Central Information Commission Judgements

Shri M. Ramanathan vs National Employment Service on 8 January, 2010

Central Information Commission
Shri M. Ramanathan vs National Employment Service on 8 January, 2010
            CENTRAL INFORMATION COMMISSION
            Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                            File No.CIC/LS/A/2009/000468
                        (Hearing through Video Conferencing)

Appellant                  :         Shri M. Ramanathan

Public Authority           :         National Employment Service
                                     (through Shri V. Anitha, Employment Exchange
                                     Officer & Shri G. Manivanan, Asst. Employment
                                     Officer)

Date of Hearing            :         8.1.2010

Date of Decision           :         8.1.2010

FACTS

:

By his RTI application dated 22.8.2008, the appellant had sought
information on 18 paras regarding details of candidates sponsored to the Social
Welfare Department, Puducherry, for notified vacancies of School Assistant post
for teaching the blind and the deaf through the Puducherry Employment
Exchange for the period 1995 to 2008. The CPIO had provided some
information vide letter dated 19.11.2008. The Appellate Authority had held in
his order dated 5.2.2009 that requisite information had already been provided and
no further order was required to be passed in this matter.

2. Dissatisfied with the orders of the CPIO/AA, the appellant has field the
present appeal.

3. Heard on 8.1.2010 through video conferencing. Appellant present. The
public authority is represented by the officers named above. The appellant would
submit that he is not satisfied with the information provided to him. On the other
hand, Ms V. Anitha would submit that all the information has been provided.
Thus, there is a conflict of opinion between the two sides.

DECISION

4. Be that as it may, the CPIO is hereby directed to permit the appellant to
carryout inspection of the relevant records and to take extracts therefrom free of
cost, subject to the maximum of 100 pages. For additional pages, he will pay fee
at the prescribed rate.

5. The order of the Commission may be complied with in 04 weeks time.

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
Address of parties :-

1. Shri V. Anitha
Employment Exchange Officer,
Employment Exchange, Puducherry.

2. Shri M. Ramanathan
No. 114, Thirumalai Thayar Nagar,
Moolakulam, Puducherry-605010