NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Petition for Special Leave to Appeal (C) No. 21019 of 2022 Anjali Bhardwaj       ...Appellant(S) Versus CPIO, Supreme Court of India, (RTI Cell)    ...Respondent(S) O R D E R M. R. Shah, J. 1. Feeling aggrieved and dissatisfied with impugned judgment and   order   dated   27.07.2022   passed   by   the   High   Court   of Delhi   at   New   Delhi   in   Letters   Patent   Appeal   (LPA)   No. 442/2022, by which, the Division Bench of the High Court has   dismissed   the   said   LPA   and   has   confirmed   the judgment and order passed by the learned Single Judge in Writ   Petition   (C)   No.   4129/2022,   the   original   writ petitioner   –   original   applicant   has   preferred   the   present petition for Special Leave to Appeal.  1 2. The   facts   leading   to   the   present   petition   for   Special   Leave to Appeal in a nutshell are as under: ­  2.1 That   the   petitioner   herein   preferred   an   RTI   application before   the   Central   Public   Information   Officer   (CPIO), Supreme   Court   of   India.   The   petitioner   sought   the following information: ­  (i) Please   provide   a   copy   of   the   agenda   of   the meeting   of   the   Collegium   of   the   Supreme   Court held on December 12, 2018.  (ii) Kindly   provide   a   copy   of   the   decisions   taken   on the   meeting   of   the   Collegium   of   the   Supreme Court held on December 12, 2018. (iii) Kindly   provide   a   copy   of   the   resolutions   of   the Collegium meeting held on December 12, 2018. 2.2 Vide   communication   dated   11.03.2019   the   prayer   of   the petitioner   came   to   be   turned   down.   That   thereafter   the petitioner   preferred   the   first   appeal   before   the   First Appellate Authority  under  the  RTI  Act, 2005 being  Appeal No.   75/2019.   The   First   Appellate   Authority   rejected   the said   appeal   by   observing   that   as   such   there   was   no   final decision(s)   taken   in   the   Collegium   meeting   held   on 2 12.12.2018   and   there   was   no   final   decision   which culminated into the resolution and therefore, in absence of such resolution the information need not be supplied. The appellant   preferred   second   appeal   which   also   came   to   be dismissed.   The   learned   Single   Judge   also   dismissed   Writ Petition   No.   4129/2022   by   reiterating   that   in   the Collegium   meeting   held   on   12.12.2018   there   was   no   final decision   taken   and   even   as   observed   in   the   subsequent resolution   meeting   held   on   10.01.2019,   it   was   so   stated that   the   then   Collegium   on   12.12.2018   took   certain decisions, however, the required consultation could not be undertaken   and   completed.   Therefore,   the   learned   Single Judge   was   of   the   opinion   that   as   there   was   no   formal resolution   came   to   be   drawn   up,   there   is   no   question   of providing   any   decision   taken   in   the   meeting   held   on 12.12.2018. The order passed by the learned Single Judge dismissing   the   writ   petition   has   been   confirmed   by   the Division   Bench   of   the   High   Court   by   the   impugned judgment   and   order.   Feeling   aggrieved   and   dissatisfied with   the   impugned   judgment   and   order,   the   petitioner preferred the present petition.  3 3. Shri   Prashant   Bhushan,   learned   counsel   appearing   on behalf   of   the   petitioner   has   vehemently   submitted   that   in fact   certain   decisions   were   taken   by   the   Collegium   in   the meeting   held   on   12.12.2018   and   therefore,   the   decisions which   were   taken,   were   required   to   be   uploaded   in   the public domain and the decisions which were taken by the Collegium   in   the   meeting   held   on   12.12.2018   were required   to   be   informed   and   the   particulars   of   which   are required to be given under the RTI Act.  3.1 Shri   Prashant   Bhushan,   learned   counsel   appearing   on behalf of the petitioner has heavily relied upon one article published on the website of the Bar and Bench wherein it was   mentioned   that   one   of   the   members   of   the   Collegium stated that he was disappointed that decision taken in the meeting   on   12.12.2018   was   not   uploaded   on   Supreme Court’s website. It is submitted that as per the information disclosed   in   the   Press   by   one   of   the   members   of   the Collegium, who was part of the meeting dated 12.12.2018, it was specifically stated that certain decisions were taken, 4 however,   in   the   subsequent   meeting   of   the   Collegium   on 10.01.2019  earlier   decisions   were  changed.   Shri  Prashant Bhushan,   learned   counsel   appearing   on   behalf   of   the petitioner   has   submitted   that   therefore,   it   may   not   be accepted   that   no   decision(s)   was/were   taken   in   the Collegium   meeting   held   on   12.12.2018.   