Kerala High Court
M.J.Roy vs The Public Information Officer on 31 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23358 of 2007(E)
1. M.J.ROY,
... Petitioner
Vs
1. THE PUBLIC INFORMATION OFFICER,
... Respondent
2. THE CONTROLLER OF EXAMINATION,
3. THE VICE CHANCELLOR,
For Petitioner :SRI.P.R.PADMANABHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :31/07/2007
O R D E R
S.SIRI JAGAN,J
================
W.P.(C).No.23358 of 2007
======================
Dated this the 31st day of July 2007
JUDGMENT
The petitioner filed an application under the Right to
Information Act seeking information from the first respondent.
The same has been denied by Ext.P5. The petitioner challenges
Ext.P5. I am not inclined to entertain the challenge, since the
petitioner has an effective alternative remedy by way of appeal
as provided under the Right to Information Act. Without
prejudice to the right to the petitioner to file an appeal as above,
the writ petition is dismissed.
S.SIRI JAGAN, JUDGE
dvs