Central Information Commission Judgements

Dr. Y.S. Kumar vs University Grant Commission on 23 July, 2009

Central Information Commission
Dr. Y.S. Kumar vs University Grant Commission on 23 July, 2009
                         CENTRAL INFORMATION COMMISSION
                             Club Building, Old JNU Campus,
                           Opposite Ber Sarai, New Delhi 110 067.
                                   Tel: +91 11 26161796

                                                                Decision No. CIC/SG/A/2009/001416/4241
                                                                       Appeal No. CIC/SG/A/2009/001416
Relevant facts emerging from the Appeal:
Appellant                         :      Dr. Y.S. Kumar,
                                         4029, Greenfields Colony
                                         Faridabad-121010

Respondent                            :       Mr. S.C. Chadha PIO

University Grant Commission,
Bahadur Shah Zafar Marg,
New Delhi-110002

RTI application filed on : 20/11/2008
PIO replied : 22/12/2008
First Appeal filed on : 27/01/2009
First Appellate Authority order : 17/03/2009
Second Appeal filed on : 02/06/2009

Sl. Information Sought PIO’s Reply
As per the university website Sh. Sanjay Point 1 to 7
Shrivastav in the Addl Director General Amity University , Uttar Pradesh has been

1. ABS. Earlier Smt Balwinder shukla was established by an act of state legislature of Uttar
the director General ABS. Do UGC rule Pradesh as a private University and empowered to
permits a university use of Director /Addl award Degrees as specified under sec22 of the UGC
Director general to resignate its faculty? Act at there main campus i.e. Gautam Buddha
The usual rank for teaching faculty are Nagar .Uttar Pradesh with the Approval of Statutory
roffesor,Reader, etc and the rank like DG Councils, wherever required.
are used for a high level Govt officials for
example high level Director General Civil
Aviation Are private organisatiomnlike
ABS allowed to use this nomenclature for
its employees.

UGC, to maintain the Quality of Inspection of the UGC as per the requirement of the

2. Education and avoid Commercialization UGC act ,1956 and regulation (Establishment5 of
of education and safeguard the interest of and Maintains of standards in private universities)
the student, has issued UGC act. These regulations, 2003, for ascertaining academic and
regulations are mandatory for all private physical infrastructure of a university is yet to be
universities/there deptt. carried out in the case of Amity University Noida.
What is total intake student of ABS? As The UGC Has framed regulations for state private

3. per the available information the number universities namely UGC (Establishment of and
runs into several hundreds and possibly maintains of standard in private universities )
crosses the 1000 marks. It is this kind of regulation 2003 which are mandatory to all state
intake allowed by the UGC? private universities .These are being reviewed
keeping in view of order order of Honble Supreme
court of India in the case of Prof. Yashpal since all
the pints raised relate to Amity University which is
covered under RTI Act to reply , Your application
has been transferred to Amity University under 6(3)
of RTI Act6 for reply.

How many people teach an ABS as

4. visiting faculty? Is this number allowing
by the UG and are they Sufficiently
qualified and experienced?

How many teachers are pursuing PhD

5. with Amity University? When where they
registered, and under what selection
procedure and who are there guides.

ABS, as per there website charge a fee of .

6. about Rs2.0 lacs of Rs3.0 lacs per student
per semester. Is this kind of fee allowed
by UGC? Further, free laptop are provided
to student are they really free? How much
does a laptop cost ABS, how much
student charged for that?

Amity goes for heavy advertising to

7. attract student and promote its interest. Is
a university (like commercial
organization) allowed to advertise it self?
How much money collected since
inception from students as fees has been
spent by Amity towards advertisement?

Grounds for First Appeal:

Incomplete and unsatisfactory information.

Order of the First Appellate Authority:
Not enclosed.

Grounds for Second Appeal:

Unsatisfactory and incomplete information.

Relevant facts emerging during hearing:
The following were present.:

Appellant: Dr. Y.S. Kumar
Respondent: Mr. S.C. Chadha PIO
The Respondent states that AMITY University is created by the Act of U.P. State in view of this whether
AMITY University is a public authority or not would be determined by the State Information
Commission. At present UGC has no information available on AMITY University and therefore no
information can be provided.

Decision:

The Appeal is dismissed.

The public body has no information on the matter sought by the Appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
23 July 2009

(In any case correspondence on this decision, mention the complete decision number.)
(R.K)