High Court Karnataka High Court

Shri A Nagabhushanam vs The Karnataka Information … on 23 October, 2010

Karnataka High Court
Shri A Nagabhushanam vs The Karnataka Information … on 23 October, 2010
Author: S.N.Satyanarayana
1

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 23R» DAY OF OCTOBER zoffir   4%
THE HOITBLE MR. JUSTICE  I

WRIT PETITION NO.35.24.9_ OF' 200:;  Ti; 
BETWEEN:      
SHRI.A.NAGABHUSHANAM;

S/0 Balappa,  

Aged about 55 Years,   v .
R/at No.47/5A, 17"? Cross,  _  '
14"? Main, Malleswaram, '

BANGALORE-560     ..PET1T1oNER.

 .M,/ SI ' Kufffiar 8: _ K1_iIflal'--,» Adv.)

1. THE ;i<A12NATA1<AVINFOO.RMAT10N

COMMESSION,'   .  '
HI F1001", 'M1V:ltiVSt0r'veye61 '
Btjilding, Vid}:1_a1'1a Veedhi,

  -  001.

fsiepresented by Chief

" I;r1fOrf11a_1tiO:1_ ( j.0mm1'ssi0ner.

  'eAsHR1.sR1:~n7vAs RDHONDALE.

Aged V-._a§1b01*jt 55 Years.
 R/atvND.22, I Floor, 11 Cross,
"  AA Cholurpalya, Magadi Road.
[ 'BANGALORE. .. RESPONDENTS.

(By Sri.R.B.Satyanarayan Singh,
O HCGP for R-1,
Respondent No.2 — Served) ,

*M*M*m*_sM*W*%*

license. To the said endorsement a reply was sei1–t”hy.yA42″d

respondent on 24.09.2008 stating that the 4_

he intend to start the business not j

assessed to tax, and was not entered theilgatha

Therefore B.B.M.P., is not the V l”doci,1inentls’.

Second respondent also otherwise the said
documents are not requiredl’tol’V’iief:’ along with the
application 2007.

3. After from B.B.M.P..

for considerahleil two applications under

Right to Information filed by the 2119” respondent

seeking; the stage. the application submitted by hini for

llgrant. To the said applications, he received a reply

on” the Public Information Officer, BBMP.

V Bpangalore;”–l:Spi:ati11g that only one Officer has dealt with the file

his application from the date of application till

–thelh”date, he sought information regarding ‘said application.

. V ” reply it was also indicated that the said file continues

‘W1

Office in Jagjivanramnagar. Even after such transfer, he has

not surrendered the file and continue to keep the.,V_fil_e

him. Therefore in the absence of relevant doctt-:nent,.i’phewas

compelled to issue the endorsement_da.ted which» ,4

is at Annexure — to this proceeding. *~

5. Thereafter the first respondent therein: ‘notice

to petitioner to his ..,V_office”” ‘eadclress. Admittedly the
petitioner is a Public ‘sent to a Public

Servant to their§of:’ice-adtiressfin«n’orInal::éourse cannot come

back und_eli\_rere(i–“.Vnriless,.»_f”the– intention of the Officer is

otherwise. 31; case, notice has come back

._unserve%d,l ieTherea;fter the first respondent left with no other

‘o_pti.on…_Vafter.pre:~las_certaining the address of petitioner, which

is the same ‘address, to which earlier notice was addressed.

sent colrraniunication to petitioner through the Medical Officer

Jagjivanramnagar, with a direction to serve the

__notice on the petitioner herein. It is seen that after

extreme step of getting notice served to him

through his Superior Officer, petitioner herein reluctantly

“\

appeared before first respondent on 06.11.2009’ and

shamelessly admitted that he is in possession of the file

pertaining to applications regarding grant of license-to”

respondent for running his restaura:1tt’busin’ess.4 V in

6. When the petitioner admittedly

Ward No.27 to Jagjivanranmag.a}«,Ward- of
November 2008, he had rio..V_1ous.in’ess:’tojt:a._n*yA the’fi’1ew1’th him
to his new office; therefis’ iiowexplanation for this
strange behaavio o1i7,peti.tiorier in this writ petition or
before theifirst’ said proceedings. When the

