Central Information Commission Judgements

Shri. M. Vaithianathan vs Chief Secretariat (Works) on 16 February, 2009

Central Information Commission
Shri. M. Vaithianathan vs Chief Secretariat (Works) on 16 February, 2009
                    CENTRAL INFORMATION COMMISSION
                        Appeal No. F.No.CIC/PB/A/2008/01368/LS  

             In the matter of Right to Information Act 2005- Section 19
                              [Hearing at Puducherry]

Appellant     :       Shri. M. Vaithianathan

Public Authority:     Chief Secretariat (works)
                      (through Shri S. Alphonse, Under Secretary (Works)

Date of Hearing:      04-02-2009

Date of Decision:     16-2-2009

FACTS

:

By his letter of 11/7/2008, the appellant had requested for information on 02
points as to whether the opinion of the Law Department had been received
regarding the conduct of Review DPC for the post of Assistant Engineer from Junior
Engineer, in PWD, Puducherry.

2. Shri S. Alphonse (PIO) vide letter dated 23.7.2008 had informed the
appellant that the relevant file has been received and that the relevant noting of the
Law Department may be assessed in the Secretariat during office hours.

3. On appeal, the Appellate had upheld the decision of the CPIO vide letter
dated 28.8.2008.

4. The present appeal is directed against the order of the CPIO/AA.

5. The matter was heard on 04/02/2009 at Puducherry. The appellant did not
appear before the Commission. The Public Authority is represented by the Officer
named above. It is the submission of Shri Alphonse that the copy of the Law
Department noting has already been provided to the appellant.

DECISION

6. In view of the above, the appeal has become infructuous and is dismissed.

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