Citation : 2023 Latest Caselaw 1608 P&H
Judgement Date : 25 January, 2023
LPA No.145 of 2020 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
LPA No. 145 of 2020 (O&M)
Date of decision: 25.01.2023
Dr. Jagrati Sharma ...........Appellant
Versus
State Information Commissioner, Haryana and others
..........Respondents
CORAM:HON'BLE MS. JUSTICE RITU BAHRI
HON'BLE MRS. JUSTICE MANISHA BATRA
Present: Mr. Shobit Phutela, Advocate,
for the appellant.
Mr. Ankur Mittal, Addl. A.G., Haryana,
with Mr. Saurabh Mago, AAG, Haryana.
Mr. Rajesh Bansal, Advocate,
for respondent Nos. 4 and 5.
***
Ritu Bahri, J.
This is an intra court appeal, under Clause X of the Letters Patent,
against the judgment dated 06.03.2019 passed by the learned Single Judge,
vide which the writ petition i.e. CWP-22358-2015, preferred by Dr. Jagrati
Sharma-petitioner (appellant herein) against the order dated 27.07.2015
(Annexure P-6) passed by the State Information Commission, Haryana, has
been dismissed.
Brief facts of the case are that the petitioner-appellant is employed
as a Dental Surgeon at Uchana Lake Dispensary, Karnal. She lodged a
criminal case bearing FIR No.24 dated 15.01.2015 at Police Station, Sadar,
Karnal, under Sections 376, 420 IPC against respondent No.4-Dr. Vipul
Gupta son of Satya Prakash Gupta, who is also working as a Medical
Officer and is posted at Civil Dispensary, Mewat. In that case, charges were
framed against respondent No.4 on 28.04.2015. As per appellant, with an
1 of 8
intention to harass, humiliate and tarnish her image, respondent No.4 had
been filing false complaints against the appellant, including various
applications under the Right to Information Act, seeking her personal
information. In continuation of this, Shri Satya Prakash Gupta-respondent
No.5 (father of respondent No.4) filed an application under the Right to
Information Act, on 02.02.2015, out of vengeance and personal vendetta.
The intent and purpose of this harassment is to pressurize the petitioner-
appellant to enter into a compromise in the criminal case or to force her to
withdraw the said FIR, registered against him. By filing the application
dated 02.02.2015 (Annexure P-2) addressed to the Deputy Civil Surgeon-
cum-State Public Information Officer, Karnal, respondent No.5 sought
information which is absurd, irrelevant and uncalled for, which relates to the
personal information of the petitioner-appellant. There is no public interest
involved therein.
When no information was supplied by the Deputy Civil Surgeon-
cum-State Public Information Officer, Karnal-respondent No.2, within the
time stipulated, respondent No.5-Shri Satya Prakash Gupta filed his first
appeal, in which third party comments were sought from the present
appellant. Written objections were filed by her on 16.03.2015. Thereafter,
parties were given personal hearing and order dated 13.04.2015 (Annexure
P-5) was passed by the First Appellate Authority-cum-Civil Surgeon,
Karnal, dismissing the appeal and rejecting the application filed by
respondent No.5 on the ground that the information sought by him
(respondent No.5) was related to personal information of the petitioner-
appellant and it was filed with an intention to mentally pressurize her.
Against the said order, respondent No.5 filed second appeal before the State
2 of 8
Information Commission, Haryana, which was decided on 27.07.2015
(Annexure P-6). It was ordered to supply some of the information, as sought
for by respondent No.5. Petitioner-appellant challenged the said order by
filing CWP No.22358 of 2015, which was dismissed by the learned Single
judge of this Court vide impugned order dated 06.03.2019. Hence, the
present appeal.
The appellant's main objection was that while passing the order
dated 27.07.2015 (Annexure P-6), information which has been ordered to be
supplied to respondent No.5 is her personal information and there is no
public interest involved to provide the same.
As per the facts of the present case, information sought by
respondent No.5 in his application dated 02.02.2015 (Annexure P-2) was as
under:-
"Kindly supply the certified copy of the following information as under:-
1. Date of her appointment, place of posting during service.
2. Place and period of deputation, working hours, place of headquarter during deputation between 01.07.2014 to 31.12.2014.
