commission   earlier.   Despite   repeated   opportunities   being   granted,   the 
Respondents have not been able to justify the delay. the Commission imposes a penalty of Rs.25,000/­ 
on   the   then   PIO   for   misleading   the   Commission   with   incorrect   averments   from   time   to   time   thereby 
obstructing the furnishing of information and also delaying the response to the RTI Application within the 
stipulated time. The Appellate Authority, MEA is directed to recover a sum of Rs.25,000/­ in five monthly 
installments of Rs. 5000/­ and send the same in the form of a Demand Draft drawn in favour of  PAO, 
CAT  and   send   the   same   addressed   to   Shri   G.   Subramanian,   Deputy   Registrar,   Central   Information 
Commission, Club Building, Old JNU Campus, New Delhi 110 067. The first installment should reach the 
Commission by 16.08.2011 and the last installment should reach by 15.12.2011.

  In the Central Information Commission 

at
New Delhi

File No: CIC/OK/C/2008/00897

Adjunct to CIC Decision dated 09.05.2011

1. The Commission passed the captioned order dated 9th May 2011 based on the contentions of the 

parties, relevant part whereof is as hereunder:

“……..4.    The Respondents in their defence submitted that in their process of procuring information  
as   directed   by   the   Commission,   the   MEA   had   in   fact   approached   the   Department   of  
Economic Affairs, Ministry of Finance with a communication dated 17.02.2010 seeking the  
required documents. The DEA, MoF by its communication dated 19.02.2010 had enclosed  
copies of the said documents forwarding the same to the JS (ERS) MEA. The JS (ERS)  
MEA sought the opinion of MEA’s Legal & Treaties Division, being unable to comment on  
the   political   and   legal   angle  on  releasing  of   the  said   documents.  The  L&T  Division   in  
response  stated  that  sensitivity  of the  issue  needs  to be determined by the  concerned  
administrative Ministry since the documents essentially involve financial issues. If there is  
any specific legal question relating to these agreements then that can be flagged for the  
L&T Division to be examined. 

5.       All of the averments by the Respondents establish clearly that all of the exercise  
undertaken by the Public Authority after receiving the Commission’s Order dated 12.1.10,  
was belated and irrelevant as far as compliance with the Commission’s order is concerned  
and proved to be ineffective in furnishing the information to the Complainant within the time  
as  prescribed   by   the  Commission.  Accordingly,  the  Commission  issues  a  Show  Cause  
notice calling upon the CPIO from the Public Authority to explain the cause of the delay and  
why a penalty to the tune of Rs 25,000/­ not be imposed upon them. Reply to the Show  
th
Cause to reach the Commission by 25  May 2011. Furthermore, in view of the fact that the  
Public   Authority   (MEA)   had   orally   submitted   during   the   hearing   that   they   were   in   fact  
inclined to provide the information as sought by the Complainant as already discussed,  
therefore, there remains no ground to delay the dissemination of the information any further.  
Hence,   the   Commission   directs   that   the   information   as   sought   by   the   Complainant   be  
th
provided to him within 25  May 2011. …”

2. The Commission received a letter dated 25.05.11 from Shri Debraj Pradhan, CPIO in response to 

the Show Cause notice stating that following the decision dated 12.01.2010 passed by the CIC, 

the MEA   decided to take a fresh look at the issue and hence had   requested DEA to provide 

copies of the two documents, for examination. The DEA while providing the documents had left it 

to MEA to decide the release of the two documents to the Complainant. Considering that the two 

documents sought by the Complainant were communications between high dignitaries of India 
and  of a foreign country, the officials of MEA deemed it appropriate to seek comments from the 

Legal and Treaties (L&T) Division of MEA. The L&T Division recommended that the concerned 

Territorial/Administrative   Division,   i.e.   Eurasia   Division   in   the   Ministry   make   a   judgment   on 

whether or not to release the document under the RTI Act, 2005. MEA in its submissions further 

elaborated that the Eurasia Division of the Ministry felt it appropriate to obtain the consent of the 

