Allahabad High Court High Court

Jai Prakash vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Jai Prakash vs State Of U.P. & Others on 12 January, 2010
Court No. - 2

Case :- WRIT - C No. - 71033 of 2009

Petitioner :- Jai Prakash
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajay Kr. Srivastava,Ashutosh C. Nishad
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner.

By this writ petition, the petitioner has prayed for a mandamus directing the
respondents to decide the application of the petitioner under the Right to
Information Act, 2005. Learned counsel for the petitioner submits that the
petitioner has already filed a second appeal under the Right to Information
Act before the Chief Information Commissioner but the same has not yet
been decided. From the perusal of the materials brought on record it appears
that the petitioner claims to have send the appeal by registered post. It is
open for the petitioner to appear before the Chief Information
Commissioner and pray for expeditious disposal of the appeal. No direction
at this stage can be issued as prayed.

With the aforesaid observations this writ petition is disposed of.

Order Date :- 12.1.2010
skv