3. Any type of leave availed during the period 01.07.2014 to 31.12.2014 along with the permission to leave the headquarter may be supplied.
4. Copy of her attendance register, movement register from 01.07.2014 to 31.12.2014 may be supplied.
5. The residential address of Karnal and receipt of house rend paid by Dr. Jagrati Sharma from 01.04.2013 to 31.01.2015, which was claimed in income tax return as Tax-Rebate/Deduction along with the copy of form-16 of said period may be supplied.
6. Copy of the complaint finding, enquiry report between Sh. Satyavan Pharmacist and Dr. Jagrati Sharma during their posting in Lake Dispensary may be supplied.
7. Copy of the complaint given to CMO,Narnaul or any other senior officer against Dr. Sanjay Bishnoi, SMO given by Dr. Jagrati Sharma during her posting under General Hospital, Narnaul along with finding and enquiry report may be supplied."
3 of 8
The State Information Commission, vide order dated 27.07.2015
(Annexure P-6), directed to provide the following information to respondent
No.5:-
"6. The Commission heard carefully the averments of both the parties and perused the record on the case file. The submissions of the third party were noted. The citations relied upon by the appellant and the third party were perused. The Commission is guided by the decision of the Hon'ble Apex Court in SLP (C) No.27734 of 2012, titled as Girish Ramchandra Deshpande Vs. Central Information Commission and others. Point-wise information sought by the appellant was discussed during hearing. Vide point 1 and 2, the appellant is seeking date of appointment and place of posting during service along with place and period of deputation, working hours, headquarter during deputation of the third party from 01.07.2014 to 31.12.2014, which is not personal information. This information is not personal information and cannot be denied. Vide pont 3 and 4, the appellant is seeking copies of the leave applications availed by the third party along with attendance register and movement register for the period from 01.07.2014 to 31.12.2014. Since the leave applications may contain some personal information, copies of the leave applications are not allowed. However, the number and type of leave, along with dates be furnished to the appellant. Copy of the attendance register is related to the public activity, hence, permissible and cannot be denied to the appellant. Keeping in view the criminal case in view, information sought vide point 5 is denied. However, copy of the Form-16 minus PAN Number be furnished to the appellant. Information sought vide point 6 and 7 of the RTI application is not permissible as no larger public interest has been established and exemption is upheld. NO case is made out for initiating penal action under Section 20 (1) of the RTI Act, 2005 against the respondent SPIO as no malafide has been established against the respondent SPIO."
Learned counsel for the appellant, while referring to the judgment
passed by Hon'ble the Supreme Court in Girish Ramchandra Deshpande
vs. Central Information Commissioner and others, 2012 (4) RCR (Civil)
559, has argued that with respect to the employee, information such as
memos, show cause notice, order of censure/punishment qualify to be
personal information as per Section 8 (1) (j) of the Right to Information Act,
4 of 8
2005. The performance of an employee/officer is governed by the service
rules, which fall under the expression "personal information" and disclosure
of such information has no relationship to any public activity or public
interest. He has referred to a Division Bench judgment passed by the High
Court of Delhi in Dr. R.S. Gupta vs. Government of NCTD and others,
LPA No. 207/2020 (decided on 31.08.2020), whereby the appellant Dr. R.S.
Gupta had sought personal information along with school staff attendance
register, under the Right to Information Act, 2005. The copy of the
attendance register pertaining to the appellant was provided to him,
however, his prayer for complete copies of school staff attendance register
was rejected as it was exempted under Section 8 (1) (j) of the Act. The
appeal preferred by Dr. R.S.Gupta (appellant therein) was dismissed by
observing that the information regarding attendance record is personal
information of a Government employee and attendance record is matter
between the employee and the employer. All these aspects are governed by
the service rules, which fall under the expression "personal information."
Learned counsel for the respondent Nos.4 and 5 has argued that
the information sough at point/serial Nos. 1 and 2 of the application dated
02.02.2015 (Annexure P-2) has been rightly ordered to be provided in view
of the guidelines laid down by Hon'ble the Supreme Court in Girish
Ramchandra Deshpande's case (supra). The information at point/serial
Nos. 5, 6 and 7 has been rightly denied being a personal information.
