Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Uoi And Anr vs Rakesh K Gupta
2024 Latest Caselaw 4431 Del

Citation : 2024 Latest Caselaw 4431 Del
Judgement Date : 9 July, 2024

Delhi High Court

Uoi And Anr vs Rakesh K Gupta on 9 July, 2024

Author: Subramonium Prasad

Bench: Subramonium Prasad

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                      Date of decision: 09th JULY, 2024
                                 IN THE MATTER OF:
                          +      W.P.(C) 7294/2010 & CM APPLs. 46370/2023, 46371/2023,
                                 63117/2023, 63118/2023, 18562/2024, 18563/2024 & 28185/2024

                                 UOI AND ANR.                                          ..... Petitioners
                                                      Through:    Ms. Pratima N. Lakra, CGSC with
                                                                  Mr. Chandan Prajapati, Advocates.

                                                      versus

                                 RAKESH K GUPTA                                        ..... Respondent
                                                      Through:    Respondent-in-person

                                 CORAM:
                                 HON'BLE MR. JUSTICE SUBRAMONIUM PRASAD
                                                      JUDGMENT

1. Union of India has approached this Court challenging the Order dated 30.10.2009, passed by the Central Information Commission (CIC) directing the Union of India to provide the information as sought for by the Petitioner. In the impugned Order the CIC has succinctly captured the information sought for by the Respondent herein and the reply given by the CPIO and the same reads as under:

S.No. Information Sought Reply of PIO

1. Request for facilitating The complaints filed by the inspection of all vigilance appellant are being dealt with in complaints filed by the the File No DGIT appellant including CVC (V)/NZ/Com/127/05. The

references. complaints have been (CVC Complaint no 89/5 investigated and closed with the dated 4/5/2005, 194/04 approval of Central Vigilance dated 23/11/2004, 202/05 Commission order Nо. OM dated 13/10/2005) No.005/ITX/103 dated 20/03/2008.

The other complaints are under process in file no DGIT (V)/NZ/Con/60/04 and therefore inspection of the same cannot be allowed under section 8(1) (h).

The information is exempt from disclosure under section 8(1)(e) of the RTI Act, 2006 since it contains information on various issues which has been received in confidence from various authorities like CBI, CVC etc. Further the information may expose officials against whom vigilance inquiries were ordered and which are pending. Any inspection etc. of such records

would cause unwarranted invasion of the privacy of the individual as long as charges against the officials are proved and section 8(1)(1) of the RTI Act gets invoked.

2. The copy of documents The complaints filed by the mentioned at the time of appellant are being dealt with in inspection. the File No DGIT (V)/NZ/Com/127/05. The complaints have been investigated and closed with the approval of Central Vigilance Commission order No. OM No 005/ITX/103 dated 20/03/2008.

The other complaints are under process in file no DGIT (V)/NZ/Con/60/04 and therefore inspection of the same cannot be allowed under section 8(1) (h).

3. Request for facilitating The information is exempt from Inspection of register disclosure under section 8(1)(e) maintained by DGIT of the RTI Act, 2006 since it Vigilance office. contains information on various

issues which has been received in confidence from various authorities like CBI, CVC etc. Further the information may expose officials against whom vigilance inquiries were ordered and which are pending. Any inspection etc. of such records would cause unwarranted invasion of the privacy of the individual as long as charges against the officials are proved and section 8(1)(J) of the RTI Act gets invoked.

4. The copy of file notings The complaints filed by the in cases no 89/5 dated appellant are being dealt with in 4/5/2005, 194/04 dated the File No DGIT 23/11/2004, 202/05 dated (V)/NZ/Com/127/05. The 13/10/2005. complaints have been investigated and closed with the approval of Central Vigilance Commission order no OM No.005/ITX/103 dated 20/03/2008.

The other complaints are under process in file no DGIT (V)/NZ/Con/60/04 and therefore inspection of the same cannot be allowed under section 8(1) (h)

The other complaints are under process in file no DGIT (V)/NZ/Con/60/04 and therefore inspection of the same cannot be allowed under section 8(1) (h) of RTI.

5. The list of officers along The decisions on vigilance with their phone matters in case of Group A numbers, email address officers are taken by a chain of and designations, officers and in the office the responsible for the cases authority concerned is DGIT no 89/5 dated 4/5/2005, (Vig) whose details have been 194/04 dated 23/11/2004, mentioned.

202/05 dated 13/10/2005

6. The list of each The information is exempt from complaint filed by the disclosure under section 8(1)(e) general public against the of the RTI Act, 2006 since it officers of the department contains information on various during the period issues which has been received

1/1/2000 to 31/12/2008. in confidence from various

7. Request for facilitating authorities like CBI, CVC etc. the inspection of all Further the information may records in the above said expose officials against whom case. vigilance inquiries were ordered and which are pending. Any inspection etc. of such records would cause unwarranted invasion of the privacy of the individual as long as charges against the officials are proved and section 8(1)(1) of the RTI Act gets invoked.

