Central Information Commission Judgements

Mr. Chandra Mohan Jha vs Supreme Court Of India on 20 June, 2011

Central Information Commission
Mr. Chandra Mohan Jha vs Supreme Court Of India on 20 June, 2011
                      Central Information Commission, New Delhi
               File No.CIC/WB/A/2009/000716 & CIC/WB/A/2010/000002­SM
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                           :                                   17 June 2011


Date of decision                          :                                   20 June 2011



Name of the Appellant                     :      Shri Chandra Mohan Jha
                                                 S/o. Shri Jitendra Narain Jha,
                                                 Vill & Post - Ghamora, PO Babubarhi,
                                                 Distt - Madhubani, Bihar.


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. Asha Arora, Br. Officer,
        (ii)      Shri Arijit Prasad, Advocate



Chief Information Commissioner                      :         Shri Satyananda Mishra



2. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Madhubani studio of the NIC while the Respondent was present 

in our chamber. We heard their submissions.

3. The   Appellant  had  requested  the   CPIO  about  the   action   taken   on   a 

petition  he  had  sent  to   the  Supreme  Court  demanding  that  Netaji  Subhash 

CIC/WB/A/2009/000716 & CIC/WB/A/2010/000002­SM
Chandra Bose be declared as the leader of the nation in place of Mahatma 

Gandhi and that all leaders associated with the UPA government be sent to jail. 

The CPIO had informed him that although his RTI application was not valid 

since it was not accompanied with the application fee in the prescribed manner, 

the   fact   was  that   his   petition   had   been   filed   as   it   was   not   found   fit   to   be 

accepted as a PIL. The Appellate Authority had endorsed the response of the 

CPIO.

4. During the hearing, the Appellant, rather very animatedly, exhorted that 

strong action be taken against corrupt leaders. It is clear that he had no idea of 

what to seek under the Right to Information (RTI) Act. In any case, the CPIO 

had very truthfully informed him about whatever action had been taken on his 

petition. There is nothing more to be provided to him by way of information. The 

case is, therefore, disposed of without any further orders. 

5. 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/2009/000716 & CIC/WB/A/2010/000002­SM