Hence, the judgment passed by the learned Single Judge does not suffer
from any legal infirmity. He has referred to a judgment passed by this Court
in Vijay Dheer vs. State Information Commission, Punjab and others,
2014 (1) RCR (Civil) 193, wherein the information sought was relating to
5 of 8
the details of the joining of the petitioner in the department, including the
appointment letter, copies of the certificates on the basis of which, he was
appointed etc. It was held that the said information would not amount to
personal information as the information was being sought for appointment
on a public post and this information would not fall under the exception of
Section 8 (1) (j) of the Act.
Heard, learned counsel for the parties.
Reference, at this stage, can be made to the judgment passed in
Vijay Dheer's case (supra). In that case, the petitioner was aggrieved of the
order dated 17.01.2013 passed by the State Information Commission,
Punjab, whereby information with regard to the date of joining in the
department, appointment letter, copies of certificates on the basis of which,
the petitioner was appointed, had been given. It was held that this
information would be covered under the ambit of the expression
"Information" as defined under Section 2, sub clause (f) of the Act. It was
further observed that the petitioner was holding a public office and
information was related to the mode of appointment and promotion of the
petitioner to a public post. Hence, this information would not fall under
Section 8 (1) (j) of the Act.
Hon'ble the Supreme Court in Girish Ramchandra Deshpande's
case (supra) has observed as under:-
"13. 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 organization 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
6 of 8
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 Oficer of 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."
In the facts of the present case, respondent No.5, through an
application dated 02.02.2015 (Annexure P-2), sought information with
regard to the date of appointment, place of posting etc. of the appellant. This
issue has been examined by the Delhi High Court in Dr. R.S. Gupta's case
(supra) and it has been held that the petitioner (therein) could take any
information under the RTI Act with respect to his own appointment, which
was personal to him, but he could not claim, as a matter of right, the
information with respect to the attendance register of the staff of aided
college or school. Before the Delhi High Court, the Department of
Education had stated that w.e.f. 2008 onward, salary to employees of aided
schools was disbursed through ECS and it was not necessary to send a copy
of the attendance register along with salary bills for such disbursal. In this
backdrop, the Department of Education could not be compelled to furnish
such information under the RTI Act, 2005. Moreover, the record of other
staff members of any aided school was the personal information of
employees. It would also entail revealing medical and personal information
of an individual. The attendance record is part of service record which is a
matter between the employee and the employer and ordinarily these aspects
are governed by the service rules, which fall under the expression "personal
information".
Keeping in view the above discussion and on applying the ratio of
the aforesaid judgment to the facts of the present case, in our opinion, the
7 of 8
only information with regard to the date of appointment of the appellant can
be supplied under the RTI Act, 2005. However, the information with regard
to her place of posting, period of deputation, working hours, place of
headquarter during deputation between 01.07.2014 to 31.12.2014, any type of
leave availed during the period 01.07.2014 to 31.12.2014 along with
permission to leave the headquarter, copy of her attendance register and
movement register from 01.07.2014 to 31.12.2014, is relating to the
information personal to her. This information is between the appellant and her
employer and this would be subject to service rules and cannot be sought by
respondent No.5 under the RTI Act, 2005. Even, copy of Form-16 and PAN
card of the appellant cannot be given to respondent No.5 as such information
is also personal to her and cannot be claimed by respondent no.5 under the
RTI Act, 2005.
In view of the above discussion, the impugned judgment dated
06.03.2019 passed by the learned Single Judge and order dated 27.07.2015
(Annexure P-6) passed by the State Information Commission, Haryana, are set
aside. It is directed that the official respondents will only provide information
with regard to the date of appointment of the appellant to respondent No.5 and
rest of the information, which has been directed to be provided vide impugned
order dated 27.07.2015 (Annexure P-6), shall not be given.
Allowed accordingly.
(RITU BAHRI)
JUDGE
(MANISHA BATRA)
25.01.2023 JUDGE
ajp
Whether speaking/reasoned: Yes/No
Whether reportable : Yes/No
8 of 8
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!