Central Information Commission Judgements

Shri Mehar Singh vs Under Secy. (Home), Uti on 14 May, 2007

Central Information Commission
Shri Mehar Singh vs Under Secy. (Home), Uti on 14 May, 2007


ORDER

Wajahat Habibullah, C.I.C.

1. In our order of 28-3-2007 we had directed as follows:

We also find that the response to the initial application was made available only on 21-1-2007 by the Office of Under Secretary-cum- CPIO. The CPIO is, therefore, liable to penalty from 22-9-2006 to 22-1-2007 @ Rs. 250/- per day subject to a maximum of Rs. 25,000/-. Although she has stated that the delay occurred because of a late receipt from other Branches of the Secretariat, CPIO has failed to identify the officials from whom she had sought information Under Section 5 (4) of the Act, or even to plead imposition of penalty Under Section 5 (5) on any such official. The Commission therefore directs the JS (Home), Chandigarh Admn Secretariat to cause recovery of the amount of penalty from the salary of Smt. Satya Thakar, US cum CPIO, Chandigarh Admn.

2. Representing against this order Mrs. Satya Thakur, US cum CPIO, Chandigarh Administration as on 25-4-07 submitted a detailed report on the movement of the application apologizing for the delay and pleading that the penalty may be waived. The tabulated statement of file movement is as below:

  Date           Letter addressed to                       Remarks 
21.8.2006   CPIO, US (Home), Chandigarh           The appellant sought
            Administration                        information from the 
                                                  CPIO. 

24.8.2006   i) The Home Secretary (Home -I        CPIO sought assistance
            Branch), Chandigarh Administration    from the custodian of the
                                                  information.
            ii) The Home Secretary cum CVO 
            (Home -III Branch), Chandigarh 
            Administration. 

            iii) The Finance Secretary, (Finance -I 
            Branch) Chandigarh Administration 

10.10.2006  i) The Home Secretary (Home-I Branch) A reminder by the CPIO, 
                                                  US (Home) Chandigarh 
                                                  Administration was sent 
                                                  to all concerned in 
                                                  reference to the earlier 
                                                  letter dated 24.8.2006. 

21.11.2006  CPIO, US (Home), Chandigarh           CVO (Home III) informed 
            Administration                        the CPIO, US (Home) 
                                                  Chandigarh that the 
                                                  matter is therewith AD, 
                                                  O/o D.C., hence CPIO 
                                                  may take up the matter 
                                                  with AD, O/o DC 

29.11.2006  i) The Home Secretary (Home-I Branch) CPIO, US (Home), 
               Chandigarh Administration.         Chandigarh 
                                                  Administration once 
            ii) The Finance Secretary (Finance-I  again requested the 
               Branch) Chandigarh Administration. departments to send the 
                                                  information.
           iii) Home Secretary (Home -III Branch) 
 
7.1.2007    CPIO, US (Home) Chandigarh            Superintendent O/o
            Administration                        Home Secretary (Home-
                                                  III) replied stating that the 
                                                  information is exempted 
                                                  Under Section 8(1) (j) 

23.1.2007  Shri Meher Singh, the appellant        The CPIO, US (Home) 
                                                  Chandigarh 
                                                  Administration informed 
                                                  the appellant that the 
                                                  information sought is 
                                                  exempted Under Section 8(1) (j). 

19.2.2007    CPIO, US (Home) Chandigarh           Superintendent (Finance
             Administration                       -I) replied to the CPIO 
                                                  stating that the record 
                                                  related to Shri Mehar 
                                                  Singh is not available 
                                                  with the office.

 

3. From this statement it would appear that the information was sought on 24-8-2006 from the following:

i) The Home Secretary (Home -I Branch), Chandigarh Administration

ii) The Home Secretary cum CVO (Home -III Branch), Chandigarh Administration.

iii) The Finance Secretary, (Finance -I Branch) Chandigarh Administration

4. However, information was received from the CPIO & Under Secretary, Home, Chandigarh Administration only on 7-1-2007 on the basis of which information was sent to Shri Mehar Singh, appellant on 23-1-2007.

5. Section 20 (1) of the RTI Act 2005 is clear: “Where the Central Information Commission at the time of deciding any complaint or appeal is of the opinion that the Central Public Information Officer or the State Public Information Officer, as the case may be, has, without any reasonable cause, refused to receive an application for information or has not furnished information within the time specified under Sub-section (1) of Section 7 or malafidely denied the request for information or knowingly given incorrect, incomplete or misleading information or destroyed information which was the subject of the request or obstructed in any manner in furnishing the information, it shall impose a penalty of two hundred and fifty rupees each day till application is received or information is furnished, so however, the total amount of such penalty shall not exceed twenty- five thousand rupees:

Provided that the Central Public Information Officer shall be given a reasonable opportunity of being heard before any penalty is imposed on him:

Provided further that the burden of proving that he acted reasonably and diligently shall be on the Central Public Information Officer

6. In this case there has been a clear delay beyond the time limit mandated Under Section 7 (1) as we have found in our original decision notice. The law makes no allowance for apologies offered or regrets expressed in terms of imposition of penalty. However, CPIO has through her representation clearly established that CPIO had sought the information from others Under Section 5 (4) within the prescribed time limit. In her case however there is still no explanation as to why on reply of the response from Superintendent in the office of Home Secretary dated 7-1-2007, there was still a delay till 23-1-2007. This renders her liable for a penalty for 15 days delay @ Rs. 250/- per day amounting to Rs. 3,750/-.On the basis of her CPIO’s representation, implementation of our Order of 28.3.’07 im posing penalty had been stayed on 27.4.’07. The Commission now directs the Joint Secretary (Home), Chandigarh Administration Secretariat to cause recovery of the penalty now imposed amounting to Rs 3,750/- from the salary of Smt Satya Thakur, US cum CPIO, Chandigarh Administration made payable in the name of P&AO, DP & AR in New Delhi, under intimation to Shri Pankaj Shreyaskar, Assistant Registrar in this Commission by June 3, 2007.

7. Besides the above, the following officers will now show cause why they should not be held liable for penalty Under Section 5(5) of the RTI Act, 2005 from 24-9-2006 when the information sought had become due to 7-1-2007 when the response from them was received by the CPIO:

i. The Home Secretary (Home -I Branch), Chandigarh Administration

ii. The Home Secretary cum CVO (Home -III Branch), Chandigarh Administration.

iii. The Finance Secretary, (Finance -I Branch) Chandigarh Administration

8. They may do this either in writing by 31st May 2007 or through personal appearance by video-conferencing on 4th June, 2007 at 1.00 p.m.

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