Allahabad High Court High Court

Satendra Singh vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Satendra Singh vs State Of U.P. & Others on 12 January, 2010
Court No. - 2

Case :- WRIT - C No. - 71032 of 2009

Petitioner :- Satendra Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajay Kr. Srivastava,Ashutosh C. Nishad
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner.

By this writ petition, the petitioner has prayed for a mandamus
directing the respondents to decide the application of the
petitioner under the Right to Information Act, 2005. Learned
counsel for the petitioner submits that the petitioner has already
filed a second appeal under the Right to Information Act before
the Chief Information Commissioner but the same has not yet
been decided. From the perusal of the materials brought on
record it appears that the petitioner claims to have send the
appeal by registered post. It is open for the petitioner to appear
before the Chief Information Commissioner and pray for
expeditious disposal of the appeal. No direction at this stage can
be issued as prayed.

With the aforesaid observations this writ petition is disposed of.

Order Date :- 12.1.2010
skv