2. Dissatisfied by the reply given by the CPIO, the Respondent herein filed an appeal before the first Appellate Authority which affirmed the Order of the Petitioner. Thereafter, the Respondent herein filed the second appeal before the CIC. In the Second Appeal, the Petitioner herein took the plea that the information sought by the Respondent cannot be provided as the same is exempted under Section 8(1) (e) (h) & (j) of the Right to Information Act, 2005 and, therefore, the same has been denied by the CPIO. The CIC has allowed the appeal of the Respondent herein and has directed the Union of India to provide the information sought for by the Respondent herein. It is this Order which has been challenged by the Petitioner in the present Writ Petition.

3. The Statement of Objects and Reasons of the Right to Information Act states that the Act was brought in to ensure greater and more effective excess to information. The object of the Act is to ensure maximum disclosure and to provide effective mechanism for access to information and disclosure by authorities. The object of the RTI Act is to harmonise the conflicting public interests, that is, ensuring transparency to bring in accountability and containing corruption on the one hand, and at the same time ensure that the revelation of information, in actual practice, does not harm or adversely affect other public interests which include efficient functioning of the governments, optimum use of limited fiscal resources and preservation of confidentiality of sensitive information, on the other hand (refer: ICAI v. Shaunak H. Satya, (2011) 8 SCC 781). Keeping the said object in mind, this Court has no hesitation to hold that the entire information sought for by the Respondent in S.No.1, 2 & 4 of the abovementioned table can be provided to the Respondent in totality. With regard to the request of the Respondent herein for facilitating Inspection of register maintained by DGIT Vigilance office, this Court is of the opinion that such part of the register which deals with the complaint given by the Respondent can be provided for to the Respondent herein after redacting all other information as the Respondent has full right to get information regarding his complaint. The contention raised by the learned Counsel for the Union of India that since some complaints were investigated by the CBI Court, the information sought for by the Respondent herein cannot be provided cannot be accepted for the reason that when a pointed question was asked as to whether any investigation is still pending, the answer was in

negative. In view of the fact that investigation has been concluded, this Court is of the opinion that the inspection of register insofar as it relates to the complaint given by the Respondent can be provided to the Respondent. It is well settled that if enquiry by CBI is completed then there is no impediment in permitting inspection of documents or providing the notings on the files to the persons who seek information.

4. As far as information sought for by the Respondent at S.No.5, 6 & 7 of the abovementioned table is concerned, this Court is of the opinion that the Respondent is not entitled to information regarding complaints filed by other members of the public as the same involves third party information. The Apex Court in Girish Ramchandra Deshpande v. Central Information Commr., (2013) 1 SCC 212, has held as under:

"11. The petitioner herein sought for copies of all memos, show-cause notices and censure/punishment awarded to the third respondent from his employer and also details viz. movable and immovable properties and also the details of his investments, lending and borrowing from banks and other financial institutions. Further, he has also sought for the details of gifts stated to have been accepted by the third respondent, his family members and friends and relatives at the marriage of his son. The information mostly sought for finds a place in the income tax returns of the third respondent. The question that has come up for consideration is: whether the abovementioned information sought for qualifies to be "personal information" as defined in clause (j) of Section 8(1) of the RTI Act.

12. We are in agreement with the CIC and the courts below that the details called for by the petitioner i.e.

copies of all memos issued to the third respondent, show-cause notices and orders of censure/punishment, etc. are qualified to be personal information as defined in clause (j) of Section 8(1) of the RTI Act. The performance of an employee/officer in an organisation is primarily a matter between the employee and the employer and normally those aspects are governed by the service rules which fall under the expression "personal information", the disclosure of which has no relationship to any public activity or public interest. On the other hand, the disclosure of which would cause unwarranted invasion of privacy of that individual. Of course, in a given case, if the Central Public Information Officer or the State Public Information Officer or the appellate authority is satisfied that the larger public interest justifies the disclosure of such information, appropriate orders could be passed but the petitioner cannot claim those details as a matter of right.

13. The details disclosed by a person in his income tax returns are "personal information" which stand exempted from disclosure under clause (j) of Section 8(1) of the RTI Act, unless involves a larger public interest and the Central Public Information Officer or the State Public Information Officer or the appellate authority is satisfied that the larger public interest justifies the disclosure of such information.

14. The petitioner in the instant case has not made a bona fide public interest in seeking information, the disclosure of such information would cause unwarranted invasion of privacy of the individual under Section 8(1)(j) of the RTI Act."

5. The same analogy would apply to the facts of the present case as well. The Respondent herein is not entitled to the copies of the complaints

filed against Officers even though they may be the very same officers against whom the Respondent has also filed complaints. Similarly, the Respondent would also not be entitled for inspection of the records in cases filed by any member of the public other than the Respondent himself. Resultantly, this Court is of the opinion that the Respondent can be provided information sought for in S.No.1, 2 & 4 and he cannot be provided the information sought for in S.No.5, 6 & 7 and that part of the information in S.No.3 which does not pertain to Respondent.

6. With these observations, the Writ Petition is disposed of along with the pending applications, if any.

SUBRAMONIUM PRASAD, J JULY 09, 2024 Rahul

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter