State of Odisha - Act
The Orissa High Court Right to Information Rules, 2005
ODISHA
India
India
The Orissa High Court Right to Information Rules, 2005
Rule THE-ORISSA-HIGH-COURT-RIGHT-TO-INFORMATION-RULES-2005 of 2005
- Published on 23 February 2006
- Commenced on 23 February 2006
- [This is the version of this document from 23 February 2006.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short Title and commencement.
- (i) These Rules shall be called "The Orissa High Court Right to Information Rules, 2005."2. Definition.
- In these Rules unless the context otherwise requires:-3.
4.
5.
No Information shall be provided to any applicant in the following matters:(i)in respect of the document or records produced in a judicial proceeding.(ii)The information, which is likely to affect the security of any institution or the public order.(iii)The information, which has no relationship with the public activity.(iv)The Information, which could cause unwarranted invasion of the privacy to any person.(v)Separate application shall be filed for information in respect of the separate record or information.(vi)Other materials described in Section 8 and 9 of the Act.Appendix-IList of State Assistant Public Information Officer In the Subordinate Courts and Its Appellate Authority| Sl. No. | Name of the Station | State Assistant Public Information Officer | Appellate Authority |
| 1 | 2 | 3 | 4 |
| CUTTACK | |||
| 1. | Cuttack | Sheristadar | District & Sessions Judge. |
| 2. | Athagarh | -do- | Civil Judge (Sr. Divn) |
| 3. | Baramba | -do- | Addl. Civil Judge (Jr. Divn.) |
| 4. | Narsinghpur | Senior Most Sr. Clerk | J.M.F.C. |
| 5. | Banki | Sheristadar | Civil Judge (Sr.Divn.) |
| 6. | Salipur | -do- | Civil Judge (Jr. Divn.) |
| 7. | Jagatsinghpur | Bench Clerk | Addl. District Judge |
| 8. | Kujanga | Sheristadar | Civil Judge (Jr. Divn.) |
| 9. | Kendrapara | Bench Clerk | Addl. District Judge. |
| 10. | Pattamundai | Senior most Sr.Clerk | Civil Judge (Jr. Divn.)-J.M.F.C. |
| 11. | Jajpur | Bench Clerk | Addl.District Judge |
| 12. | Jajpur Road | Sheristadar | Civil Judge (Jr.Divn.) |
| PURI | |||
| 13. | Puri | Sheristadar | District & Sessions Judge |
| 14. | Nimapara | Sheristadar | Civil Judge (Sr. Divn.) |
| 15. | Pipili | Senior most Sr. Clerk | Civil Judge (Jr. Divn.)-J.M.F.C. |
| 16. | Nayagarh | Bench Clerk | Addl. District Judge |
| 17. | Daspalla | Senior Most Sr. Clerk | Civil Judge (Jr. Divn.)- J.M.F.C. |
| 18. | Khandapara | -do- | -do- |
| 19. | Ranpur | -do- | J.M.F.C. |
| KHURDA | |||
| 20 | Bhubaneswar | Sheristadar | Dist. & Sessions Judge |
| 21. | Khurda | Bench Clerk | Addl. District Judge. |
| 22. | Khurda Road | Senior Most Sr.Clerk | Special Rly. Magistrate |
| 23. | Banpur | -do- | Civil Judge (Jr. Divn.)- J.M.F.C. |
| DHENAKANAL | |||
| 24. | Dhenkanal | Sheristadar | Dist. & Sessions Judge |
| 25. | Hindol | Sherishtadar | S.D.J.M. |
| 26. | Kamakshyanagar | Sheristadar | Civil Judge (Sr. Divn.) |
| 27. | Angul | Bench Clerk | Addl. District Judge. |
| 28. | Talcher | Bench Clerk | Addl. District Judge |
| 29. | Pallahara | Sheristadar | S.D.J.M. |
| 30. | Athamallick | -do- | Civil Judge (Sr. Divn.) |
| BALASORE | |||
| 31. | Balasore | Sheristadar | Dist. & Sessions Judge |
| 32. | Jaleswar | Sheristadar | Addl. Civil Judge (Jr. Divn.) |
| 33. | Soro | Seniormost Sr. Clerk | Addl. Civil Judge (Jr. Divn). J.M.F.C. |
| 34. | Nilgiri | Sheristadar | Civil Judge (Sr. Divn.) |
