Civil Writ Petition No. 6272 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No. 6272 of 2009
Date of Decision: 20.7.2009
H.C. Arora, Advocate
... Petitioner
Versus
State of Punjab and Others
... Respondents
CORAM: HON’BLE MR. JUSTICE T.S.THAKUR, CHIEF JUSTICE.
HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
1. Whether Reporters of local papers may be allowed to see the
judgment?
2. Whether to be referred to the reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr. H.C. Arora, Advocate,
Petitioner, in person.
T.S. Thakur, C.J. (Oral)
This petition filed in public interest makes a grievance against
what, according to the petitioner, is lethargic and unsatisfactory working
of the Punjab State Information Commission causing inconvenience to
those invoking the provisions of the Right to Information Act.
In response to the notice issued by this Court, the Commission
has denied the allegations levelled by the petitioner in an affidavit and
given details of how the Information Commission is doing its best to
clear the backlog and the current cases.
Having heard Mr. Arora, we are of the opinion that no case is
Civil Writ Petition No. 6272 of 2009 2
made out for our intervention at this stage. The proper course for Mr.
Arora would be to make whatever suggestions he has to offer before the
Chief Information Commissioner, to improve the process & procedures
being followed by the Commission. Mr.Arora submits that a
representation suggesting certain steps that need to be taken for
streamlining the working of Commission has already been filed. If that
be so, the Chief Information Commissioner may look into the same and
take necessary remedial steps wherever necessary.
With the above observations, this writ petition is disposed off.
No costs.
(T.S.Thakur)
Chief Justice
(Kanwaljit Singh Ahluwalia)
Judge
July 20, 2009
“DK”