petitioner herein .,admitted.:_”..’about keeping the records with

anyiifalid__’reason and not taking any steps for

clearing.the’=app’iication fiied by respondent No.2 and also

V..vobstro.c’ting&ti;ie_V§’1a1blic Information Officer in giving relevant

“»..,_..§nfor1natiori'{r.oV second respondent under Right to Information

i.the-f_.first respondent rightly heid the delinquent official,

. the petitioner herein as deemed Information Officer under

Act. After hearing him the 18* respondent has rightly

‘°’\

imposed ma>d1num penalty of Rs.25,000/- and also._d-irected

the B.B.M.P., to hold an enquiry in this ‘behalf. it

7. The said order is impugned ‘

proceeding on the ground that he is nottize ,

Information Officer under 5 pthe.’:’;Right to
Information Act, 2005. theflvorder, the
first respondent didnot give to him to
decide the petitioner for alleged
obstruction under the Right to
Inforinatioii Act. is” contention that whatever the

information by the Health Officer,

on d5;05_,_2.009, could have been issued by him

ufi-.thin’the Because of the delay caused by the

:””vr.._w_Healtl1 he cannot be saddled with the

penalty of Rs.25,000/–.

I

the counsel for petitioner and the learned

it {}ov’ernment Pieader appearing on behalf of first respondent.

“*1

9. On perusal of the records which .byr_:the>

first respondent with reference to the

first respondent under Rights’to__ Infor;[I’iatior;V’_p~Vit

discloses that the petitioner consideration not
only withheld the app1ica’tion respondent, has
also taken steps tocsee would not
be left with approach him for his
Work, even. afte1*.the;lV’fi§{as :from the said place. His
conduct the 271-11 Division with him

even after ” Jagjivanramnagar oifice clearly

~tn_dicavte’s VVp1nte’:eeion.,.V It is further seen that when the

second brought to his notice under Suvarna

‘ Arog’3za”Parav2Lnige, 2007, such documents were not required

be produced, petitioner had no business to retain that fiie

he ought to have disposed of the same or in the

h —..al’teri1ative while he was giving charge to the new officer,

t»»..si1ouid have handed over that file to the Health Inspector,

W

‘3 0

Information Officer/General Manager~in–cha:rge,

District and others Vs. The Tamil Nada-..’::” 4_

Commission 81 Others state that no su’fflc.ient op.pjort_unity was i j A’

given to him to substantiate his stand_:before–,yA.th,e2

penalty was imposed on him he the
Public Information Officeri’ questio’n imposing
penalty on him is contrary law and that
the first respondentp:y1’11asA__ the principles as
secondaiy ‘Wednesbury principles.

On perusVai”V¢f* it is seen that the
context “finding was given by the said

Court is; totai1y4’Vdiiifei’ent.’fro.n1 the facts and circumstances on

aforesaidjudgment, before imposing penalty.

petition_ers’~v :w.e_reV]vri’ot heard, whereas in the instant case,

V ‘Vthough”—sufiicient opportunity was given at earlier stage. it is

petitioner who deliberately avoided to appear before the

f1i7StiR[spondent and finally when the notice was issued to

T “h:in”1″through his Superior Officer, he has appeared before the

i’irst respondent and has admitted in unequivocal terms that

“‘*”‘i

11

the application dated 28.08.2008 continue to bet-“in his
custody even on the date when he appeared

respondent on 06.11.2009.

12. Admittedly by that time he was if V

the office to which the said application. beiongs ther§”‘m\rasp

no explanation available with for retaining the said file
even beyond the period “one.’VAye:aVr” transfer from the
place to which the said and also his

conduct in not t’ne”aut-hiority on earlier two

occasions when noticjefifaisl’ issued to him and not handing the

entire file tovfthe inforrnation Officer, when the said

I

I..~()fficer_fss91}?glit._the “fi’i€.___fQr giving reply to the appiication filed

by, ti1e”second resp.ondent, clearly discloses his intention is to

‘ V’ =.._;._harassg’tb.e secoj_n.d respondent for obvious reasons. Therefore

.the_ first respondent after giving sufficient opportunity to the

«petitioner herein and considering all the submissions made

H personally before the 18′ respondent has rightly

iniposed maximum penalty of Rs.25,000/~ to the petitioner.

I

‘Wt

today. The Registry is directed to mark a copy of this*’ to
Commissioner, B.B.M.P., to enter this in the

of the petitioner.

AGV.