Central Information Commission Judgements

Mr. Manak Singh Gopaliya vs Supreme Court Of India on 26 August, 2011

Central Information Commission
Mr. Manak Singh Gopaliya vs Supreme Court Of India on 26 August, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000394­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                  26 August 2011


Date of decision                       :                                  26 August 2011



Name of the Appellant                  :   Shri Manak Singh Gopaliya
                                           148, Arya Nagar, 
                                           Alwar, Rajasthan.


Name of the Public Authority           :   CPIO, Supreme Court of India,
                                           New Delhi.



        The Appellant was present along with Shri Rajkumar.

        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. Both   the   parties   were   present   during   the   hearing.   We   heard   their 

submissions.

3. The  Appellant  had  wanted to  know the  basis  for  the  Supreme  Court 

passing a certain order in the SLP number 6214/2006. The CPIO informed him 

about the availability of this order in the website of the Supreme Court. He also 

CIC/WB/A/2010/000394­SM
informed him that it was not his duty under the Right to Information (RTI) Act to 

interpret any law or judgement of the Supreme Court. The Appellate Authority 

had endorsed the decision of the CPIO.

4. The Appellant submitted that he was not satisfied with the order passed 

by the Supreme Court in a particular matter. Obviously, neither the CPIO nor 

the first Appellate Authority as well as the CIC can do very little in this matter. If 

there   is   any   other   remedy,   he   will   have   to   find   that   out   from   any   legal 

consultant. As far as his request under the Right to Information (RTI) Act is 

concerned, it has been rightly disposed of between the CPIO and the Appellate 

Authority. We have no reasons to interfere with their decisions.

5. The appeal 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/2010/000394­SM