| 35. | Bhadrak | Bench Clerk | Addl. District Judge |
| 36. | Basudevpur | Senior most Sr. Clerk | Addl. Civil Judge (Jr. Divn) J.M.F.C. |
| KALAHANDI | |||
| 37. | Bhawanipatna | Sheristadar | Dist. & Sessions Judge |
| 38. | Madanpur-Rampur | Senior Most Sr.Clerk | Addl. Civil Judge (Jr. Divn.) J.M.F.C |
| 39. | Dharmagarh | Sheristadar | Civil Judge (Sr. Divn.) |
| 40. | Nawapara | Bench Clerk | Addl. District Judge. |
| 41. | Khariar | Seniormost Sr. Clerk | Addl. Civil Judge (Jr. Divn)-J.M.F.C. |
| SAMBALPUR | |||
| 42. | Sambalpur | Sheristadar | Dist. & Sessions Judge |
| 43. | Kuchinda | -do- | Civil Judge (Sr. Divn.) |
| 44. | Rairakhol | -do- | S.D.J.M. |
| 45. | Deoaarh | Bench Clerk | Addl. District Judge |
| 46. | Bargarh | -do- | Addl. District Judge |
| 47. | Padampur | Sheristadar | Civil Judge (Sr. Divn.) |
| 48. | Sohella | Seniormost Sr. Clerk | J.M.F.C. |
| 49. | Barpalli | -do- | Civil Judge (Jr.Divn)- J.M.F.C. |
| 50. | Jharsuguda | Bench Clerk | Addl. District Judge |
| BOLANGIR | |||
| 51. | Bolangir | Sheristadar | Dist & Sessions Judge |
| 52. | Patnagarh | -do- | Civil Judge (Sr. Divn.) |
| 53. | Kantabanjhi | Seniormost Sr. Clerk | J.M.F.C. |
| 54. | Titilagarh | Bench Clerk | Addl. District Judge. |
| 55. | Sonepur | -do- | Addl. District Judge. |
| 56. | Biramaharajpur | Sheristadar | S.D.J.M. |
| 57. | Rampur | Seniormost Sr. Clerk | Civil Judge (J.D.)-J.M.F.C. |
| 58. | Loisingha | -do- | J.M.F.C. |
| KORAPUT | |||
| 59. | Jeypore | Sheristadar | District & Sessions Judge. |
| 60. | Laxmipur | Seniormost Sr. Clerk | J.M.F.C. |
| 61. | Kotpad | -do- | J.M.F.C. |
| 62. | Koraput | Sheristadar | Civil Judge (Sr. Divn.) |
| 63. | Nawrangpur | Bench Clerk | Addl. District Judge. |
| 64. | Umerkote | Seniormost Sr. Clerk | J.M.F.C. |
| 65. | Malkangiri | Bench Clerk | Addl. District Judge. |
| 66. | Mottu (M.V.79) | Seniormost Sr. Clerk | J.M.F.C. |
| 67. | Rayagada | Bench Clerk | Addl. District Judge. |
| 68. | Kashipur | Seniormost Sr. Clerk | J.M.F.C. |
| 69. | Bissam-Cuttack | -do- | J.M.F.C. |
| 70. | Gunupur | Sheristadar | Civil Judge (Sr. Divn.) |
| GANJAM | |||
| 71. | Berhampur | Sheristadar | District & Sessions Judge |
| 72. | Digapahandi | Seniormost Sr. Clerk | J.M.F.C. |
| 73. | Chhatrapur | Sheristadar | Civil Judge (Sr. Divn.) |
| 74. | Sorada | -do- | Civil Judge (Jr. Divn.)-J.M.F.C. |
| 75. | Bhanjanagar | Bench Clerk | Addl. District Judge. |
| 76. | Kodala | Sr.most Sr. Clerk | Civil Judge (Jr. Divn.) J.M.F.C. |
| 77. | Aska | Sheristadar | Civil Judge (Sr. Divn.) |
| 78. | Khallikote | Seniormost Sr. Clerk | J.M.F.C. |
| 79. | Patrapur | Sheristadar | Civil Judge (Jr. Divn.) |
| 80. | Purusottampur | Seniormost Sr. Clerk | J.M.F.C. |
| 81. | Parlakhemundi | Bench Clerk | Addl. District Judge |
| 82. | R. Udayagiri | Seniormost Sr. Clerk | J.M.F.C. |
| PHULBANI | |||
| 83. | Phulbani | Sheristadar | District & Sessions Judge |
| 84. | G. Udayagiri | Seniormost Sr. Clerk | J.M.F.C. |
| 85. | Daringbari | -do- | Civil Judge (Jr. Divn.)-J.M.F.C. |
| 86. | Balliguda | Sheristadar | Civil Judge (Sr. Divn.) |
| 87. | Boudh | Bench Clerk | Addl. District Judge. |
| 88. | Kantamal | Senior most Sr. Clerk | Civil Judge (Jr. Divn.) J.M.F.C. |
| SUNDARGARH | |||
| 89. | Sundargarh | Sheristadar | District & Sessions Judge |
| 90. | Bonai | Sheristadar | Civil Judge (Sr. Divn.) |
| 91. | Rajgangpur | Senior most Sr.Clerk | J.M.F.C. |
| 92. | Rourkela | Bench Clerk | Addl. District Judge |
