Central Information Commission Judgements

Fr. Laberin Yesu R vs Indian Space Research … on 5 June, 2009

Central Information Commission
Fr. Laberin Yesu R vs Indian Space Research … on 5 June, 2009
                       Central Information Commission
              Appeal No.CIC/SM/A/2008/00086 dated 9.11.2007
              Right to Information Act-2005-Under Section (19)


                                                          Dated: 5 June 2009

Appellant             :     Fr. Laberin Yesu R

Respondent            :     Indian Space Research Organization,

Department of Space

The Appellant was present along with Shri Stephen.

On behalf of the Respondent, the following were present:

              (i)     Shri Satish, CPIO
              (ii)    Shri Ravindran
              (iii)   Shri Nelson, Deputy Collector

The case was heard through Videoconferencing on 2 June 2009.

The brief facts of the case are as under.

2. The Appellant had requested the CPIO in his application dated 9
November 2007 for a large number of information regarding the land
acquisition for the purpose of setting up of the VSSC. The CPIO replied on 7
February 2008 and provided partial information claiming that data was not
available for rest of the items. The Appellant approached the first Appellate
Authority against the CPIO’s reply. The first Appellate Authority decided his
appeal on 12 April 2008 and directed the CPIO to provide copies of the
eviction certificates within 15 days. He also directed the CPIO to inform the
Appellant specific details in respect of those documents which were not
available and to tell him if those had been weeded out. It is against this order
of the first Appellate Authority that the Appellant has come before the
Commission in second appeal.

3. This case was taken up through videoconferencing. Both the sides
were present and made their submissions. After hearing their submissions and
after carefully examining the contents of the documents produced before us,

CIC/SM/A/2008/00086
we feel that the CPIO should provide to the Appellant within 10 working days
from the receipt of this order, copies of the remaining eviction certificates
based on which the Public Authority had registered evictees for jobs and the
copy of the order constituting the Compensation Committee. With regard to
the minutes of the meeting of the Evictees’ Association, the CPIO explained
that though there was a reference to this in their records, no such minutes
were available with them.

4. With the above direction, the appeal is disposed off.

5. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges prescribed under the Act to the CPIO
of this Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2008/00086