High Court Punjab-Haryana High Court

H.C. Arora vs State Of Punjab And Others on 20 July, 2009

Punjab-Haryana High Court
H.C. Arora vs State Of Punjab And Others on 20 July, 2009
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”