Central Information Commission Judgements

Mr.S L Songara vs Ministry Of Home Affairs on 19 May, 2010

Central Information Commission
Mr.S L Songara vs Ministry Of Home Affairs on 19 May, 2010
                               Central Information Commission
                    Room No. 5, Club Building, Near Post Office
                     Old J.N.U. Campus, New Delhi - 110067
                                Tel No: 26161997

                                                                   Case No. CIC/SS/A/2009/000166

       Name of Appellant                                       :         Sh. S. L. Songara

       Name of Respondent                                      :         M/o Home Affairs 

                                                ORDER

Sh. S. L. Songara, the Appellant, vide his RTI application dated 2.04.2009, sought
information regarding the entitlement of Guard of Honor for the Judges of the Higher
Judiciary except the Chief Justice of India and the Chief Justice of High Court. Sh. S. K.
Bhatnagar, vide his letter dated 28.07.2009 informed the Appellant that the M/o Home
Affairs was not concerned with the subject of information sought by the Appellant. The
RTI application was transferred to the CPIO’s of Department of Justice, Department of
Legal Affairs, M/o Defence and to the Registrar of the Supreme Court and High Court.
Not getting complete and satisfactory information from any corner the Appellant filed an
appeal before the First Appellate Authority (FAA). Sh. R. P. Nath, the FAA/ Jt.
Secretary vide order dated 11.09.2009 has also upheld the decision of the CPIO. Hence,
this present appeal before the Commission.

The matter was heard on 19.05.2010.

Sh. S. L. Songara, the Appellant was present.

Sh. K. K. Majumdar, Under Secretary and Sh. S. Kodhani, Section Officer
represented the Respondent Public Authority.

After hearing the parties and on perusal of the relevant documents the
Commission finds that the matter of Guard of Honor to the Judges of the Higher
Judiciary, especially the Judges of Supreme Court is a part of Protocol which is a matter
of the M/o Home Affairs and the CPIO, M/o Home Affairs. Sh. S. K. Bhatnagar, is
hereby directed to furnish the complete desired information to the Appellant within 15
days of receipt of the order.

With these directions the matter is disposed off accordingly.

                                                                            (Sushma Singh) 
                                                                         Information Commissioner 
19.05.2010