CENTRAL INFORMATION COMMISSION
Appeal No.F.No.CIC/PB/A/2008/01317/LS
In the matter of Right to Information Act 2005- Section 19
[Hearing at Puducherry]
Appellant : Shri. K. Jayakanthan
Public Authority: Department of Revenue, Puducherry
(through Shri Subramaneswara Rao, Tehsildar,
Taluk Office, Villianur )
Date of Hearing: 03-02-2009
Date of Decision: 03-02-2009
FACTS
:
1. By his letter dated 15/04/2008, the Appellant had requested for information in regard
to letter dated 21/02/2002 purported to have been sent by the Anthony Ammal w/o
Sosainathan regarding the field survey of his land by the revenue authorities and the matters
related with them.
2. Tehsildar, Villianur Taluk Office, vide his letter dated 17/06/2008 had informed the
Appellant that the concerned file could not be traced as the records for the year 2002 were
misplaced during the shifting of the office after construction of the new building. On appeal
the Appellate Authority vide order dated 23/6/2008 had directed the PIO to trace out the file
and furnish information to the Appellant. It, however, appears that no information has been
furnished to him.
3. Hence the present appeal.
4. The matter was heard on 3/2/2009. The Appellant is present before the commission.
He is not satisfied by the reply given by the Tehsildar that the relevant file is not traceable. It
is his submission that he is interested in the document requested for as he has a piece of
land is adjacent to the land where field survey was conducted and he wants to know the
outcome of the survey.
INTERIM DECISION:
5. Shri Subramaneswara Rao is directed to make best possible efforts to trace out the
missing records and inform the Appellant and the Commission accordingly.
6. The matter will be taken up for hearing after 6 weeks.
Sd/-
(M.L. SHARMA)
CENTRAL INFORMATION COMMISSIONER
Authenticated true copy, Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of
this Commission
(K.L. Das)
Assistant Registrar