High Court Punjab-Haryana High Court

Ram Chander vs State Of Haryana And Others on 9 December, 2009

Punjab-Haryana High Court
Ram Chander vs State Of Haryana And Others on 9 December, 2009
Civil Writ Petition No. 18898 of 2009                                  1




      In the High Court of Punjab and Haryana, at Chandigarh.


                  Civil Writ Petition No. 18898 of 2009

                     Date of Decision: 9.12.2009


Ram Chander
                                                              ...Petitioner
                                 Versus
State of Haryana and Others
                                                          ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Raj Kapoor Malik, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

Grievance of the petitioner, in the present writ petition, is that

the information sought was supplied after a delay of seven months,

therefore, the erring official should have been fastened with liability

under the provisions of Section 20(1) of the Right to Information Act,

2005. State Information Commissioner, Haryana, accepted the apology

of the erring official and took into notice that delay in supplying the

information and held that delay was not willful and cautioned the officer

to remain careful in future. State Information Commissioner, Haryana,

had also awarded compensation of Rs.1,000/- to the petitioner. In the

present case, counsel for the petitioner prays that enhanced

compensation should have been awarded to the petitioner.

This Court is not for the redressal of the personal vendetta of

the petitioner. In case the petitioner had sought information for public
Civil Writ Petition No. 18898 of 2009 2

good, he cannot take the litigation for satisfying vengeance.

Hence, there is no merit in the present writ petition and the

same is dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
December 9, 2009
“DK”