Russian Government before proceeding with its recommendation in favour of the release of the 

documents.  Hence, the Ministry took up the issue with the Russian Government through 

the Embassy of India, Moscow on multiple occasions with a view to obtaining the consent 

of the Russian side. However, despite considerable delay no response had been obtained 

by   the   MEA   till   recently   when   the   Russian   Government   in   an   informal   verbal 

communication   responded   to   the   Indian   side’s   formal   request   stating   that  all  

correspondences   between  the   Soviet  Union/Russia   with   foreign  Governments   are   as   a  

rule   considered   ‘confidential’,   and   that   correspondences   with   foreign   governments  

dealing  with financial matters  (including interest  payments, loans,  credit lines  etc.)  are  

always treated as “secret” documents. The MEA states that this implies that Russia does not 

favour releasing its correspondences with  foreign  governments in  the public domain  unless  it 

receives written consent from the foreign government and it expects in reciprocity, the foreign 

government to follow the same practice.

3. The MEA has submitted that the Embassy of India, Moscow has filed another formal request 

seeking Russian concurrence, response to which is awaited. The Ministry has expressed that the Russian 

side’s   response   now   places   Eurasia   Division’s   position   as   regards   this   RTI   query   in   a   complicated 

situation, apprehending that the unilateral release of the contents of the documents as instructed by the 

CIC may lead to breach of trust with Russia, India’s strategic partner and violate a legal understanding 

given that India is also a signatory party to all bilateral documents. The MEA further submitted that the 

RTI   application  under  question,  was  given  priority  by  Eurasia   Division  with  the  objective  of  providing 

timely reply as stipulated under RTI Act, 2005, and best attempts were made to seek a logical conclusion 

to the RTI query. But the nature of the Complainant’s query being such that information could not be 

arranged with routine approvals since the very scope of such information stretched beyond the realm of 

MEA   and   into   the   Government   of   India’s   legal   limits   and   entailed   international   juridical   matters,   the 

contents in question being inter­governmental bilateral documents. 

4. The   PIO,   MEA  concluded  that  due  to   such  constraints,   certain  degree   of  oversight,   as 

pointed out by the CIC in this particular RTI case, did occur as a result of the combination of 

aforementioned   factors.  However,   the   PIO   denied   any   negligence   and   malafide   on   the   part   of   the 

officials   of   the   Ministry   in   serving   the   national   interest   and   in   full   reverence   to   their   constitutional 

obligations under the RTI Act, 2005. The PIO therefore sought additional time so that the matter can be 

pursued with the Russian Government with a view to obtaining their written consent for the release of the 

documents as sought by the Complainant.

5. It is noted that new facts have been brought before the Commission such as the consent 

of the Russian Government to be obtained which was not brought to the notice earlier 

during the previous three hearings which were held during the span of over two years. 

Hence,   it   was   decided   to   hold   a   hearing   before   the   Commission   on   24.06.2011   and   the 

Respondents   were   sent   notices   dated   26.05.2011   to   appear   alongwith   all   the   relevant 

files/documents while the CPIO was directed to explain as why he should not be penalized for his 

failure to provide correct information and for not bringing this fact to the notice of the Commission, 

by 22.06.2011.

6. In response to the said Show Cause notice dated 26.05.2011 issued by the CIC, the Commission 

received a letter dated 21.06.2011 from Shri Debraj Pradhan, CPIO stating that since the filing of 

the RTI application in May 2008, the Eurasia Division of the MEA has been taking measures to 

comply with the RTI query. The PIO placed reliance on the contents of the Ministry’s earlier letter 

dated 25.05.2011 discussed hereinabove while explaining the actions taken by the Division with 

Russia with which India has strategic partnership and there is, inter­alia, an informal mechanism 

of interaction in practice.  It was stated that in view of the extremely guarded and closed system 

of functioning in Russia when it comes to relations with foreign partners, the Division in the MEA 

generally liaise with their Russian colleagues in a number of issues of sensitive nature, as in the 

case of RTI, by using informal channels expecting that the formal response would be generally 

either ‘nil’ or ‘negative’.   The MEA has stated that in the past two years among other vital 

information the Ministry has been informally trying to secure the consent to placing texts 

of   all   bilateral   inter­governmental   agreements   including   the   Rupee­Rouble   Debt   Fund 

