Central Information Commission Judgements

Mr. V. Kannan vs Cooperative Department on 18 November, 2008

Central Information Commission
Mr. V. Kannan vs Cooperative Department on 18 November, 2008
          CENTRAL INFORMATION COMMISSION
                                                                   Appeal No.3053/ICPB/2008
                                                                      F. No. PBC/2007/00626
                                                                          November 18, 2008

             In the matter of Right to Information Act, 2005 - Section 18
                        [Hearing at Puducherry on 31.10.2008 at 5.30 p.m.]


Appellant:          Mr. V. Kannan

Public authority:   Cooperative Department
                    Mr. M. Veerappan, Deputy Registrar & CPIO

Parties Present:    For Respondent:
                    Mr. M. Veerappan, Deputy Registrar
                    Mr. K. Veeravenkateswari, JI

                    Mr. V. Kannan-Appellant
                    Mr. C. Sactivel

FACTS

:

The appellant has sought information under RTI Act by his letter dated
3.3.2008 addressed to the PIO, Co-operative Department, Puducherry regarding
information in respect of Manakuppan Co-operative Mils Producers Society from
2005 to till date. The appellant has listed as many as 26 items in his application
against which he has sought information. The CPIO vide his letter dated
6.3.2008 has forwarded this application to the President of Manakuppam CMPS,
Nallathur, Puducherry for disposing of the application stating that he has been
designated as PIO. Not satisfied with this action of the PIO the appellant
preferred an appeal before the First AA -cum- Registrar of Coop. Societies on
18.4.2008. Alleging no reply has been received either from the PIO or from the
AA the appellant preferred this appeal before the Commission 27.5.2008. This
case was taken up for personal hearing on 31.10.2008, which was attended by
the appellant in person accompanied by his friend. The Co-op Department was
represented by the concerned officials.

DECISION:

2. I have gone through the RTI application and other replies received in this
connection. It appears that after the directions of the first AA, the President of
Manakuppam CMPS has given partial information to the appellant. When the
appellant went on appeal the AA has given further directions to the President to
provide further information on 26.8.2008. In response to this the President/PIO
has given reply in respect of 6 queries, whereas he has not given reply in respect

1
of other queries. I, therefore, direct the PIO/President of Manakuppam CMPS to
give reply point-wise to all the queries raised by the appellant in his application
dated 3.3.2008. In case if some information cannot be given as per the exempt
provisions of the RTI Act he has to cite the proper provisions of the Act for not
giving information. The reply should be sent within 15 days from the date of
receipt of this direction and after receipt of this information, if the appellant is not
satisfied he has to approach the Registrar of Coop. Societies and I direct the
Registrar-cum-AA to go through the reply given by the President in his decision
and if he is not satisfied he has to direct him to give further information to the
appellant. Thereafter if the appellant is not satisfied he is free to approach the
Commission once again. 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. M. Veerappan, Deputy Registrar & PIO, Cooperative Department, Govt. of
Puducherry, Puducherry.

2. Ms. K. Veeravenkateswari, J.I. & Appellate Authority, Cooperative
Department, Govt. of Puducherry, Puducherry.

3. The PIO/ President of Manakuppam CMPS, Nallathur, Puducherry.

4. Mr. V. Kannan, No. 32, Mariamman Koil Street, Manakuppam, Nallathur
(Post), Puducherry-605110

2