IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10744 of 2010(P)
1. BAISIL ATTIPPETY @ BASIL A.G.,
... Petitioner
Vs
1. THE CENTRAL PUBLIC INFORMATION
... Respondent
2. THE CENTRAL PUBLIC INFORMATION
3. SECTION OFFICER, PRIME MINISTER'S
4. THE JOINT SECRETARY, MINISTRY
5. CENTRAL INFORMATION COMMISSION,
For Petitioner :SRI.BAISIL ATTIPPETY @ BASIL A.G.(PARTY)
For Respondent :SRI.THOMAS MATHEW NELLIMOOTTIL,SR.PANEL
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.10744 OF 2010
---------------------------------------
Dated this the 6th day of April, 2010.
J U D G M E N T
The petitioner is an Advocate of this Court. The main
prayer in the writ petition is for a declaration that the petitioner
is entitled to receive a copy of the draft Judges’ Standards and
Accountability Bill 2010 prepared and drafted by the Ministry of
Law and Justice, under the Right to Information Act 2005.
2. The petitioner had filed a writ petition on 03.02.2010
challenging the provisions of the Bill and the Registry of this
Court directed the petitioner to produce a copy of the said Bill
along with the writ petition.
3. The petitioner was moving various authorities in the
matter to get a copy of the Bill. Finally, the petitioner has
approached the Central Information Commission by way of
Exhibit P7 under Sections 18, 19 and 20 of the Right to
Information Act, 2005.
There will be a direction to the Central Information
W.P.(C) No.10744/2010 2
Commission to consider and pass orders on Exhibit P7 within a
period of one month from the date of receipt of a copy of this
judgment if the same is pending. The petitioner will forward a
copy of this judgment along with a copy of this writ petition to
the 5th respondent.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp