High Court Karnataka High Court

Sri H N Nagaraj vs Karnataka Information … on 18 October, 2010

Karnataka High Court
Sri H N Nagaraj vs Karnataka Information … on 18 October, 2010
Author: Mohan Shantanagoudar
IN me HIGH coum or RARNATAKA AT BANGALORE
DATED THIS THE 13*" DAY OF ocTom=-:R 2010

BEFORE :

me HON'Bi_E MRJUSTICE MOHAN sHANTANAGouft:);a;'rg--,t:"'.
WRIT PETITIQN Ng.17§§[2Q1Q(§M-Rggi.)  "' "

Bgjgwggn :   é

H.N. Nagaraj

S/0 H.K. Narasimhegowda

Aged about 57 years

Occ : Tahasildar & Public

Information Officer

Chinthamani Taluk

Chinthamani * '  'a_  .   
Chikkaballapur District. '-      __.7~..PetEtioner

(By Sr': Basavarai GA-}<C.Ioda3Chi%a   '~ 

1. Karnataka' Inforrria_tto.r1 "Cj§m4mission
Rep by its Authorésved Representative
M.S;.?-Buitiding, 3"? Stage, 3" Floor

  V.  -Dr." "Arnb'ed kar Street'
 »l3engVa!u_m%-*5V6'@ Q01.

2. S«rhttr'SuVbb'ama31'a
W/or fate N_ar.aAyanaswamy
~V Age"Maj'Qr,'Pa1epaEIE Village
'-».Shettih.a_H'i Post

 Annbaajidturga Hobii

 _ACh}_nthamani Taluk

 Czhikkaballapur District. ..Resp0ndents

 S.B. Shahapur, AGA., for R1)



-2-

This Writ Petition is fifed under Articies 226 & 227 of
the Constitution of India praying to quash/set aside the order

dated 3.11.2009 made in KIC 8524 COM .2008 passedb-;}f"jtifi"e,
R1 herein as per Annexure-A being totaiiy':..ar4tji'trary§;.._._y'.

erroneous and not sustainabie in law and~i«-dis.-'nis.s: .the_'" 

compiaint of the R2 herein.

This Writ Petition coming Vonfor p'reii'minaryV'i' 
'B' group this day, the Court made"s«tVhe foiEowi.n_g'-:..'.= " 
Q__.R D._E"R=,"  1'
Petitioner is the Tah'asi_i'da'rv--.of:'  Taluk and

consequentiy he is«a.,;P:t:bii£j_AIn,format'ioii_».Qfficer of Chintamani

Taluk. TheHrespondentihioj.'2..:herei_n"'submitted an appiication

seeking of Darakastu appiication,

AvahaiuV.Takte,~~ _surv’eyi”v.sV|'<"étch, revenue sketch, viliage

._'j'rnahaz'ar'e:t<:.,«of paVrti'c'ut'ar property. Such an appiication

ciahifie' 28.2.2007. The petitioner's office did

mnot proyideV_t.h'e'1-inlformation for a long period of 14 months.

-ii_f.i’_j;.«i-_iowever, 11.5.2009, only a part of information was

iproyidled”A_«to respondent No.2 by the office of the petitioner.

. there was deiay of about 14 months. Hence, the State

1/>

Information Commissioner issued show cause notice to the

petitioner directing the petitioner to show cause as4.to»-lwhy

action should not be taken against him under

of Right to Information Act, 2oo5. The peti~tioti:e.r:’did-gnoyt”

reply to the said show _cause not._ice,-..,éfi’h”ii.s,..,thiefstatet

Information Commissioner rightly-..heid ‘that the i.pet,it.i:Qner_T§has

no explanation to offer to the Ultimately,
the impugned order as 111.2399 is
passed, directing the petviAt.i.onei’. of €25,000/~.
The jurisdictiorialv also directed to
initiate dgistipliynaiiig i,sgaiiiysti the petitioner in
accordance the Ka rnataka Civil services

(Classification, Colnt-ro’l*.an.d:”Appeal) Rules, 1957.
2,. This “Coiirt..does not find any error in the impugned

I-‘,’VV’oi*d¢r}’i~~«i”ni.-.”so”i’far asvitirelates to imposition of DenaltY is

as, the petitioner has failed to explain

befoireithe. Information Commissioner as to why the

.._lf’_j’j;-g.__information* sought for by respondent No.2 was not provided

l/3

-4-
within the specified period of 30 days. As aforementioned,

only part of the information was provided on 11.5.2009.

3. The case of the petitioner is that he has assumed

charge as Tahsiidar & Public Information Officer”-,Tof

Chintamani Taiuk on 13.11.2008 and immediateiy_.t.h4ere_a§ft~er”

the information was supplied to respondent-._:

11.5.2009. Since the earlier off?vcer'”was*«._ai:’

petitioner prays that he should not bev4pena._iised..g ». 1. ”

4. It is not in dispute that_V_t’n.e peti’tiorre_r’hVas~..assumed * 2′

office of7.__the«1;fa’hsilda.rb”Q-..i5fu~bE’ic Information Officer on

13.11.2008. filed application seeking

_inform»aftion,on Thus, it is clear that the earlier

Enforrr.lati_on Officer has not supplied the information

to”‘respoAn’d4ent__ illipv.-212 from 28.2.2007 till 13.11.2008. The

petitioner .–..cannot be blamed for the same. However the

:”‘v4.44’p.et:itionerVdid not make endeavor to supply full information to

4’_’_th’e._VVres’pondent No.2 within 30 days from the date of

if lilassufming his office. But, he lgas furnished part of the

4’!

V7

-5 _
information oniy on 11.5.2009 i.e., after the iapse of about

six months from the date of assuming office. Fuli information

as sought for by respondent No.2 is not provided.

regard to the totality of the facts and circumsta_nce’s’,” _

considered opinion, interest of justice; ,wii_i_ be me— if:’_th’e’~:oi”de::4 ”

passed by the 15′ respondent in sov’»_far;”as:’

direction issued to the Deputy”fiomiimissioneriiittuinitiate

disciplinary action againstthe pety_i_.t4_i:i’c’:,.;i:e.-,5? firhe rest:
of the impugned order gbe’coi’:fgivrr:no.d’, inasmuch as,
the petitioner is ‘aiso aipfauiit the fuii
information even after he
assuming’:VofficeiVin-«yifeyy”%f”th__e–afboye, the foilowing order is
made : A if V H

. . I
The ‘~impug’n.ed_ _____ __crder vide Annexure-‘A’ dated

__by the 1″ respondent in so far as it relates

to ‘.iss’u~i.n’gV”a’éVd_i:ectVi’on to the Deputy Commissioner to initiate

discipiina.ry.AVaction against the petitioner as per Karnataka

‘seryices (Classification, Control and Appeai) Ruies,

…1–9’5′:7′,i’stands quashed. Rest of the order passed by the

V/>

13’ respondent IS confirmed. The impugned order IS modified

to that extent oniy.

Writ petition disposed of accordingfy.

*bk/ nk