Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000027SM
Right to Information Act2005Under Section (19)
Date of hearing : 10 August 2011
Date of decision : 10 August 2011
Name of the Appellant : Shri M Velmurugan
Mangoon Village, Nakkasalem PO,
Perambalur Distt - 621 118.
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 Perambulur studio the NIC. The Respondents were present in
our chamber. We heard their submissions.
3. The Appellant had requested the CPIO to list all the sections of the IPC
and other such sections which bound the judges with various punishments. The
CIC/WB/A/2010/000027SM
CPIO had informed him that it was not his duty under the Right to Information
(RTI) Act to offer interpretation of laws and statutes. The Appellate Authority
had endorsed the response of the CPIO.
4. The Appellant, during the hearing, submitted that he wanted to know all
the sections which bound the judges. It was pointed out to him that neither his
RTI application nor his submissions were very clear about what exact
information he wanted. We can make out that he wanted to know about those
legal provisions which would bind a judge and make his acts punishable. This is
clearly outside the purview of the Right to Information (RTI) Act. The CPIO has
the responsibility of providing information already in the possession of a public
authority. He cannot be expected to offer legal or other opinion of the nature
sought by the Appellant. The Appellant can find out about this either from law
books or by consulting legal experts in the matter.
5. This appeal has no merit. It is disposed off accordingly.
6. 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.
(Vijay Bhalla)
Deputy Registrar
CIC/WB/A/2010/000027SM