It   is   submitted that everybody has a right to know the decision(s) taken by the   Collegium   even   as   per   the   earlier   Resolution   of   the Supreme   Court   dated   03.10.2017,   by   which,   it   was resolved   that   the   decision(s)   taken   by   the   Collegium   shall be uploaded on the Supreme Court’s website.  4. We   have   heard   Shri   Prashant   Bhushan,   learned   counsel appearing on behalf of the petitioner at length.  5. At the outset, it is required to be noted that the petitioner asked   for   the   information   on   the   decision(s)   taken   by   the Collegium   in   its   meeting   held   on   12.12.2018.   Reliance   is placed upon the Resolution dated 03.10.2017, by which, it was   resolved   to   upload   the   decision/resolution   of   the Collegium on Supreme Court’s website. Relying upon some article   published   in   the   media   and   the   interview   given   by 5 one of  the  members of  the Collegium  who  was  part  of the Collegium   held   on   12.12.2018,   it   is   asserted   by   the petitioner   that   in   fact   some   decision(s)   were   taken   by   the Collegium   on   the   elevation   of   two   Chief   Justices   of   the High   Courts   to   the   Supreme   Court.   However,   from   the subsequent   Resolution   passed   by   the   Collegium   on 10.01.2019, it appears that as such no  final decision was taken   on   the   elevation   to   the   Supreme   Court.   Some discussions might have taken place. But unless and until, a final decision is taken after due consultation and on the basis   of   such   a   final   decision   a   final   resolution   is   drawn, whatever discussions had taken place cannot be said to be a   final   decision   of   the   Collegium.   The   actual   resolution passed   by   the   Collegium   only   can   be   said   to   be   a   final decision  of the  Collegium   and till  then  at  the most,  it can be said to be a tentative decision during  the consultation. It   is   to   be   noted   that   a   final   decision   is   taken   by   the Collegium   only   after   due   consultation.   During   the consultation   if   some   discussion   takes   place   but   no   final decision is taken and no resolution is drawn, it cannot be said   that   any   final   decision   is   taken   by   the   Collegium. 6 Collegium   is   a   multi­member   body   whose   decision embodied in the resolution that may be formally drawn up and   signed.   When   in   the   subsequent   Resolution   dated 10.01.2019,   it   is   specifically   mentioned   that   in   the   earlier meeting   held   on   12.12.2018   though   some   decisions   were taken   but   ultimately   the   consultation   was   not   completed and   concluded   and   therefore,   the   matter/agenda   items was/were   adjourned.   Therefore,   as   no   final   decision   was taken which was culminated into a final resolution drawn and signed by all the members of the Collegium, the same was not required to be disclosed in the public domain and that too under the RTI Act. Whatever is discussed shall not be   in   the   public   domain.   As   per   the   Resolution   dated 03.10.2017 only the final resolution and the final decision is   required   to   be   uploaded   on   the   Supreme   Court’s website.  5.1 Now   so   far   as   the   reliance   placed   upon   some   of   the   news item/article published in the  media in which  views of one of the members of the Collegium is noted, is concerned, we do   not   want   to   comment   upon   the   same.   The   subsequent 7 Resolution   dated   10.01.2019   is   very   clear   in   which   it   is specifically   stated   that   in   the   earlier   meeting   held   on 12.12.2018, the process for consultation was not over and remained   un­concluded.   At   the   cost   of   repetition,   it   is observed   that   after   due   deliberation   and   discussion   and after   completing   the   consultative   process,   when   a   final decision   is   taken   and   thereafter,   the   resolution   is   drawn and signed by the members of the Collegium can be said to be   a   final   decision   and   till   then   it   remains   the   tentative decision.   Only   after   the   final   resolution   is   drawn   and signed   by   the   members   of   the   Collegium,   which   is   always after   completing   the   due   procedure   and   the   process   of discussion/deliberations   and   consultation,   the   same required to be published on the Supreme Court website as per Resolution dated 03.10.2017.  5.2 In   view   of   the   above   and   for   the   reasons   stated   above,   no reliance   can   be   placed   on   the   news   report   and/or   some article   in   the   media.   What   is   required   to   be   seen   is   the final   resolution   which   is   ultimately   drawn   and   signed   by the members of the Collegium.     8 6. In   view   of   the   above   and   for   the   reasons   stated   above, there   is   no   substance   in   the   present   Special   Leave   to Appeal   and   the   same   deserves   to   be   dismissed   and   is accordingly dismissed.  …………………………………J.                   (M. R. SHAH) …………………………………J.  (C.T. RAVIKUMAR) NEW DELHI,  DECEMBER 09, 2022. 9