Agreement  in  the  public  domain  in India,  though  such  informal   communication  remain 
undocumented  though they  were intended to comply  with the  RTI  queries.   It is further 

submitted   that   the   information,   on   issues   like   the   bilateral   agreements   involving   a   foreign 

Government or territory, it is a convention to seek the consent of that foreign Government. The 

Rupee­Rouble Debt Fund is an inter­governmental agreement that binds both parties legally.  It 

was implicit that contents of this agreement, especially since they are financial in nature, shall 

require formal consent of the other legal signatory.   The CPIO further stated in his letter that in 

view of the above and anticipating a formal consent of the Russian Government to release 

the   text   of   the   Rupee­Rouble   Debt   Fund   Agreement,   a   decision   to   be   preceded   by   an 

informal signal, the Ministry has not been able to bring this to the notice of the CIC earlier. 

Thus   according   to   the   CPIO   the   intention   of   the   Eurasia   Division   of   the   Ministry  was 

actually   to   divulge   the   information   as   is   clear   from   its   anticipation   and   has   been 

emphasised by the MEA and not to either delay or undermine the significance of complying with 

the provisions of the RTI Act, 2005. In fact the MEA expressed their sincere regret for the delay in 

communicating the above facts. 

Decision

7. During the hearing, the Respondents submitted that formal request was sent on April 2011 and 

no response has been received from the Russian Government till now.

8. Upon  perusal  of the  various documents  and communications  exchanged so far,  including  the 

replies  dated   25.05.2011   and   21.06.2011   from   the   Respondents,   it   has  been   noted  that   the 

Respondents have at no point of time during the preceding three hearings spanning over 

last two years have mentioned that information sought requires formal approval from the 

Russian Government for its disclosure.  It has been recorded in each of the three earlier 

decisions   dated   19.12.2008,   12.01.2011   and  19.05.2011   that   despite   opportunities   being 

given to the PIO, MEA, vague reasons have been cited justifying the denial of information. 

It is also noted that only after the CIC directed the Respondent to provide the information on 

12.01.2010, that the MEA  has approached the DEA and L&T Division of the MEA seeking their 

consent. Even at that time the consent of the   Russian Government was not sought. The MEA 

has therefore  been passing the “consent obtaining” part bringing one agency after the other in 

their realm of consenting authority in complete disregard of the repeated directions of the CIC. 

None of the authorities/agencies in India seemed to have objected to the divulging of information 
in this case. Thereafter,  it was only in the instant fourth hearing after being directed and 

Show   Cause   notice   being   issued   by   the   CIC,   that   the   Respondents   came   up   with   the 

argument   that   the   consent   of   the   Russian   government   is   essential   for   disclosure   of 

information in this case, although they were not able to provide any documents indicating 

such   necessity   of   the   consent   of   the   Russian   Government   before   disclosing   the 

information   neither   have   they   relied   on   any   secrecy/confidentiality   clause   between   the 

nations.   In   fact   it   is   their   own   submission   in   the   letter   dated   21.06.2011,   as   noted   in   the 

preceding paragraph number 6, that the MEA has been trying for the past two years to obtain 

 the consent of the Russian Government of placing among others, the Rupee Rouble  Debt
    

Fund Agreement in the public domain  in India.  No categoric denial or objection from the 

Russian Government so far has been obtained or placed on record over the last two years 

thereby implying the neutral approach of the Russian Government. 

9. The Commission at this point finds it relevant to mention the recent judgment of the Apex Court in 
the case of Ram Jethmalani & Ors. versus Union of India wherein the information about the black 
monies of Indians stashed away abroad were directed to be disclosed to the Petitioner. Even in 
the face of the Union of India’s argument that it was “…..proscribed from disclosing such names, and  
other documents and   information with respect to such bank accounts under the Double Taxation agreement  
with  Germany…..”,  the  Hon’ble  Supreme  Court   upon   examining  the   relevant   clause  of  the  said 
Double Taxation Agreement held that : ……”It is disingenuous for the Union of India, under
these circumstances, to repeatedly claim that it is unable to reveal the documents and
names as sought by the Petitioners on the ground that the same is proscribed by the
said agreement. It does not matter that Germany itself may have asked
India to treat the information shared as being subject to the confidentiality and
secrecy clause of the double taxation agreement. It is for the Union of India,
and the courts, in appropriate proceedings, to determine whether such
information concerns matters that are covered by the double taxation agreement or
not.”  

