Central Information Commission Judgements

Mr. Doman Singh vs Supreme Court Of India on 26 August, 2011

Central Information Commission
Mr. Doman Singh vs Supreme Court Of India on 26 August, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000260­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                 26 August 2011


Date of decision                      :                                 26 August 2011



Name of the Appellant                 :   Shri Doman Singh
                                          S/o. Late Shri Rajni Singh,
                                          Vill Manghawili, Police Station 
                                          Bakhtiarpur, Distt - Patna - 803 202.


Name of the Public Authority          :   CPIO, Supreme Court of India,
                                          New Delhi.



        The Appellant was present.

        On behalf of the Respondent, the following were present:­
        (i)     Ms. Priyanka Telang, Advocate,
        (ii)    Smt. Asha Ahuja, Br. Officer,
        (iii)   Shri Devadatt Kamat, Advocate



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Patna studio of the NIC. The Respondents were present in our 

chamber. We heard the submissions of both the parties.

3. The Appellant had wanted to know the grounds on which his special 

leave   appeal   number   6866/98   was   dismissed   by   the   Supreme   Court   and 

CIC/WB/A/2010/000260­SM
whether he could be benefited by the order of the Supreme Court in the appeal 

number 4212/1997. The CPIO informed him that it was not a part of his duties 

under   the   Right   to   Information   (RTI)   Act   to   provide   any   legal   opinion   or 

interpretation of any judgement of the Supreme Court. The Appellate Authority 

had also endorsed this decision.

4. It appears that the Supreme Court had dismissed some appeal filed by 

the   Appellant.   Beyond   what   is   written   in   the   order,   the   CPIO   cannot   be 

expected to offer any opinion of his own justifying the conclusions reached by 

the Supreme Court in any of its orders including the present one. Therefore, the 

Appellant has to seek the grounds for dismissal of his appeal in the order itself. 

Besides, if he is not satisfied with the order of the Supreme Court, he can seek 

legal opinion to avail of any other remedy that might be available to him. The 

CPIO cannot be expected to provide him any advice in this regard also.

5. We are satisfied with the response of the CPIO in the circumstances of 

this case. There is no more information, to be provided.

6. The appeal is disposed off accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

CIC/WB/A/2010/000260­SM
(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000260­SM