Central Information Commission Judgements

Mr. Subhash Chandra vs Supreme Court Of India on 10 August, 2011

Central Information Commission
Mr. Subhash Chandra vs Supreme Court Of India on 10 August, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000199­SM
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                       :                                 10 August 2011


Date of decision                      :                                 10 August 2011



Name of the Appellant                 :   Shri Subhash Chandra
                                          Shree Vihar Shree Nagari, Wing A,
                                          Bldg. C Flat No. 2, Behind Appu Ghar 
                                          Nigdi, Pune - 411 004.


Name of the Public Authority          :   The Central Public Information Officer,
                                          Supreme Court of India,
                                          New Delhi.


        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)     Smt. Smita V Sharma, CPIO,
        (ii)    Shri S.K. Dubey, Advocate



Chief Information Commissioner                 :       Shri Satyananda Mishra



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

present in the Hyderabad studio of the NIC. The Respondents were present in 

our chamber. We heard their submissions.

3. The Appellant had sought a number of information regarding the action 

taken on a complaint dated 19 February 2009 sent by a non­resident Indian 

named Ramesh Chandra Hirway from the USA. The CPIO had informed him 

that the desired information had already been sent on 6 July 2009 in response 

to his previous RTI application dated 29 May 2009.

CIC/WB/A/2010/000199­SM

4. During the hearing, the Appellant claimed not to have received any such 

response from the CPIO of the Supreme Court. The Respondents claimed to 

have sent that reply by registered post and showed us a copy of that reply. We 

carefully perused the contents of that reply and found that the CPIO had duly 

informed him that the complaint dated 19 February 2009 received from Ramesh 

Chandra Hirway from the USA had been lodged(filed) since the Supreme Court 

did not find it conforming to the parameters set out for a PIL. We are satisfied 

that  the   reply  of   the   CPIO  dated  6   July  2009  satisfactorily  answers  all   the 

queries of the Appellant.

5. Since the Appellant claims not to have received it in the first place, we 

direct the CPIO to send a copy of that letter once again to him within 10 working 

days of receiving our order. We also direct him to send the photocopy of the 

relevant   file   noting   in   which   it   was   decided   to   lodge   the   complaint   for   not 

conforming to the parameters set out for a PIL.

6. The   Appellant  drew  our  attention  to   the   fact   that  he   had  paid  some 

money to the Supreme Court for receiving the information and that amount had 

not been returned to him. From the records enclosed to the second appeal, it 

appears that he had deposited Rs. 110 in the form of court fee stamps, a mode 

of   payment   not   permitted   under   the   rules   prescribed   under   the   Right   to 

Information (RTI) Act. Therefore, we cannot pass any order asking the CPIO of 

the Supreme Court for returning the court fee stamps. We leave it to him to take 

any action he thinks proper.

7. The appeal is disposed off accordingly.

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

CIC/WB/A/2010/000199­SM
(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.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000199­SM