It was further discussed by the Apex Court that

“…..Withholding   of   information   from   the   petitioners   by   the State,   thereby   constraining  
their   freedom   of   speech   and expression   before   this   Court,   may   be   premised   only   on  
the exceptions carved out, in Clause (2) of Article 19, “in the interests of sovereignty and integrity of  
India, security of the State, friendly relations with foreign States, public order, decency or morality, or  
in relation to contempt   of court, defamation or incitement to an offence” or by law that demarcate  
exceptions,   provided   that   such   a   law comports   with   the enumerated grounds in Clause (2) of  
Article  19, or that may be provided for elsewhere in the  Constitution.

71.  It   is now a well recognized proposition that we are increasingly being entwined in a global  
network   of   events   and   social   action.   Considerable   care   has   to   be   exercised   in   this   process,  
particularly where governments which come into being on account of a constitutive document, enter  
into treaties.  The actions of governments can only be lawful when exercised within the four corners  
of constitutional   permissibility. No treaty can be entered into, or interpreted, such that constitutional  
fealty is derogated from …”  

Thus while the Supreme Court exempted the disclosure of names and particulars with respect to 

the   individuals   who   held   accounts   in   banks   in   Liechtenstein,   with   respect   to   whom 

investigations/enquiries are still in progress and no information or evidence of wrongdoing is yet 

available, the information pertaining to names and documents relating to the accounts of those 

individuals with bank accounts in Liechtenstein, as revealed by Germany, with respect of whom 

investigations have been concluded, to be disclosed either partially or wholly. 

10. In   the   light   of  the   findings  of   the   above   discussed   decision   wherein   the   Apex  Court   directed 

disclosure of information which was withheld since long in secrecy by the Union of India citing 

reference to international agreement etc., we find the premises on which the information in the 

instant case have been withheld as being somewhat similar though there is neither a specific 

agreement nor any clause which has been cited for such secrecy by the PIO, MEA in the instant 

case. The MEA in this case   has not brought forth any additional and/or substantial argument 

justifying the non disclosure of information. In the absence of any specific reason it seems a 

deliberate dilatory tactics laced with afterthought in this case to keep the information under wraps 

and hence there seems to be no reason to interfere with the original decision. The Commission 

therefore directs the information to be provided by or within the 16th August 2011.

  

11. With regard to the reply given to the Show Cause notice, it has been noticed that no tangible 

reason was given by the CPIO, Mr. Debraj Pradhan  either for the delay or for not bringing the 

new facts to the Commission earlier except that “…Russia follows a closely guarded system”. It 

does not appear to be a reasonable explanation despite numerous opportunities provided to him. 

Hence, the Commission imposes a penalty of Rs.25,000/­ on the then CPIO for misleading the 

Commission   with   incorrect   averments   from   time   to   time   thereby   obstructing   the   furnishing   of 

information and also delaying the response to the RTI Application. The Appellate Authority, MEA 

is directed to recover a sum of Rs.25,000/­ in five monthly installments of Rs. 5000/­ from the 

CPIO and send the same in the form of a Demand Draft drawn in favour of PAO, CAT to Shri G. 

Subramanian,   Deputy   Registrar,   Central   Information   Commission,   Club   Building,   Old   JNU 

Campus, New Delhi 110 067. The first installment should reach the Commission by 16.08.2011 

and the last installment by 15.12.2011.

12. The Complaint is disposed of on the above terms. 

Pronounced in open Court on 11th July 2011.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G. Subramanian)
Deputy Registrar
Cc:

1. Shri P.C.George
(Poonjar)
Member, Kerala Legislative Assembly
Plathottam
Brattupetta – 2
Kottayam
Kerala

2. The Public Information Officer
Ministry of External Affairs
Akbar Bhawan
New Delhi

3. The Appellate Authority
Ministry of External Affairs
South Block
New Delhi

4. Officer in charge, NIC