Central Information Commission Judgements

Mr.P.Kannan vs Ut Of Andaman And Nicobar on 17 November, 2011

Central Information Commission
Mr.P.Kannan vs Ut Of Andaman And Nicobar on 17 November, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2011/002207/15742
                                                                    Appeal No. CIC/SG/A/2011/002207

Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. P. Kannan
                                            S/o Late Pulla Gounder
                                            Post box no. 331,
                                            Head Post Office, Port Blair.

Respondent                          :       Mr. Santosh Prakash

PIO & Assistant Commissioner (Settlement)
Andaman & Nicobar Administration,
O/o The Asstt. Commissioner (Settlement) ,
South Andaman District,
Port Blair-744101.

RTI application filed on            :       18/10/2010
PIO replied                         :       19-11-2010
First appeal filed on               :       15/12/2010
First Appellate Authority order     :       14/01/2011
Second Appeal received on           :       09/08/2011

Information sought: -

1. Certified photo copies of Notice issued to the party to pay challan for depositing the land premium
in Municipal area for the year 1991 to 2010.

2. Certified photo copies of the Challan issued to the licencee to pay land premium for the
regularized land in Municipal area from the year 1991 to 2010. (Goal Ghar, VIP Road, Phoenix
Bay, Haddo, Quarry hill).

3. Certified photo copy of the all file notings of the above said matter.

4. Inspection of the all land Revenue case files and registers and documents – in Port Blair Municipal
area in the above said purpose.

PIO response:-

This is with reference to your application dated 18/10/2010 seeking information under RTI
ACT 2005 pertaining to record related, to collection of premium of regularized land in Municipal area
from 1991 to 2010.

Copy of details of one Block can he supplied and remaining can be inspected in this office.
Copies of Challan, Notice and Noting of File of Block No: 5A (Haddo)- Ward No.11 is
enclosed herewith.

Grounds for the First Appeal:

Unsatisfactory information was given by the PIO.

Page 1 of 2

Order of the First Appellate Authority (FAA):

The Appellant was not present.

The PIO has already provided the information of one block and requested the appellant to inspect
the file in office vided letter No. 313/Sett/2008/1782 dated 19/11/2010. But the appellant has not appear to
inspect the file. The appellant is requested to attend the office of PIO and verify the file. The PIO has not
denied providing the information. PIO (AC(S) is directed to provide all possible-assistance to the
appellant.

Grounds for the Second Appeal:

Unsatisfactory reply and Order of FAA received by the Appellant.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr. Santosh Prakash, PIO & Assistant Commissioner (Settlement) on video conference
from NIC-Port Blair Studio;

The respondent states that after inspection the appellant had sought photocopies of certain records
and the PIO had asked for additional fee of Rs.8504/- to be paid by the Appellant. The letter demanding
the additional fee could not be delivered by the postal authority stating that the appellant was not available
at the address.

Decision:

The appeal is disposed.

The Appellant may pay Rs.8504/- and take the information if he wishes before
15 December 2011.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
17 November 2011
(In any correspondence on this decision, mention the complete decision number. (AG)

Page 2 of 2