Rajasthan High Court – Jodhpur
Jethmal Sharma vs Mukhya Soochana Aayukt & Ors on 21 April, 2010
S.B. CIVIL MISC. WRIT PETITION NO.3315/2010
Jethmal Sharma Vs. Mukhya Soochna Aayukt & Ors.
Date of order : 21st April, 2010
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Naresh Kumar Sharma) for the petitioner.
Mr. C.P. Soni )
-------
By the order dated 16.12.2009, the Chief Information
Commissioner in Appeal No.546/2009 filed by the present petitioner before
him on account of alleged non-furnishing of the information and relevant
documents by the Municipal Corporation, Jodhpur, the said Commissioner
has directed the concerned authorities of the Municipal Corporation to trace
the relevant file of case No.39/2001 - Municipal Corporation through
Naresh Kumar Vs. Narender Sharma & Ors. decided on 9.8.2001 and
furnish the relevant information to the petitioner under the Right of
Information Act, 2005.
The learned counsel for the petitioner submits that despite
these directions no effort has been made by the authorities of the Municipal
Corporation to trace the said file and documents to furnish the petitioner.
In the opinion of this Court, since the order dated 16.12.2009
has been passed in recent past and it is expected of the Municipal
Corporation to comply with the said directions, there is no occasion for the
petitioner to straight way approach this Court at this stage. No further and
better directions can be given by this Court in exercise of its extra-ordinary
jurisdiction under Article 227 of the Constitution of India than the one
given by the Chief Information Commissioner by the order dated
16.12.2009.
The writ petition is, therefore, dismissed as premature.
[ DR. VINEET KOTHARI ], J.
item No.46
babulal/