Central Information Commission Judgements

Mr. Shyam Batra vs Dayal Singh College on 25 March, 2010

Central Information Commission
Mr. Shyam Batra vs Dayal Singh College on 25 March, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                    Decision No.CIC/SG/A/2010/000289/7221
                                                          Appeal No. CIC/SG/A/2010/000289

Appellant                                  :       Mr. Shyam Batra,
                                                   8/17, Second Floor,
                                                   Kalkaji Extn., Nehru Enclave,
                                                   New Delhi-110019

Respondent                                 :       Dr. V. P. Aggarwal
                                                   Public Information Officer &
                                                   Associate Professor
                                                   Dayal Singh College,
                                                   (University of Delhi)
                                                   Lodi Road, New Delhi-110003

RTI application filed on                   :       27/07/2009
PIO replied                                :       31/08/2009
First Appeal filed on                      :       28/08/2009
First Appellate Authority order            :       09/11/2009
Second Appeal Received on                  :       04/02/2010
Notice of Hearing Sent on                  :       18/02/2010
Hearing Held on                            :       25/03/2010

Appellant sought information on 24 points regarding details of salary of his wife, Dr. Amita, her
leave. He had objection on following points after reply of the PIO:
 Sl.             Information Sought                                 PIO's reply
 8. Has Dr. Amita ever taken short/ half day Please refer to point no. 7 as above.
      leave (for attending the court case/ CAW ( in point no. 7 there was replied as follow:
      cell investigations /Police investigation Dr. Amita has not availed any kind of leave
      /Mediation cell etc. ) during the period from September 2008 to July 2009. Leave
      Sept. 08 to July 09 if yes, provide the entitlement as per university rules.
      details of and specify whether any salary
      deductions has been made if leave was
      not available.

Grounds for First Appeal:
Information was not provided till date.

Order of the First Appellate Authority:
There was not given any order vide FAA's letter dated 09/11/2009.

Grounds for Second Appeal:
Point no. 8.
 Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Shyam Batra;

Respondent: Dr. V. P. Aggarwal, Public Information Officer & Associate Professor;

The information has been provided to the Appellant. On some issues the Appellant wants
information in formats specifically sought by whereas the respondent has provided the
information in the format available with them. In the statements provided by the Respondent no
salary for the month of June-2009 has been shown. The PIO is directed to confirm this and
provide the reply to the Appellant whether any salary was paid to the Mrs. Amita Dua in June –
2009.

Decision:

The appeal is allowed.

The PIO is directed to confirm this and provide the reply to the Appellant whether any salary
was paid to the Mrs. Amita Dua in June -2009. The PIO will give this information to the
Appellant before 05 April 2010.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
25 March 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj