Central Information Commission Judgements

Mr. P D Gupta vs High Court Of Delhi on 26 May, 2011

Central Information Commission
Mr. P D Gupta vs High Court Of Delhi on 26 May, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2009/000761­SM
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                       :                                      26 May 2011


Date of decision                      :                                      26 May 2011



Name of the Appellant                 :    Shri P D Gupta
                                           27/1, 2nd Floor, Nangia Park,
                                           Shakti Nagar, Delhi - 110 007.


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



     The Appellant was present along with Shri R.B. Bansal & Shri Bipul 
Kumar, Advocates.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Rajiv Bansal, Advocate,
        (ii)    Shri Manoj Chawla, AOJ,
        (iii)   Shri Vinay Sharma, Sr. Judl. Asstt.
        (iv)    Shri Sudhir Sachdeva, Sr. Judl. Asstt.
        (v)     Shri Dibyaranjan Gouda, Jr. Judl. Asstt.



Chief Information Commissioner                 :        Shri Satyananda Mishra



2. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions.

2. The   Appellant   had   sought   a   number   of   information   including   one 

regarding the number of cases in which orders had been reserved but were not 

CIC/WB/A/2009/000761­SM
passed even after a lapse of two months or more. The CPIO had provided 

some   information   or   comments  against   each   of   the   queries.   The   Appellate 

Authority had endorsed the information provided by the CPIO.

3. During   the   hearing,   the   Appellant   submitted   that   the   only   item   of 

information he would now press for was regarding the number of cases in which 

orders had been reserved but not passed even after the lapse of two months or 

more. On behalf of the Respondent, it was argued that this information was not 

being   maintained   in   the   first   place.   Secondly,   it   was   also   argued   that   the 

information regarding such cases was being furnished to the Chief Justice of 

the High Court in a sealed cover which the office of the Chief Justice held in a 

fiduciary capacity and, therefore, such information could not be disclosed as 

exempt under Section 8 (1) (e) of the Right to Information (RTI) Act.

4. After carefully considering the submissions made by both the parties, we 

tend to disagree with the above contention of the Respondents. All that the 

Appellant wants to know is about the number of cases reserved for orders in 

which no order has been passed even after a lapse of two months or more. 

This is plain factual information. As admitted by the CPIO himself in his reply, 

there is a practice followed in the High Court under which the Court Masters are 

supposed to compile such lists to be furnished to the Chief Justice of the High 

Court every month. Thus, this information should be available not only with the 

Court Masters but also in the office of the Chief Justice. Even if it is admitted 

that the office of the Chief Justice may not be compiling and collating such data 

received from the Court Masters, it should suffice if photocopies of the reports 

furnished  by  the  Court  Masters  are  provided  to  the  Appellant.  Besides,  the 

disclosure   of   such   information   would   serve   a   larger   public   interest   as   the 

litigating public would come to know about the time being taken by the High 
CIC/WB/A/2009/000761­SM
Court in finally disposing of the cases. It is well­known that the pendency of 

cases before the courts is one of the major concerns among the people.

5. In the light of the above, we would like to direct the CPIO to locate the 

relevant records, such as the reports furnished by the Court Masters to the 

Chief   Justice   of   the   High   Court   through   the   Registrar   every   month   and   to 

provide photocopies of those reports containing the lists of cases relevant to the 

RTI request of the Appellant within 15 working days from the receipt of this 

order. Since the Appellant has not indicated a timeframe for this information 

and the Respondents pointed out that Honourable Justice  Sikri had been in the 

High Court for a very long time and compiling information about the reserved 

orders passed by him or benches in which he had been a member judge would 

be impossible and would disproportionately divert the resources of the public 

authority, we think that it would suffice if this information is provided for a period 

of  two   years  only  preceding  the   date   of   the   RTI   application.  However,  if   a 

cumulative  list  of   such  pending  reserved  orders  in   the   High  Court  is   being 

compiled anywhere in the High Court including the office of the Chief Justice, it 

would also suffice to provide a copy of that to the Appellant.

6. The case 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/2009/000761­SM
(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2009/000761­SM