IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17708 of 2010(K)
1. ASHA BHASKAR, EDAVANA HOUSE,
... Petitioner
Vs
1. THE STATE INFORMATION COMMISSION,
... Respondent
2. THE STATE PUBLIC INFORMATION OFFICER,
3. THE APPELLATE AUTHORITY, OFFICE OF
4. THE KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.R.K.MURALEEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/06/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.17708 OF 2010
-------------------------------
Dated this the 8th day of JUNE, 2010
J U D G M E N T
The petitioner’s grievance in this writ petition is that Ext.P7
appeal filed by the petitioner under the Right to Information Act
before the 1st respondent is not being disposed of urgently as the
situation demands. According to the petitioner, it is very urgent
since the Kerala Public Service Commission is about to report
candidates from the rank list, for inclusion in which, the petitioner
is trying to obtain documents by resort to the Right to
Information Act.
I have heard the learned Standing Counsel for the first
respondent also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the first respondent to consider
and pass orders on Ext.P7 appeal, after hearing all parties
concerned as expeditiously as possible, at any rate, within a
period of one month from the date of receipt of a copy of this
judgment.
S. SIRI JAGAN, JUDGE
acd