Central Information Commission Judgements

Mr. M Velmurugan vs Supreme Court Of India on 10 August, 2011

Central Information Commission
Mr. M Velmurugan vs Supreme Court Of India on 10 August, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000027­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                 10 August 2011


Date of decision                      :                                 10 August 2011



Name of the Appellant                 :   Shri M Velmurugan
                                          Mangoon Village, Nakkasalem PO,
                                          Perambalur Distt - 621 118.


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)     Smt. Smita V Sharma, CPIO,
        (ii)    Shri S.K. Dubey, Advocate



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Perambulur studio the NIC. The Respondents were present in 

our chamber. We heard their submissions.

3. The Appellant had requested the CPIO to list all the sections of the IPC 

and other such sections which bound the judges with various punishments. The 

CIC/WB/A/2010/000027­SM
CPIO had informed him that it was not his duty under the Right to Information 

(RTI) Act to offer interpretation of laws and statutes. The Appellate Authority 

had endorsed the response of the CPIO.

4. The Appellant, during the hearing, submitted that he wanted to know all 

the sections which bound the judges. It was pointed out to him that neither his 

RTI   application   nor   his   submissions   were   very   clear   about   what   exact 

information he wanted. We can make out that he wanted to know about those 

legal provisions which would bind a judge and make his acts punishable. This is 

clearly outside the purview of the Right to Information (RTI) Act. The CPIO has 

the responsibility of providing information already in the possession of a public 

authority. He cannot be expected to offer legal or other opinion of the nature 

sought by the Appellant. The Appellant can find out about this either from law 

books or by consulting legal experts in the matter.

5. This appeal has no merit. It is disposed off accordingly.

6. 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.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000027­SM