Central Information Commission Judgements

Mr. B N Bhootra vs Supreme Court Of India on 23 May, 2011

Central Information Commission
Mr. B N Bhootra vs Supreme Court Of India on 23 May, 2011
                     Central Information Commission, New Delhi
                           File No.CIC/WB/A/2009/000936­SM
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                          :                                        23 May 2011


Date of decision                         :                                        23 May 2011


Name of the Appellant                    :   Shri B N Bhootra
                                             E­124, Nehru Park,
                                             Jodhpur.


Name of the Public Authority             :   The Central Public Information Officer,
                                             Supreme Court of India,
                                             New Delhi.


        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Arijit Prasad, Advocate,
        (ii)    Smt. Asha Ahuja, Br. Officer



Chief Information Commissioner                    :       Shri Satyananda Mishra



2. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Jodhpur studio of the NIC. The Respondents were present in our 

chamber. We heard their submissions.

3. It seems the Appellant had sent some complaints to the Supreme Court 

against the magistrates of the lower courts, police officials and advocates in the 

State of Maharashtra. He wanted to know from the CPIO about the action taken 

on his complaints. The CPIO informed him that his complaint had been lodged 

as   it   was   considered   that   it   was   not   covered   under   the   parameters   to   be 

accepted as a PIL. The Appellate Authority had also endorsed this decision of 

CIC/WB/A/2009/000936­SM
the CPIO.

4. During the hearing, the Appellant submitted that he had never filed any 

PIL and had filed only complaints against the magistrates, police officers and 

the advocates in the State of Maharashtra. He argued that instead of filing his 

complaints,  the  Supreme  Court  should  have  forwarded  those  downward  for 

further   necessary   action.   In   response,   the   Respondent   submitted   that   the 

complaints did not come within the administrative jurisdiction of the Supreme 

Court  and,  therefore,  it  could  not  have  taken  any  action  on  those  including 

forwarding those to any other authority. He further submitted that these were 

considered   under   the   norms  laid   down   for   accepting   PILs   and   were   found 

wanting and, therefore, were filed.

5. After carefully considering  the facts of the case and the submissions 

made as above, we find nothing wrong in the response of the CPIO. He could 

not have provided any more information than what was available, namely, that 

the   complaints   had   been   filed.   As   pointed   out   during   the   hearing,   if   the 

Appellant   had   complaints   against   some   magistrates,   police   officers   and 

advocates in the State of Maharashtra, he should have approached various 

state­level   authorities   including   the   High   Court   of   the   state   for   appropriate 

action.   The   Supreme   Court   of   India   could   not   have   entertained   these 

complaints and taken any administrative action.

6. The appeal is disposed off accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)

CIC/WB/A/2009/000936­SM
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2009/000936­SM