Central Information Commission Judgements

Mr.M Shanmugam vs Ut Of Pondicherry on 16 May, 2011

Central Information Commission
Mr.M Shanmugam vs Ut Of Pondicherry on 16 May, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                          Case No. CIC/SS/A/2010/001106

Name of Appellant              :      Shri M. Shanmugam

Name of Respondent             :      Puducherry Slum Clearance Board
                                      Puducherry

Date of Hearing                :      04.05.2011

                                          ORDER

Shri M. Shanmugam, the appellant has filed this appeal dated 4.8.2010 before the
Commission against Puducherry Slum Clearance Board, Puducherry, for not providing
information to his RTI-request dated 31.3.2010, which came up for hearing on 04.05.2011
through videoconferencing. The appellant was present in person, whereas the
respondents were represented by Shri B. Kalaimaran, Chief Executive Officer, PIO at NIC
videoconferencing facility, Puducherry.

2. The appellant filed RTI-request dated 31.3.2010 (in Tamil Language) seeking copy
of application of one of the beneficiaries of Perunthalaivar Kamarajar Centenary Housing
Scheme. The PIO vide letter No. PSCB/ 230/ RTI/ 2010/ 770 dated 30.4.2010 has
informed the appellant that the application under Perunthalaivar Kamarajar Centenary
Housing Scheme, as sought for is not traceable.

3. Aggrieved by the decision of PIO, the appellant filed first-appeal on 13.5.2010
before FAA. The FAA vide order No. PSCB/RTI/225/2010/1186 dated 29.6.2010 has
informed the appellant that in spite of best of efforts, the application as sought for is not
traceable.

-2-

Case No. CIC/SS/A/2010/001106

4. During the hearing the respondents submitted that the appellant wants a copy of
application of one of the beneficiaries of the Perunthalaivar Kamarajar Centenary Housing
Scheme, which is not traceable. The appellant was satisfied with the submission of the
respondent.

5. After hearing the parties and on perusal of the relevant documents on file and in
view of above submissions of respondents, the Commission observes that requisite
information, permissible under the RTI Act, has been provided to the appellant.

The appeal is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
16.05.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri M. Shanmugam,
No. 28, School Street,
Keezh Paricalpet,
Bahour Post
Puducherry-607402.

The PIO,
Puducherry Slum Clearance Board,
No. 106, Pallivasal Street, Periyar Nagar,
Savanpet,
Puducherry-605005.

The Appellate Authority,
Puducherry Slum Clearance Board,
No. 106, Pallivasal Street, Periyar Nagar,
Savanpet,
Puducherry-605005.