Central Information Commission Judgements

Sh. Manoj Kumar Saini, Jaipur vs O/O Addl.Commissioner Of It, … on 24 March, 2011

Central Information Commission
Sh. Manoj Kumar Saini, Jaipur vs O/O Addl.Commissioner Of It, … on 24 March, 2011
                Central Information Commission
    Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                         Place, New Delhi­110066
          Telefax:011­26180532 & 011­26107254 website­cic.gov.in

              Appeal : No. CIC/LS/A/2010/001044­DS 


 Appellant /Complainant          :        Sh. Manoj Kumar Saini, 
Jaipur
Public Authority                 :       The Chief Commissioner, 
Income Tax,
                                  Jaipur (Sh.Amrit Meena, CPIO - 
through
                                 Videoconferencing)

Date of Hearing                  :      03 Jan, 2011
Date of Decision                 :      24 March, 2011 
 
FACTS

 OF THE CASE:

1. Vide his RTI Application dated 15.09.2009, the Applicant 

sought   information   pertaining   to   income   tax   returns   of 

his father­in­law for the period 2000 to date along with 

the information pertaining to process for initiating tax 

evasion petition.

2. The   CPIO   vide   his   order   dated   06.10.2009   denied 

disclosure   of   information   citing   the   provisions   of 

Section   8(1)(j)   of   the   RTI   Act,   2005   (hereinafter   “the 

Act”). Information was provided pertaining to the process 

of submitting tax evasion petition.

3. The   Applicant   preferred   appeal   dated   13.10.2009   before 

the   FAA   who   adjudicated   upon   it   vide   his   order   of 

06.11.2009   by   upholding   the   order   of   the   CPIO   and 

dismissing the appeal.

4. The Applicant has come before this Commission in second 

appeal.   The   Appellant   made   an   impassioned   plea   for 

disclosure   of   information   sought   by   him   on   the   grounds 

that   he   was   a   young   man   who   is   involved   in   defending 

himself in a criminal case against the State of Rajasthan 

pertaining   to   dowry   related   issues.   He   emphasized   that 

the   litigation   was   not   a   private   matter   against   his 

wife   /   father­in­law   and   therefore,   the   denial   of 

information   could   not   be   justified   on   the   grounds   that 

there was no public interest in the matter and that the 

issue   was   purely   a   personal   one.   The   Appellant   stated 

that   in   a   welfare   state,   such   as   ours,   the   life   and 

security of every individual was a matter which involved 

the state. Denial of information to him would result in a 

prolonged   litigation   of   10   years   and   more   resulting   in 

his losing the best years of his life and career.

5. Respondent stated that he had ascertained that Shri Munna 

Lal Saini does  not  file  any income  tax returns  in this 

income tax office – Ward 3(1). Appellant stated that with 

the issue of PAN card which is a unique number, it will 

not   be   difficult  to   ascertain  in   which   ward   Shri   Saini 

was filing his returns.

DECISION NOTICE:

6. I have carefully considered the submissions made by the 

Appellant with great thrust and also by the Respondents.

7. The   conviction   and   thrust   with   which   the   Appellant   had 

pursued his case and made his submission explaining the 

reasons for which he needs the information are plausible. 

But,   however   unfortunate   as   it   may   seem,   the   noise   of 

motivation behind seeking the information falls upon deaf 

ears as far as the Act is concerned. Section 6(2) of the 

Act   clearly   states   that   the   Applicant   shall   not   be 

required   to   give   any   reason   for   requesting   the 

information.   Thus,   the   Act   does   not   aim   to   judge   the 

motivation   or   the   reason   behind   seeking   certain 

information, as each applicant may have a different line 

of   reasoning,   each   one   being   equally   passionate   and 

emotionally driven. 

8. What,   in   fact,   matters   is   whether   certain   information 

which has been sought can actually be furnished under the 

Act. The information has been classified as either public 

information or personal information under the Act. There 

is   no   question   of   doubt   whatsoever   that   every   public 

information need be furnished upon receiving a request to 

that   effect.   However,   in   case   of   personal   information, 

the   Act   stands   on   a   different  footing,   and   the   present 

appeal   before   us   is   the   best   example   of   that.   The 

Applicant has to satisfy the legislative intent enshrined 

in   Sections   8(1)(j)   of   the   Act   which   mandates   the 

requirement of “larger public interest” that can justify 

the disclosure of such personal information.

