Gujarat High Court High Court

High vs Gujarat on 1 August, 2011

Gujarat High Court
High vs Gujarat on 1 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9409/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9409 of 2011
 

 
 
=====================================================
 

HIGH
COURT OF GUJARAT - Petitioner(s)
 

Versus
 

GUJARAT
INFORMATION COMMISSION & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
SHALIN N MEHTA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/08/2011 

 

 
 
ORAL
ORDER

Heard
Mr.Shalin N.Mehta, learned advocate for the petitioner. It is
submitted by him that the impugned order dated 04-07-2011 has been
passed by the Chief Information Commissioner, Gujarat Information
Commission (respondent No.1), without considering the contention
raised by the petitioner to the effect that respondent No.2 had not
exhausted the remedy of filing an Appeal against the order of the
Public Information Officer, as provided in Section 19(1) of the
Right to Information Act, 2005. This contention of the petitioner is
based on the Scheme of the Right to Information Act, 2005, which has
been totally over-looked and ignored by respondent No.1 and the
petitioner has been directed to provide the information collected on
point No.A to the complainant, free of charge, within 15 days from
the date of receipt of the impugned order.

Notice,
returnable on 29-8-2011. Ad interim relief in terms of paragraph
15(C) is granted, till then.

In
addition to the normal mode of service, direct service is also
permitted.

(Smt.Abhilasha Kumari,J)

arg

   

Top