Central Information Commission Judgements

Mr. Piyush Soni vs Supreme Court Of India on 5 September, 2011

Central Information Commission
Mr. Piyush Soni vs Supreme Court Of India on 5 September, 2011
                                   Central Information Commission
                                  File No. CIC/WB/C/2010/000384­SM
                       Right to Information Act - 2005 under Section (19)



Date of hearing                                       :                                  11 August 2011

Date of Decision                                      :                             05 September 2011



   
       Name of the Appellant                              :     Sh. Piyush Soni,
                                                           S/o Sh. R R Soni,
                                                           HIG A/27, Bimakunj,
                                                           Kolar road, Bhopal
                                                           Madhya Pradesh - 462 042. 

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




  Chief Information Commissioner     :                  Sh. Satyananda Mishra




           The Complainant was Present.  On behalf of the Respondent Smt. Smita Vats 

Sharma, Additional Registrar & CPIO, was present.

2. We heard this case through Video Conferencing.  The Complainant was present at the 

NIC   Studio   at   Bhopal.   The   Respondent   was   present   in   our   chamber.     We   heard   the 

submissions of both the parties.  

3. The   Complainant,   in   his   application   dated   03   May   2010,   had   raised   a   number   of 

queries asking the reasons for dismissal of his PIL filed in the Supreme Court.  The CPIO by 

his letter dated 01 June 2011 had informed him that it was beyond the jurisdiction and scope 

of the duties of the CPIO, Supreme Court of India under the RTI Act 2005 to interpret the law, 

judgment   and   orders  of   the  Supreme  Court,   or   to   give  explanation,   opinion,   comment   or 

advice on matters.   He further informed that the request for information of the Complainant 

was thus, not covered under Section 2 of the RTI Act 2005. The Complainant, aggrieved by 

the reply given by the CPIO, chose not to avail the opportunity of preferring the First Appeal 

and filed a complaint with the CIC.

4. During the hearing, the Complainant expressed his dissatisfaction over the manner in 

which his application was disposed of by the CPIO.   However, we tend to agree with the 

decision of the CPIO.  The CPIO cannot be expected to offer any explanation                   or  

hazard any guess about why a PIL had been dismissed by the Supreme Court.   All he can 

disclose is the copy of the order/file noting containing the decision of the Supreme Court.  We 

direct the CPIO to provide a copy of any such order/file noting within 10 working days of 

receiving this order.

5.  The complaint is disposed of 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