CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/PB/A/2009/01070/LS
(Heard at Puducherry)
Appellant : Shri P.Veerappan
Public Authority : Police Department
(through Shri N.T.Sivadasan,
Supdt. of Police (North))
Date of Hearing : 9.7.2009
Date of Decision : 9.7.2009
Facts
By his letter of 15.3.08, the appellant had requested for copies of the ‘Daily
Report’ submitted by the Special Branch authorities of Pondicherry Region,
Karaikal Region, Mahe Region and Yanam Region etc. to the Pondicherry Govt. in
connection with the strike of Govt. servants in March, 2008. The PIO had refused
to disclose information in terms of Section 8 of the RTI Act vide letter dt.25.3.08.
The Appellate Authority had upheld the decision of the PIO vide order dt.2.5.08 in
terms of clause (g) of Section 8(1) of RTI Act on the ground that disclosure of this
information would identify the source of information given in confidence for law
enforcement and security purposes.
2. The matter was fixed for hearing on 9.7.2009. The appellant is not present.
The public authority is represented by the officer named above. On a thoughtful
consideration of the matter, I find no infirmity in the orders passed by the PIO and
AA
DECISION
3. Hence, the appeal is dismissed.
(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
Tele:011-2671 7353/Fax 011 2610 6276
Copy to :
1. Shri P.Veerappan 2. The PIO
No.6, 132/11KV Police Department
Sub Station Quarters Puducherry 605 001
Mettacur
Yanam
Puducherry 533 464
3. The Appellate Authority
Police Department
Puducherry 605 001