High Court Kerala High Court

A.B.Gopalakrishnan vs The Public Information Officer on 19 March, 2010

Kerala High Court
A.B.Gopalakrishnan vs The Public Information Officer on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5500 of 2010(J)


1. A.B.GOPALAKRISHNAN,S/O.A.K.BALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. THE PUBLIC INFORMATION OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :SRI.K.ANAND, SC, COCHIN CORPN.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/03/2010

 O R D E R
                 T.R.RAMACHANDRAN NAIR, J.
               ----------------------------------------------
                     W.P.(C)No.5500 OF 2010
             -----------------------------------------------------
           DATED THIS THE 19th DAY OF MARCH, 2010

                           J U D G M E N T

The petitioner sought for certain details from the

respondent under the Right to Information Act and failing to get

the same, this Writ Petition has been filed.

2. The respondent has filed a statement in the matter.

Today, the learned counsel for the Corporation submitted that

already an order has been passed by the respondent dated

16.3.2010. Leaving open the remedy of the petitioner to file an

appeal, if any, required, the Writ Petition is closed.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn