Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Central Information Commission

Smt. Veena Grover vs High Court on 18 April, 2012

                      Central Information Commission, New Delhi
                File No.CIC/SM/A/2011/001011, 1016, 1012, 1131 & 1947
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                 18 April 2012


Date of decision                     :                                 18 April 2012



Name of the Appellant                :   Smt. Veena Grover,
                                         44­B, Pocket A, Vikas Puri Extn.
                                         Outer Ring Road, New Delhi - 110 018



                                         Shri Pavan Sachdeva
                                         Chairman­cum­Managing Director,
                                         MS Shoes Ltd., 112­A, Ekta Enclave,
                                         New Delhi - 110 087



Name of the Public Authority         :   CPIO, High Court of Delhi,
                                         New Delhi



                                         CPIO, Bar Council of India,
                                         New Delhi



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Rajiv Bansal, Advocate,
        (ii)     Shri R. Gopalan, PIO,
        (iii)    Shri Sudhir Sachdeva, Sr. Judl. Assistant,
        (iv)     Shri Dibya Ranjan Gouda, Jr. Judl. Assistant,
        (v)      Shri Amar Nath, Jr. Judl. Assistant,
        (vi)     Shri Rajnikant, Office Supt., BCI


CIC/SM/A/2011/001012 & 1131
 Chief Information Commissioner                :       Shri Satyananda Mishra



2. We heard all these five cases together since the subject matter of these  cases is more or less the same. The Appellants did not turn up for the hearing  in spite of notice. The Respondents representing the Delhi High Court and the  Bar Council of India were present. We heard their submissions.

3. In several RTI applications, both the Appellants had sought a variety of  information   regarding   an   advocate   by   the   name   Sri   ML   Sharma   and   his  enrolment   as   an   advocate.   In   all   these   cases,   the   CPIO   concerned   had  provided   the   available   information   against   some   of   the   queries   and   had  transferred some other queries to some other public authority. The Appellate  Authority had, in each of these cases, passed a speaking order endorsing the  decision of the CPIO.

4. We carefully examined the RTI queries contained in all these five RTI  applications and the reply given by the CPIO in each case. By and large, the  available information has been given. Wherever the desired information has not  been given, it is either denied because it is a judicial record which must be  obtained from the High Court under its own rules and orders and not under the  Right to Information (RTI) Act or the information was not held by the High Court  itself. For example, the copy of the Vakalatnama furnished by Sri ML Sharma in  some cases has not been given on the ground that it should be sought under  the relevant order of the High Court. There is nothing wrong in this response.  We have held on many occasions that the copies of the judicial records cannot  CIC/SM/A/2011/001012 & 1131 be demanded under the Right to Information (RTI) Act since the High Court has  its own procedure for disclosing the certified copies of such records. Similarly,  the details about the enrolment of this particular advocate are to be found with  the respective Bar Council and not in the High Court. Therefore, the CPIO was  quite right in transferring this particular query.

5. During   the   hearing,   on   behalf   of   the   Bar   Council   of   India,   it   was  contended that they did not hold the details of the enrolment of advocates and  any such information would have to be sought from the State Bar Councils.  Further, it was argued that since an advocate  could be registered  with any  State Bar Council, no single Bar Council could possibly indicate about the place  of registration of an advocate other than its own.

6. The   sum   total   of   the   facts   in   all   these   cases   is   that   the   CPIO   has  provided all the available information and there is nothing more to be disclosed.

7. All the five cases are disposed of 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.

CIC/SM/A/2011/001012 & 1131 (Vijay Bhalla) Deputy Registrar CIC/SM/A/2011/001012 & 1131