Central Information Commission Judgements

Shri. Abhishek Gupta vs Department Of Justice on 16 May, 2011

Central Information Commission
Shri. Abhishek Gupta vs Department Of Justice on 16 May, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931


                                                 Case No. CIC/AT/A/2010/001041/SS


        Name of the Appellant             :       Shri Abhishek Gupta 
                                                  (The  Appellant was heard through Audio)
                 

        Name of the Public Authority :            Ministry of Law and Justice.
                                                  Represented   by   Shri   S.C.   Srivastava, 
                                                  Joint Secretary and Shri S.K. Shrivastava, 
                                                  Dy. Secretary 


        The matter was heard on     :             9.5.2011.


                                                  ORDER

Shri   Abhishek  Gupta,   the   Appellant,   through   his     RTI   application   dated 

12.6.2010, seeks information regarding appointment of judges in the High Court. 

The   PIO,   vide   letter   dated   7.7.2010   denied   the   information   regarding   the 

appointment of judges in the High Court on the ground that the direction of the 

Central   Information   Commission     for   disclosing   the   information   relating   to   the 

appointment of judges has been stayed by the Hon’ble Supreme Court in SLP 

(Civil) No. 32855 of 2009, titled CPIO and Anr. Vs. Subhash Chandra  Aggarwal. 

Not satisfied with the reply, the Appellant filed an appeal before the First Appellate 
Authority (FAA).    The FAA vide its decision dated 23.8.2010 upheld the reply of 

the CPIO, hence the present appeal before the Commission.

During the hearing the Respondent submits that information sought by the 

Appellant cannot be provided in view of the stay of the Supreme Court regarding 

the disclosure of information on appointment of judges.

In   view   of   the   above,   no   interference   is   called   for   on   the   part   of   the 

Commission.  

The matter is disposed of on the part of the Commission.  

Sd/­
(Sushma Singh) 
                                                                           Information Commissioner 
16.5.2011 
Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Copy to:

Shri Abhishek Gupta 
Mitar Sankalap
15, Janki Nagar, 
Indore­452001 (M.P.).
The Public Information Officer,
Ministry of Law and Justice,
Department of Justice,
Jaisalmer House,
26, Mansingh Road,
New Delhi.

3. The First Appellate Authority,
Joint Secretary,
Ministry of Law and Justice,
Department of Justice,
Jaisalmer House,
26, Mansingh Road,
New Delhi.