CENTRAL INFORMATION COMMISSION
  Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                    File No.CIC/LS/A/2009/000451
                (Hearing through Video Conferencing)
Appellant             :       Shri G. Sabapathy
Public Authority      :       Puducherry Textile Corporation Ltd.
                              (through Shri S.D. Sunderasan, Joint MD)
Date of Hearing       :       8.1.2010
Date of Decision :            8.1.2010
FACTS
:
 The matter is called for hearing today dated 8.1.2010 through
video conferencing. Appellant present. The public authority is
represented by the officer named above. It is the submission of Shri
Sunderasan that even though the CPIO had declined to disclose
information under clauses (d) & (j) of section 8 (1) of the RTI Act,
the information has since been disclosed to the appellant under the
orders of the Appellate Authority. He would also submit that the
gratuity due to the appellant has also been paid. The appellant
confirms this fact but mentions that interest on the late payment of
gratuity has not yet been paid.
2. To this, Shri Sunderasan would respond that due to financial
crunch in the corporation, it may take sometime to make payment of
interest but in principle, there is no difficulty about it.
DECISION
3. The payment of interest due to late payment of gratuity falls in
the administrative domain of the Textile Corporation. The
Commission expects that due payment will be made as early as
possible. The matter is closed.
Sd/-
 (M.L. Sharma)
Central 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.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Shri S.D. Sunderasan
Joint Managing Director,
Puducherry Textile Corp. Ltd.,
Cuddalore Road, Mudaliarpet,
Puducherry-605004
2. Shri G. Sabapathy
No. 7, Thendral Street,
Solai Nagar, Muthaiyalpet,
Puducherry-605003