Civil Writ Petition No. 18898 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No. 18898 of 2009
Date of Decision: 9.12.2009
Ram Chander
...Petitioner
Versus
State of Haryana and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Raj Kapoor Malik, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Grievance of the petitioner, in the present writ petition, is that
the information sought was supplied after a delay of seven months,
therefore, the erring official should have been fastened with liability
under the provisions of Section 20(1) of the Right to Information Act,
2005. State Information Commissioner, Haryana, accepted the apology
of the erring official and took into notice that delay in supplying the
information and held that delay was not willful and cautioned the officer
to remain careful in future. State Information Commissioner, Haryana,
had also awarded compensation of Rs.1,000/- to the petitioner. In the
present case, counsel for the petitioner prays that enhanced
compensation should have been awarded to the petitioner.
This Court is not for the redressal of the personal vendetta of
the petitioner. In case the petitioner had sought information for public
Civil Writ Petition No. 18898 of 2009 2
good, he cannot take the litigation for satisfying vengeance.
Hence, there is no merit in the present writ petition and the
same is dismissed.
(Kanwaljit Singh Ahluwalia)
Judge
December 9, 2009
“DK”