High Court Karnataka High Court

Sri V Shashidhar vs The State Of Karnataka on 2 April, 2009

Karnataka High Court
Sri V Shashidhar vs The State Of Karnataka on 2 April, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH COURT OF KARNATAKA, BANGALORE

IDATED 'i'}~i1S"I'I:~iE 2ND DAY 0;' APRIL 200.9 j

PRESENT

THE I~ION'BLE MR. P.D. BINAl{ARAN, c}%::1§:§*1V;31js'~T1g£«3_V ' '

AND

THE HONBLE MR.J{}Sj'}C,E V.i<:},M 

WRIT APPEAL NQ.978 'GM -9 Pouch
BETWEEN: " " M  V' "

Sri VShashidha'::f,"  1 - _  - 
S/o.Venugopa3=_."     _  
Aged about y.¢£:z'.s';_V " Q  V"    ' '

R/a.No;vVfi"é2;  
Layout,  %   
Baz:1galor1»./;~A0f'_4lI;{a"I}' =.:gf;3l§al./_jl%1ighl l u

Court Act, 1962, praying to set'.'=__asjd.ef1 the' ..(5rde.:Wcia:eci

9.3.2009 passed in W.P.N0.5627/ 2009 dismiesing "<.vi*;'it 

petition by the learned Single'J1__1.clge 201' this  

This WRA coming up for before
Court this day, SABHAHIT J.,eldeIiv§?red._f11e following:

This    petifionez' in
WP. by the order dated

9.3.20{)9A;"w§::ereil*1lVtl*le l1c:.«.§n'«.4,c1 Single Judge has declined

to q:'.1,;;*;sTl1e..tl1eV englofseiéxent issued by the 2M respondent .

ldamgi 1e§;}2§29es. “”” ll
‘~\&?;v.??.»f=£e«ll.€;ef27/2009 was fiieé by the appellant

axferrixig petitioner] appellant herein was werldng

‘as a Fo§iee Eionsiabie and he served the police department

l ” from $9’??? to 3991 and during that perim, he

‘ ” llhalzfitl taken an initiative to organize police personnel and

ifkkhila Karnataka Police Mahasangha was established

\EW,9x

during 1986-87 and this was not iiked by the higher

officers. The petitioner/ appellant herein was Vré I1:§ojsred

from service and he wanted to contest the _

well as pariialnentary elections by jg)iz1i11g.”

of his choice and that he sought’ Ibif” C€T:r¥ié:ij”1’A.ii”:fO’I4::nfi.fi&j£1

under the Right: to InforI11éii;ic–x} Acx:t-,v. ,pr’-2:’

request, the infoI’r1;at.ion fu:.x9i’1is1:1¢df 5 The
petitioner/appeflant hérfiin -answers to the

foliowing four qu._¢s1;i0I3.$’i” * :1 V

“1, …. ._’i_’he_”féLt3;1i1y*–»._”::1em’ct2::s.»’state police who
thcmseiwas fiat gcévcrnment servant, if wants
béeome ‘Pz’ajaI’ajyam er Congess
?ar’1:}aj ?53{:0IE1€S- ..ii1e7g:-.;1L'<

_ Tiie-.Vp9:nip1;;3.e£:of Prajarajyam or Congess
pan ii)t3.c1is&,z'ib1}.ted in non prohibited araa

" A _ liké :'pQlisi;e quarters.

3. Elm the family members of police

A “becoI’):’3€j; éctive members or office bearers of

“”‘—p0E.i;ticai° pariiies Wifl that eflhct on the post of
pralicfi stafi” (W111 they lose their post)’

4. The family memmrs of the state police

‘entirely if join. Prajarajyam er COI{1§’€SS Party

enbiock, Whether state election cemmisfion hats
got any objection.”

K2

The foiiowing answer was given to the above questions
under the Right to II1fOI’I}.’1ati(}I1 Ac:t, 2005:

“As per the 1’u1¢:’:s 5(3) to (4) of Kaxnataka;*’6ix;j1 5
Services (Conduct) Ruies, 19665 ”

Gcvemment servant or his/her» ..ffaJ_niiy . V
members can participats’ “321 L”

activities.”

