Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/LS/A/2010/000274/SS
Name of Appellant : Sh. R. Pougajendy
(The Appellant was not present)
Name of Respondent : Company Secretary, Puducherry, Agro Service &
Industries Corporation Limited, Agro House,
Puducherry
(Represented by Sh. B. R. Balagandlu,
Managing Director & Sh. A. Boopathy,
PIO )
The matter was heard on : 8.08.2011
ORDER
Sh. R. Pougajendy, the Appellant, had filed an RTI application dated 22.06.2009,
seeking information on 7 points from the Respondent Public Authority. The PIO has
replied to the Appellant and provided him pointwise information. In respect of point no.
1 and 2, the Appellant was informed that the requisite information had already been
furnished vide reply to RTI petitions dated 3.03.2009, and 27.04.2009 respectively. The
FAA, before whom the Appellant had filed an appeal has vide his order dated
19.08.2009, found the reply of the PIO to be appropriate.
The present appeal has been filed before the Commission by the Appellant on the
grounds that incomplete and misleading information has been provided to him.
In a written statement provided after the hearing, the FAA submits that
information sought by the Appellant in his RTI application are interrogative in nature, in
spite of which the Respondent have made an attempt to provide information to the
Appellant as per their reply and that the information furnished by the PIO was
insufficient. It is further submitted that the Appellant is an officer in the very same
organization and he is in the habit of raising administrative issues through his RTI
applications.
Having heard the Respondent and perused the relevant documents, including the
English version of the replies provided by the Respondent the Commission is of the view
that requisite information has been provided to the Appellant even thought point no. 3 to
7 are mostly in the nature of queries. The Commission finds no reason to interfere in the
replies of the Respondent. The Appellant is also advised that the RTI Act is not a
grievance redressal mechanism.
With these observation the matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
31.10.2011
Authenticated true copy
(D. C. Singh)
Dy.Registrar
Copy to:
1. Sh. R. Pougajendy, 44FF, VII CROSS Tagore Nagar,
Lawspet, Puducherry605008
2. The Public Information Officer, Company Secretary,
Puducherry, Agro Service and Industries Corporation
Ltd., Agro House, Thattanchavady, Puducherry.
3. The Appellate Authority, Managing Director, Puducherry,
Agro Service and Industries Corporation Ltd., Agro
House, Thattanchavady, Puducherry.