Central Information Commission Judgements

Dr. Rajiv Kumar vs Shivaji College, (University Of … on 6 October, 2009

Central Information Commission
Dr. Rajiv Kumar vs Shivaji College, (University Of … on 6 October, 2009
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                         Decision No. CIC/SG/A/2009/001978/5033
                                                                Appeal No. CIC/SG/A/2009/001978

Relevant Facts

emerging from the Appeal:

Appellant                               :       Dr. Rajiv Kumar
                                                A - 24, Chattarpur Exten.,
                                                New Delhi - 110074.

Respondent                              :       Dr. A. K. Shukla
                                                Public Information Officer
                                                Shivaji College
                                                (University of Delhi)
                                                Ring Road, Raja Garden,
                                                New Delhi - 110027.

RTI application filed on                :       20/01/2009
PIO replied                             :       18/02/2009
First appeal filed on                   :       27/02/2009
First Appellate Authority order         :       Not Ordered
Second Appeal received on               :       17/08/2009

Sl.                     Information Sought                                     Reply of the PIO
1.    Name of the members in the Academic Committee 2008/2009.        The Appellant was requested to
                                                                      deposit Rs.2/- as photocopy
                                                                      charge.

2. Number of meeting held by the Academic Committee during The information sought was being
the Academic Session 2007-08 and 2008-09 with name of the obtained from Convener,
convener. Academic Committee and the
same had to be forwarded to the
Appellant as soon as it was
received from the office.

3. Whether the academic committee calculated the work load of Yes.

Chemistry department in connection with the TIC of chemistry
department which hold a meeting on 23/12/2008.

4. Number of students who were allowed as well as the The Appellant was requested to
sanctioned strength as on 23/12/2008. deposit Rs.2/- as photocopy
charge.

5. Copies of syllabus of all the Science Courses for students who The Appellant was requested to
were studying chemistry as a subject in the college and the deposit Rs.1394/- (for 697 pages
number of periods allotted to each paper including and theory @ Rs.2/- each) as photocopy
as per University norms. charge.

6. Student – Teacher ratio for B.Sc.9H) practical classes for one The information sought was being
batch as per university norms. obtained from concerned

7. Student Teacher ratio for B.Sc. programme (Life Science, department and same had to be
Physical Science and applied physical science) and subsidiary forwarded to the Appellant.
chemistry for B. Sc. (H) practical classes for one batch as per
University norms.

8. Student Teacher ratio for B.Sc.(H) , B. Sc. Programme and
subsidiary for B.Sc. (H) Chemistry theory classes as per
university norms.

9. Details of workload of chemistry department of Shivaji College The Appellant was requested to
calculated by the academic committee just before the present deposit Rs.6/- (for 3 pages @
academic committee in 2006. Rs.2/- each) as photocopy charge.

10. Details of workload of chemistry department of Shivaji College The information sought was being
calculated by the academic committee 2008/09 on 23/12/2008. obtained from Convener,
Also class wise details of student teacher ratio in practical Academic Committee and the
batches/theory classes for the students studying and the number same had to be forwarded to the
of periods allotted to each class (theory/practical) and the Appellant as soon as it was
method used to calculate the workload of chemistry received from the office.
department.

First Appeal:

Incomplete and unsatisfactory reply received from the PIO.

Order of the FAA:

Not ordered.

Ground of the Second Appeal:

Non-receipt of complete information from the PIO.

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Dr. Rajiv Kumar
Respondent : Dr. A. K. Shukla, PIO
The PIO shows that he has given the reply based on the available records.

Decision:

The Appeal is dismissed.

Information has been provided.

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
06 October 2009

(In any correspondence on this decision, mention the complete decision number.)(GJ)