9. Section 8(1)(j) of the Act is as follows:

“8. (1) Notwithstanding anything contained in this Act, there shall be
no obligation to give any citizen,–

XXX XXX XXX
XXX XXX XXX

(j) information which relates to personal information the disclosure
of which has no relationship to any public activity or interest, or
which would cause unwarranted invasion of the privacy of the
individual unless the Central Public Information Officer or the State
Public Information Officer or the appellate authority, as the case may
be, is satisfied that the larger public interest justifies the disclosure of
such information:

Provided that the information which cannot be denied to the
Parliament or a State Legislature shall not be denied to any person.”

10. Now   I   shall   deal   with   each   of   the   respective 

contentions raised by the Appellant in the appeal before 

me.

11. The   Appellant   has   contended   that   the   information 

pertaining to the Income Tax returns filed by his father­

in­law is an information within the ambit of Proviso to 

Section 8(1)(j),  i.e.  those IT returns cannot be denied 

to the Parliament or a State Legislature. Here, we look 

towards   the   enlargement   of   intent   of   this   proviso   by 

Hon’ble Sanjiv Khanna J. in his decision dated 30.11.2009 

in   Writ Petition (Civil) Nos.. 8396/2009,   16907/2006, 

4788/2008,         9914/2009,         6085/2008,       7304/2007, 

7930/2009   AND   3607   OF   2007,  wherein  he   stated   ”   The 

proviso in the present cases is a guiding factor and not 

a   substantive   provision   which   overrides   Section   8(1)(j) 

of the RTI Act. It does not undo or rewrite Section 8(1)

(j)   of   the   RTI   Act   and   does   not   itself   create   any   new 
right. The purpose is only to clarify that while deciding 

the question of larger public interest i.e. the question 

of balance between ‘ public interest in the form of right 

to privacy and ‘public interest in access to information 

is to be balanced.” It is now apposite to peruse through 

Section   138   of   the   Income   Tax   Act,   1961   (43   of   1961), 

which is as follows:

“Section 138 – DISCLOSURE OF INFORMATION RESPECTING
ASSESSEES.

(1)

(a) The Board or any other income-tax authority specified by it by a
general or special order in this behalf may furnish or cause to be
furnished to –

(i) Any officer, authority or body performing any functions under any
law relating to the imposition of any tax, duty or cess, or to dealings
in foreign exchange as defined in section 2(d) of the Foreign
Exchange Regulation Act, 1947 (7 of 1947); or

(ii) Such officer, authority or body performing functions under any
other law as the Central Government may, if in its opinion it is
necessary so to do in the public interest, specify by notification in the
Official Gazette in this behalf, any such information received or
obtained by any income-tax authority in the performance of his
functions under this Act as may, in the opinion of the Board or other
income-tax authority, be necessary for the purpose of enabling the
officer, authority or body to perform his or its functions under that
law.

(b) Where a person makes an application to the Chief Commissioner
or Commissioner in the prescribed form for any information
relating to any assessee received or obtained by any income-tax
authority in the performance of his functions under this Act,
the Chief Commissioner or Commissioner may, if he is satisfied
that it is in the public interest so to do, furnish or
cause to be furnished the information asked for and his decision in
this behalf shall be final and shall not be called in question in any
court of law.

(2) Notwithstanding anything contained in sub-section (1) or any
other law for the time being in force, the Central Government may,
having regard to the practices and usages customary or any other
relevant factors, by order notified in the Official Gazette, direct that
no information or document shall be furnished or produced by a
public servant in respect of such matters relating to such class of
assesses or except to such authorities as may be specified in the
order.”