| MAYURBHANJ | |||
| 93. | Baripada | Sheristadar | District & Sessions Judge |
| 94. | Rairangpur | Bench Clerk | Addl. District Judge. |
| 95. | Udala | Sheristadar | Civil Judge (Sr. Divn.) |
| 96. | Karanjia | Sheristadar | Civil Judge (Sr. Divn.) |
| KEONJHAR | |||
| 97. | Keonjhar | Sheristadar | District & Sessions Judge |
| 98. | Champua | Sheristadar | Civil Judge (Sr.Divn.) |
| 99. | Barbil | Senior most Sr.Clerk | Civil Judge (Jr. Divn.)-J.M.F.C. |
| 100. | Anandapur | Sheristadar | Civil Judge (Sr. Divn.) |
| SerialNo............. | Space forCourt fee stamp |
| In the High Court of............ |
| Description of document of whichthe information is required.Declaration:I...................the applicantdo hereby solemnly affirm and state that the facts stated in theapplication form are true to my knowledge and are based oninformation which I have obtained from the authentic sources. Ibelieve the said information to be true and the informationsought for by me are not coming within the purview of Section 8(1) (a) to (j) of The Right to Information Act, 2005 and underRule 5 of the Orissa High Court Right to Information Rules, 2005.Signature of theapplicantDate : | I,........................ Sonof...................... at............ P.S..........Dist........ do hereby apply for the information/order passed bythe Hon'ble High Court relating to............Dated this ............day of............20Signature of the applicant. |
| Application receivedon.............Copy ready forsupply...............Compared by(1)................(2)...............Signature of theIssuing clerkDate:Received copy of informationSignature of the applicant | Estimated cost............Record received on...........Information ready on...........Information deliveredon................State PublicInformation OfficerDate(Seal) |
| SerialNo............. | Space forCourt fee stamp |
| In the High Court ofOrissa, Cuttack |
| Description of document of whichthe information is required.Declaration:I...................the applicantdo hereby solemnly affirm and state that the facts stated in theapplication form are true to my knowledge and are based oninformation which I have obtained from the authentic sources. Ibelieve the said information to be true and the informationsought for by me are not coming within the purview of Section 8(1) (a) to (j) of The Right to Information Act, 2005 and underRule 5 of the Orissa High Court Right to Information Rules, 2005.Signature of theapplicantDate : | I,........................ Sonof...................... at............ P.S..........Dist........ do hereby apply for the information/order passed bythe Hon'ble High Court relating to............Dated this ............day of............20Signature of the applicant. |
| Application receivedon.............Copy ready forsupply...............Compared by(1)................(2)...............Signature of theIssuing clerkDate:Received copy of informationSignature of the applicant | Estimated cost............Record received on...........Information ready on...........Information deliveredon................State PublicInformation OfficerDate(Seal) |
| Serial Number with Date of Application | Name of the applicant with address | Date of estimating the value of Court Fees to bepaid | Date of filing of deficit stamp | Date of delivery of information | Signature of the applicant | Remarks |
| (1) | (2) | (3) | (4) | (5) | (6) | (7) |