High Court Kerala High Court

M.J.Roy vs The Public Information Officer on 31 July, 2007

Kerala High Court
M.J.Roy vs The Public Information Officer on 31 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23358 of 2007(E)


1. M.J.ROY,
                      ...  Petitioner

                        Vs



1. THE PUBLIC INFORMATION OFFICER,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATION,

3. THE VICE CHANCELLOR,

                For Petitioner  :SRI.P.R.PADMANABHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/07/2007

 O R D E R
                          S.SIRI JAGAN,J
                    ================
                     W.P.(C).No.23358 of 2007
               ======================
                Dated this the 31st day of July 2007


                            JUDGMENT

The petitioner filed an application under the Right to

Information Act seeking information from the first respondent.

The same has been denied by Ext.P5. The petitioner challenges

Ext.P5. I am not inclined to entertain the challenge, since the

petitioner has an effective alternative remedy by way of appeal

as provided under the Right to Information Act. Without

prejudice to the right to the petitioner to file an appeal as above,

the writ petition is dismissed.

S.SIRI JAGAN, JUDGE

dvs