Central Information Commission Judgements

Mr. Ramesh Chandra vs Central Information Commission on 22 July, 2011

Central Information Commission
Mr. Ramesh Chandra vs Central Information Commission on 22 July, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2009/000773­SM
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                      :                                     22 July 2011


Date of decision                     :                                     22 July 2011


Name of the Appellant                :    Shri Ramesh Chandra,
                                          F/o Shri Sudeepti Chandra,
                                          2/118, Sector 2, Rajendera Nagar, 
                                          Shahibabad, Ghaziabad 


Name of the Public Authority         :    CPIO, Central Information Commission 




        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)     Smt. Anita Gupta, Additional Secretary
        (ii)    Shri Tarun Kumar, Joint Secretary
        (iii)   Shri M.C. Sharma, CPIO
        (iv)    Shri G. Subramanian



Chief Information Commissioner                :       Shri Satyananda Mishra



2. The Appellant did not turn up for the hearing today in spite of notice. The 

Respondents were present and we heard their submissions

3. The Appellant had sought a number of information regarding a second 

appeal   which   had   been   decided   earlier   by   the   CIC   and   in   which   the 

Respondents of that case had challenged the  order of  the CIC in the High 

CIC/WB/A/2009/000773­SM
Court. The CPIO had provided the desired information in two instalments.

4. In   the   second   appeal,   the   Appellant,   after   having   given   a   complete 

sequence of events, has expressed his displeasure over the fact that the CIC 

has not filed any counter reply before the High Court where the Respondents of 

the case had challenged its orders, implying that the CIC has not been making 

adequate efforts to defend its own orders. The fact of the matter is that the 

Appellant had sought certain information from one particular public authority 

and not being satisfied with the response of the CPIO of that public authority, 

had   approached   the   CIC   in   second   appeal.   The   CIC   had   passed   orders 

directing   the   said   public  authority   to   disclose   the   information   and   had   also 

imposed penalty on the CPIO concerned. The penalty orders of the CIC were 

challenged by the CPIO/public authority in the High Court of Delhi which had 

granted an interim stay in the matter.

5. During the hearing, it was reported that the CIC had not filed any counter 

reply in this case as it was ordinarily the practice of the CIC not to defend its 

orders before higher courts of law and not to become a party in such cases. It 

was also reported that the outcome of the writ petition filed before the High 

Court was not yet known.

6. What the Appellant seeks to know or wants from the CIC in this matter 

does   not   strictly   fall   within   the   definition   of   information.   Therefore,   there   is 

nothing that we can direct the CPIO to disclose in this case. Since the Appellant 

himself is a party to the case before the High Court, he should be aware of the 

outcome of the case.

CIC/WB/A/2009/000773­SM

7. The appeal is disposed off accordingly.

8. 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/2009/000773­SM