12. The legislative mandate is absolutely clear on the 

front that the Income Tax Returns of an assessee are held 

by   the   Chief   Commissioner,   Income   Tax   only   and   such 

cannot be accessed by any other body or authority except 

when   the   Chief   Commissioner   himself   is   of   the   opinion 

that such returns be furnished to a third party in light 

of   public   interest.   In   R.   K.   Jain   Vs.   Union   of   India 

(1993) 4 SCC 120 it was held that factors to decide the 

public   interest   immunity   would   include   (a)   where   the 

contents of the documents are relied upon, the interests 

affected   by   their   disclosure;   (b)   where   the   class   of 

documents   is   invoked,   whether   the   public   interest 

immunity for the class is said to protect; (c) the extent 

to which the interests referred to have become attenuated 

by the passage of time or the occurrence of intervening 

events   since   the   matter   contained   in   the   documents 

themselves   came   into   existence;   (d)   the   seriousness   of 

the issue in relation to which the production is sought; 

(e) the likelihood that production of the documents will 

affect the outcome of the case; (f) the likelihood of the 

injustice  if   the  documents  are   not  produced……”     It  was 
further stated “The courts would allow the objection if 

it finds that the documents relates to the affairs of the 

state and its disclosure would be injurious to the public 

interest,   but   on   the   other   hand,   if   it   reaches   the 

conclusion   that   the   document   does   not   relate   to   the 

affairs   of   state   or   that   the   public   interest   does   not 

compel its non­disclosure or that the public interest in 

the   administration   of   justice   in   the   particular   case 

before it overrides all other aspects of public interest, 

it   will   overrule   the   objection   and   order   disclosure   of 

the document”.  I am inclined to say that the information 

sought is not granted immunity from disclosure as class 

of   information.   Protection   of   disclosure   has   to   be 

ensured by balancing the two competing aspects of public 

interest   i.e.   when   disclosure   would   cause   injury   or 

unwarranted invasion of privacy and on the other hand if 

non­disclosure   would   throttle   the   administration   of 

justice.

13. It   brings   me   to   the   second   contention   of   the 

Appellant   which   revolves   around   the   concept   of   “larger 

public interest”. According to the Appellant, the “State” 

is   pursuing   a   criminal   case   against   him   and   that   since 

“State”   has   decided   to   prosecute   him   because   of   legal 

fiction created under Section 405 of IPC, automatically a 

“larger   public   interest”   is   involved   in   the   matter. 

Section   405   of   the   IPC   states   that  “Whoever,   being   in 

any manner entrusted with property, or with any dominion 
over property, dishonestly misappropriates or converts to 

his   own   use   that   property,   or   dishonestly   uses   or  

disposes of that property in violation of any direction 

of law prescribing the mode in which such trust is to be 

discharged, or of any legal contract, express or implied, 

which he has made touching the discharge of such trust, 

or willfully suffers any other person so to do, commits 

‘criminal breach of trust’.” Dowry Cases invariably have 

the component of ‘Criminal Breach of Trust’ relating to 

misappropriation  of  property.  In  case,  the  State  relies 

upon   the   fiction   of   misappropriation,   then   the   other 

party should have a right to know the details of property 

reflected   in   IT   Returns   which   is   alleged   to   be 

misappropriated.

14. The   mandate   of   the   RTI   Act   to   disclose   personal 

information under Section 8(1)(j) is even stricter since 

it appends the expression “larger” to “public interest”. 

Mere public interest will not suffice in the disclosure 

of   personal   information   such   as   the   IT   Returns   of   an 

assessee unless the Applicant can prove that a “larger” 

public   interest   demands   such   disclosure.   The   expression 

“larger”   cannot   be   defined   or   carved   into   a   straight­

jacketed   formula   and   neither   can   it   be   easily   disposed 

of. If the Applicant incessantly stresses on the argument 

that   false   dowry   cases   are   a   matter   of   “larger   public 

interest” and that the information relating to IT returns 

of his father­in­law be furnished to him, then an equally 
challenging   rebuttal   could   be   that   the   Income   Tax   Act, 

which   defines   the   procedure   of   disclosure   of   such   IT 

Returns to him, is a public policy which has been enacted 

by   the   State   keeping   in   mind   the   larger   good   of   the 

society.   It   is   not   the   case   of   the   Respondents   that 

objection to disclosure of the documents is taken on the 

ground that it belongs to a class of documents which are 

protected   irrespective   of   their   contents,   because   there 

is no absolute immunity for documents belonging to such 

class.

