Central Information Commission Judgements

Mr. P. Veerappan vs Local Administration Department on 24 November, 2008

Central Information Commission
Mr. P. Veerappan vs Local Administration Department on 24 November, 2008
            CENTRAL INFORMATION COMMISSION
                                                                  Appeal No.3101/ICPB/2008
                                                                     F. No. PBC/2008/00025
                                                                         November 24, 2008

             In the matter of Right to Information Act, 2005 - Section 18
                     [Hearing on 07.11.2008 through Video Conferencing between
                                    New Delhi-Puducherry-Yanam]


Appellant:          Mr. P. Veerappan

Public authority:   Local Administration Department
                    Mr. E. Vallawan, Director & PIO

Parties Present:    For Respondent:
                    Mr. E. Vallawan, Director (LAD)

                    Mr. P. Veerappan-Appellant

FACTS

:

The appellant has sought information under RTI Act by his letter dated
14.12.2006 addressed to the PIO/Director, Local Administration Department,
Pondicherry regarding supply of administration reports submitted by the
Commissioner, Yanam Municipality; details of funds allotted to Yanam
Municipality for financial years 2003-04, 2004-05 and 2005-06; details of Govt.
sanction orders issued to Yanam Municipality and other related issues. Alleging
there was no response from the PIO and also praying for inquiry into the matter
the appellant has filed this complaint before the Commission on 10.12.2007.
Comments were called for from the public authority vide letter dated 14.2.2008
and received from the appellant on 29.2.2008. The appellant has filed his
rejoinder on 3.3.2008. This case was taken up for hearing on 7.11.2008, which
was attended by the appellant from Yanam and the Director attended the hearing
representing the Department from Puducherry.

DECISION:

2. I have gone through the RTI application and other replies received in this
connection. During the hearing the PIO has stated that the application dated
14.12.2006 has not been received in this office and he has stated the appellant
has not preferred an appeal also. Though this stand of the PIO is not
acceptable, a copy of the Form-I is enclosed herewith with directions to give
point-wise reply to the appellant within 15 days from the date of receipt of this
decision. Along with the reply, the particulars of first AA is also to be given. The
PIO has to answer the application as per the provisions of the Act. On these
lines, the appeal is disposed of.

1

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

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Mr. E. Vallawan, Director & PIO, Local Administrative Department,
Puducherry.

2. Mr. P. Veerappan, No. 6, 132/11, K.V. Sub Station Quarters, Mettacur,
Yanam-533464

2