High Court Kerala High Court

K.Karunanidhi vs The State Information … on 15 September, 2009

Kerala High Court
K.Karunanidhi vs The State Information … on 15 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24858 of 2009(B)


1. K.KARUNANIDHI,
                      ...  Petitioner

                        Vs



1. THE STATE INFORMATION COMMISSIONER,
                       ...       Respondent

2. THE ADDITIONAL LAND REVENUE COMMISSIONER

3. THE ASSISTANT COMMISSIONER AND

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :SRI.M.AJAY, SC, STATE INFORMATION COMMN

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :15/09/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) No. 24858/2009 – B

—————————————-
Dated 15th September, 2009

Judgment

Heard Sri.P.Chandrasekhar, the learned counsel appearing for

the petitioner, Sri.M.Ajay, the learned standing counsel appearing

for the first respondent and Sri.P.Narayanan, the learned

Government Pleader appearing for respondents 2 and 3.

2. The petitioner had on 26.7.2008 submitted the original of

Ext.P1 application to the third respondent seeking information under

the Right to Information Act, 2005 (hereinafter referred to as ‘the

Act’ for short). According to the petitioner, since the information

sought for was in relation to the service particulars of the Assistant

Commissioner of Land Revenue, the third respondent herein, the

said application was destroyed. The petitioner thereupon sent

another application through courier. The third respondent refused

to accept the said application. Thereupon, the petitioner filed Ext.P3

appeal before the first appellate authority, namely, the second

respondent. According to the petitioner, though the appeal was

heard on 28.11.2008, orders were not passed thereon. Aggrieved

thereby, he filed Ext.P5 second appeal before the State Information

W.P.(C) No.24858/2009 2

Commission. On receipt of Ext.P5, the State Information

Commission registered it as a complaint and sought the remarks of

the second respondent. The second respondent accordingly

furnished Ext.P6 reply. A copy thereof was forwarded by the State

Information Commission to the petitioner along with the original of

Ext.P8 letter dated 3.2.2009. The petitioner was also called upon to

furnish his remarks in the matter. According to the petitioner, he

had on receipt of Ext.P8 letter and a copy of Ext.P6 reply,

submitted Ext.P9 reply to the first respondent. The first respondent,

however, rejected Ext.P5 complaint on the short ground that the

petitioner did not reply to Ext.P8 letter. In this writ petition, the

petitioner challenges Ext.P11 and seeks a writ in the nature of

mandamus commanding the first respondent to reconsider Ext.P5

appeal and pass orders thereon in accordance with law.

3. Sri.M.Ajay, the learned counsel appearing for the first

respondent submits, on instructions, that the original of Ext.P9 was

not received in the office of the State Commission though the

petitioner claims that it was sent through courier. He however

submits that the State Information Commission will reconsider

Ext.P5 appeal which has been registered as a complaint (Complaint

Petition No.1355(2)/2008/SIC) having regard to the statements in

W.P.(C) No.24858/2009 3

Ext.P9 and take a decision thereon after affording the petitioner and

respondents 2 and 3 a reasonable opportunity of being heard. In

the light of the said submission, the petitioner cannot, in my

opinion, have any surviving grievance.

I accordingly dispose of this writ petition with a direction to

the State Information Commission to re-consider Ext.P5 petition

(Complaint Petition No.1355(2)/2008/SIC) and pass revised orders

thereon after affording the petitioner and respondents 2 and 3, a

reasonable opportunity of being heard. It will be open to the

petitioner to file a written submission incorporating all his

contentions. Final orders in the matter shall be passed within three

months from the date on which the petitioner produces a certified

copy of this judgment before the Secretary of the State Information

Commission.

P.N.RAVINDRAN
Judge

vaa