Beirig aggrieved by the said.’i1:fQ1ms;tid1% v

the Right to informatién, _V Act,” i_ 5, the

I petitianerj appellant hé1*si:£3_ fii.¢d%.:_»’iP};’.”P,Vi%E§§L’5,627/ 2009 ts the

effect that the en-dQ_rseme11t 533%’ respondent is
not correct anti .1zia¥3icj ‘iééiitsguashed.

3. ‘1’h§;3. 2 ducige by his order dated

9.3.2099 LA hsid :iI1fD}’I}1ati{)I1 sought far by the

petitic€izéf;’af;p¢Ha:it”}iéreiI} was fumished as per the Right

its 2005 and the petitiorxer/appeilant

it _ hersin is.__vi3ot.7cs11fem’ed with any right to chaiienge the said

it and the same amounts to abuse of the

s._«;’3r;<$Visio11 of Right to Infsrmation Act, 2605 and

it acéordirigly, the writ petition has beer: dismissed. Being

' it aggieved by the order éaited 9.3.2009 dismissing the writ

w

=2:

petition, this writ appea} is filed by the petitioner. The

learned eozmse} appearing for the appeilant reitere£ed.tI1e

arguments submiited befere the iearned _

further Submitted that the writ petition to ..

allowed.

4. On the other hand, learfied

argued in suppert of “tle oz’d’er’Vr.:’§e’e$d learned

Single Judge.

contentions ‘urégerii-“‘*}.eerned emmsel appearing for

the partieSV”erié_sei’utLme§°; the materia} on record.

. V. ~5’r<V3'x"1;1'1i1"i3*;xef«VmateI'ia1 on record weuid eleariy

'Vehesézfi irpetitiorier/appeilant herein sought for

_answersgteiethe four questions under the Right to

H H frxfexieiefiee Act from the Director General and Inspector

of Pelice. The endorsement has been issued and

VT " tile Director General and mspecior General of Police has

' A. furnished answer 'me the said questions stating that as per

W'

Rules 5[i) to (4) of the Karnataka Civil Services (Conduct)

Rules, 1966, no government servant er i"1iS/h§3I'L"f£§i1'flily

members can participate in political i "

basis of answer gven by the .[)i_1_'eetc_af

inspector General of Police, the wzzfit ifpetitiorz 'v.?s.s an

the gonad that the enclorseteent is V not i'eo:*:jeet,. The-'

petitioner/appellam herein es.x1.rioi?.. ¥:1eLAag,gI'ieved_.;3erso1} as
no action whatsoever has "er: the basis of

information the information

sought 'i'('}1"* i"-}oetiitioiiez'/Vleappeflant herein, the
Hflorniafioii has' ftiiittished as per the Right to

I11f'€)I'IIv}_8§I,i01';1i4')5.CV1i', aggieved by the irlformation

V' '-f12rni.si1e§i.A by the '2fi'~""~' respondent, the writ petition was

"1 Judge has rightly held that the Act

has apolieaiiorz te a case where a party wants te put

questidi1.s'3~and get answers ané even if some answers are

T."g¥,ve.n_:'.–'u31der a misceiiception that the Authorities are

te give answers to the questions put by an

"VVappiiea1"fl; and this itself would not confer any right; on the

petitioner] appellant herein and it shall amount to abuse

of the provisions of the Righ{ to Information

Leanied Single Judge has rightly dismiss_63:€1"'

petition. Having regard to the above saisé 9&1'

record, the order passed by tI1e:'»1ea1ffieéi

justified ané does not sufi"er"f_'1"o.m atiy é5:1ro1'T'{§fAVVi§}egaiity as; L'

to call for mtexferexgge appeal.

Accordingly, We hold -is’ deveid sf merit

arid pass me ._ h . . _.

The

$d/-

Chief Justice

3» sdl”

Judge

V’ l;;:§dex::’A.’?f%/ No