High Court Kerala High Court

St.Francis Reading Association vs Public Information Appellate … on 13 January, 2010

Kerala High Court
St.Francis Reading Association vs Public Information Appellate … on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1096 of 2010(J)


1. ST.FRANCIS READING ASSOCIATION, MATTOM,
                      ...  Petitioner

                        Vs



1. PUBLIC INFORMATION APPELLATE AUTHORITY,
                       ...       Respondent

2. PUBLIC INFORMATION OFFICER,

3. JOSEPH JACOB.C, CHILAMMEL HOUSE,

4. CORPORATE MANAGER,

                For Petitioner  :SRI.DEEPU THANKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/01/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
             ------------------------------------------------
                    W.P.(C)No.1096 of 2010
             ------------------------------------------------
           Dated this the 13th day of January, 2010

                             JUDGMENT

Aggrieved by Ext.P4 order passed by the Public Information

Appellate Authority under the Right to Information Act, this writ

petition is filed. The order is appealable before the State

Information Commissioner. Without prejudice to the right of the

petitioner to avail of the remedy of appeal, this writ petition is

closed.

T.R.RAMACHANDRAN NAIR,
JUDGE

Skj.