Central Information Commission Judgements

Mr. J. Chandrasekaran vs Puducherry Road Transport … on 11 August, 2008

Central Information Commission
Mr. J. Chandrasekaran vs Puducherry Road Transport … on 11 August, 2008
          CENTRAL INFORMATION COMMISSION
                                                                   Appeal No.2632/ICPB/2008
                                                                       F. No. PBC/2007/0531
                                                                             August 11, 2008

             In the matter of Right to Information Act, 2005 - Section 18
                         [Hearing at Puducherry on 24.7.2008 at 3.30 p.m.]


Appellant:          Mr. J. Chandrasekaran

Public authority:   Puducherry Road Transport Corporation Limited
                    Mr. G. Panneerselvam, MD & CPIO

Parties Present:    For Respondent:
                    Mr. G. Panneerselvam, MD
                    Mr. A. Ganapathy, Manager (Admn)

                    Mr. J. Chandrasekaran-Appellant

FACTS

:

The appellant has sought information under RTI Act by his application
dated 31.10.2006 regarding the names of Junior Assistant and Sr. Assistant and
their date of joining, Date of Birth, Educational Qualifications including technical
qualification and date of promotions from 20.2.1988 to 31.10.2006 in Puducherry
Road Transport Corp. Ltd. The PIO vide letter dated 5.1.2007 given reply to the
appellant. Not satisfied the appellant preferred appeal before the then first AA on
11.1.2007. After approval of the first AA the appellant has been asked to remit
an amount of Rs.4/- to collect the details required by him. But he refused to
receive the letter and the same has been returned to the office. The appellant
preferred this appeal before the State Information Commission on 28.2.2007,
which has been transferred to this Commission as the State Commission was
wound up. Comments were called for from the public authority, which is received
on 18.2.2008.

DECISION:

2. This case came up for hearing on 24.7.2008, which was attended by the
concerned officials of the Department. The appellant attended the hearing in
person along with his companion. I have gone through the RTI application and
other replies received in this connection. It is learnt during the hearing the
appellant is yet pay the fee sought for and when the information was sent he has
refused to accept the same. However, the appellant stated that he has been
asked to pay fee after much delay. This type of delay cannot be accepted under
RTI Act. Since the case is pertaining to the year 2006 penalty proceedings are

1
not initiated. It is stated that when the comments were sent to the Commission
with a copy of the appellant the relevant information has also been enclosed.
During the hearing, the appellant requested to be provided with original
information. Accordingly, the PIO is directed to furnish the original copy of the
letter to the appellant within 15 days from the date of receipt of this decision.
Hence, the appeal is closed. In these lines, the appeal is disposed of.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Mr. G. Panneerselvam, MD & CPIO, Puducherry Road Transport
Corporation Limited, Opp. To ESI Hospital Gorimedu, Puducherry.

2. Mr. J. Chandrasekaran, Junior Asst. PRTC, Back to New Bus Stand,
Puducherry-605013

2