Kerala High Court
St.Francis Reading Association vs Public Information Appellate … on 13 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1096 of 2010(J)
1. ST.FRANCIS READING ASSOCIATION, MATTOM,
... Petitioner
Vs
1. PUBLIC INFORMATION APPELLATE AUTHORITY,
... Respondent
2. PUBLIC INFORMATION OFFICER,
3. JOSEPH JACOB.C, CHILAMMEL HOUSE,
4. CORPORATE MANAGER,
For Petitioner :SRI.DEEPU THANKAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/01/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------------------------
W.P.(C)No.1096 of 2010
------------------------------------------------
Dated this the 13th day of January, 2010
JUDGMENT
Aggrieved by Ext.P4 order passed by the Public Information
Appellate Authority under the Right to Information Act, this writ
petition is filed. The order is appealable before the State
Information Commissioner. Without prejudice to the right of the
petitioner to avail of the remedy of appeal, this writ petition is
closed.
T.R.RAMACHANDRAN NAIR,
JUDGE
Skj.