15. In   my   view,   having   assessed   the   factual   situation 

and the legal reasoning at hand, the correct position of 

law is that the right forum for seeking the IT Returns of 

an   assessee   by   a   third   person   is   either   the   Chief 

Commissioner, Income Tax or the Concerned Court, if the 

matter  is  sub­judice.   My   view   is   furthered  by   the   fact 

that the position after the repealing of Section 137 of 

the Income Tax Act, 1961 by Finance Act, 1964 is that the 

Court   in   a   sub­judice   matter   can   direct   the   IT 

Authorities  to  furnish  the  information  pertaining  to  IT 

Returns of an assessee for inspection by the Court. Thus, 

disclosure  will   be   warranted  if   such   line  of   action   is 

followed.  There   is   no   absolute  ban   on   disclosure   of   IT 

returns.

16.   Since,   the   present   appeal   raises   important 

questions of law; it is our duty to apply the law as it 

stands today. In SP Gupta vs. UOI ([1982] 2 SCR 365), a 
seven judges bench of the Apex Court held that “the Court 

would allow the objection to disclosure if its finds that  

the   document   relates   to   affairs   of   State   and   its 

disclosure would be injurious to public interest, but on 

the   other   hand,   if   it   reaches   the   conclusion   that   the  

document does not relate to the affairs of State or the 

public   interest   does   not   compel   its   non­disclosure   or 

that the public interest in the administration of justice 

in   a   particular   case   overrides   all   other   aspects   of 

public interest, it will overrule the objection and order 

the   disclosure   of   the   documents.”   It   was   further   held 

that “in balancing the competing interest, it is the duty 

of   the   Court   to   see   that   there   is   the   public   interest 

that   harm   shall   not   be   done   to   the   nation   or   public  

service   by   disclosure   of   the   document   and   there   is   a 

public interest that the administration of justice shall 

not be frustrated by withholding the documents which must 

be produced if justice is to be done.”

17. In light of the above view taken by the Apex Court, 

I am inclined to make an  observation in this case. I have 

already   discussed   the   settled   point   of   law   regarding 

public   interest   but   it   is   in   the   pursuance   of   the 

principle of that public interest only where we feel that 

the   information   pertaining   to   net   taxable   income   of   an 

assessee   for   the   period   of   year   2000   till   date   be 

furnished by following the Section 10 of the RTI Act to 

his Income Tax Returns. We shall distinguish the present 
case from the decision of the CIC in the case of  Milap 

Choraria  vs.  Central  Board  of Direct   Taxes  (Appeal  No. 

CIC/AT/A/2008/00628)  as decided on 15.06.2009 and in the 

case   of  P.R.   Gokul   vs.   Commissioner,   Income   Tax, 

Kottayaam   (CIC/AT/A/2007/00405)  decided   on   15.06.2007. 

The  Milap   Choraria   Case  (supra)   did   not   deal   with   the 

issue of information pertaining to net taxable income per 

se while the  Gokul Case  (supra) was not centered around 

the   issue   of   larger  public   interest   for   the   purpose   of 

disclosure   of   net   taxable   income,   unlike   the   present 

case.   In   S.P.   Gupta   case   (Supra),   Supreme   Court   stated 

“The language of the provision is not a static vehicle of 

ideas   and   as   institutional   development   and   democratic 

structures   gain   strength,   a   more   liberal   approach   may 

only be in larger public interest.”

18. We   direct   the   CPIO   to   furnish   the   information 

pertaining  to   the   net   taxable  income   of   Shri   Munna   Lal 

Saini, the father­in­law of the Appellant, for the period 

of   year   2000   till   15.09.2009   (i.e.  the   date   of   the 

Appellant’s  RTI  Application)  to  the  Appellant  within  10 

days.

19. The Appeal is accordingly disposed of.

  
(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

(T. K. Mohapatra)
 Dy. Registrar
 

Copy to:­

1.  Sh. Manoj Kumar Saini
Plot No. 69, Adarsh Krishna
Nagar,l Kartarpura, 
Jaipur­302006

2. The Central Public Information Officer
The Chief Commissioner of Income Tax
O/o the Commissioner of Income Tax
Ward 3(1) , Jaipur

3. The Appellate Authority
Addl. Commissioner of Income Tax,
Range.3 Ward 3(1), Jaipur.