Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000260SM
Right to Information Act2005Under Section (19)
Date of hearing : 26 August 2011
Date of decision : 26 August 2011
Name of the Appellant : Shri Doman Singh
S/o. Late Shri Rajni Singh,
Vill Manghawili, Police Station
Bakhtiarpur, Distt - Patna - 803 202.
Name of the Public Authority : CPIO, Supreme Court of India,
New Delhi.
The Appellant was present.
On behalf of the Respondent, the following were present:
(i) Ms. Priyanka Telang, Advocate,
(ii) Smt. Asha Ahuja, Br. Officer,
(iii) Shri Devadatt Kamat, Advocate
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard this case through video conferencing. The Appellant was
present in the Patna studio of the NIC. The Respondents were present in our
chamber. We heard the submissions of both the parties.
3. The Appellant had wanted to know the grounds on which his special
leave appeal number 6866/98 was dismissed by the Supreme Court and
CIC/WB/A/2010/000260SM
whether he could be benefited by the order of the Supreme Court in the appeal
number 4212/1997. The CPIO informed him that it was not a part of his duties
under the Right to Information (RTI) Act to provide any legal opinion or
interpretation of any judgement of the Supreme Court. The Appellate Authority
had also endorsed this decision.
4. It appears that the Supreme Court had dismissed some appeal filed by
the Appellant. Beyond what is written in the order, the CPIO cannot be
expected to offer any opinion of his own justifying the conclusions reached by
the Supreme Court in any of its orders including the present one. Therefore, the
Appellant has to seek the grounds for dismissal of his appeal in the order itself.
Besides, if he is not satisfied with the order of the Supreme Court, he can seek
legal opinion to avail of any other remedy that might be available to him. The
CPIO cannot be expected to provide him any advice in this regard also.
5. We are satisfied with the response of the CPIO in the circumstances of
this case. There is no more information, to be provided.
6. The appeal is disposed off accordingly.
7. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
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.
CIC/WB/A/2010/000260SM
(Vijay Bhalla)
Deputy Registrar
CIC/WB/A/2010/000260SM