Central Information Commission Judgements

Mr. A Mohamed Ansar vs Supreme Court Of India on 13 July, 2011

Central Information Commission
Mr. A Mohamed Ansar vs Supreme Court Of India on 13 July, 2011
                       In the Central Information Commission 
                                                    at
                                             New Delhi

                                                                      File No: CIC/SM/A/2011/00099­AD


Date of Hearing :  July 13, 2011

Date of Decision :  July 13, 2011


Parties:



           Appellant

           Shri A. Mohamed Ansar, 
           H.No. 254­I/4/73,
           Ponnagar, Jagir Ammapalayam,
           Salem 636 302

           The Appellant was  present.
            
           Respondents

           Supreme Court of India
           Office of the Registrar
           Tilak Marg
           New Delhi

           Represented by: Ms. Smita Vats Sharma, CPIO, Shri Ashu Ahuja, B.O.   and Shri Devdatt Kamat, 
           Advocate

                         Information Commissioner         :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                            at
                                                    New Delhi
                                                                                     File No: CIC/SM/A/2011/00099­AD


                                                         ORDER

Background

1. The Applicant, through his RTI­application dated 22.05.2010, filed with the CPIO, Supreme Court of 

India, New Delhi, wanted to obtain the following clarification in respect of the judgment No. Civil 

Appeal 3355/1998 of Supreme Court of India:

“1. Who will implement the “Work Man” Status?

2. What are benefits of the Work Man as regard the Status and financial  Benefits   etc   as  

par with the employee of the Banks?

2. The   PIO,   on   14.062010,   informed   the   Applicant   that   his   query   does   not   identify   any   material 

information as defined in Section 2(f) of the RTI­Act and that it is beyond the jurisdiction and scope of 

the   duties   of   the   CPIO   ,   Supreme   Court   of   India   under   RTI,   to   interpret   the   law,   and   the 

judgments/orders of the Court. The Applicant, aggrieved with the PIO’s reply, filed his 1st­appeal with 

the Appellate Authority(AA)on 23.06.2010 and received a decision dated 23.07.2010 from the AA, 

endorsing the PIO’s view.   The Appellant, thereafter, filed the present petition before the Commission 

on   10.08.2010   requesting   that   the   judgment   of   the   Supreme   Court   may   be   directed   to   be 

implemented by the organizations concerned.

Decision

3. Heard submissions.

4. I am entirely in agreement with the AA’s decision that the Appellant has not sought any information, 

and instead  has made an attempt to obtain clarification with respect to the judgment of the Supreme 

Court which is beyond the purview of the RTI­Act. 

4. In view of the above, the present appeal cannot be allowed. Rejected.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri A. Mohamed Ansar, 
H.No. 254­I/4/73,
Ponnagar, Jagir Ammapalayam,
Salem 636 302

2. The Appellate Authority
Supreme Court of India
Office of the Registrar
Tilak Marg
New Delhi

3. The Public Information Officer
Supreme Court of India
Office of the Registrar
Tilak Marg
New Delhi

4. Officer in charge, NIC