Central Information Commission Judgements

Dr. (Mrs.) Mary P.P. vs North Eastern Regional Institute … on 4 December, 2008

Central Information Commission
Dr. (Mrs.) Mary P.P. vs North Eastern Regional Institute … on 4 December, 2008
                     CENTRAL INFORMATION COMMISSION
                         Room No. 415, 4th Floor, Block IV,
                       Old JNU Campus, New Delhi -110 066.
                              Tel: + 91 11 26161796

                                       Decision No. CIC /WB/A/2008/00424//SG/0399
                                                 Appeal No. CIC/WB/A/2008/00424/

Relevant Facts

emerging from the Appeal

Appellant : Dr. (Mrs.) Mary P.P.

Sr. Lecturer, Froestry Dept.,
North Eastern Reginal Institution of Science and Tec.
P.O.Nirjuli, Arunachal Pradesh.

Respondent 1                                :          Prof. R. Prashad,
                                                       PIO,

North Eastern Regional Institute of Science & Tec.
Nerist, Nirjuli
Arunachal Pradesh.

RTI filed on                                :          17/10/2007
PIO replied                                 :          21/11/2007
First appeal filed on                       :          19/12/2007
First Appellate Authority order             :          09/01/2008
Second Appeal filed on                      :          28/06/2008

Detail of information required:
 S.           Information Sought.                                   The PIO replied.
No.
1.    1. Copies of proceeding of                Selection Committee Proceedings are strictly
           screening           /selection       confidential at this stage and felt inappropriate for
           committee      meeting      on       release for public information in larger public
           28/07/2007      at     ETDC,         interest. Copies of proceedings of Screening
           Guwahati concerning up-              /Selection Committee Meeting on 28/07/2007, at
           gradation ("in-situe") of pay-       ETDC, Guwahati, for Asstt. Professor and Lecturer
           scale of Lecturers to Rs.            Selection Grade etc. under career advancement
           12000-420-18300/-pm                  scheme (CAS), along with file notings cannot be
           (Assistant Professor and             disclosed at this stage because one case is kept
           Lecturer - Selection grade)          pending due to inquiry being ordered by the
           under career advancement             MHRD. Any disclosure at this stage is not in
           scheme of MHRD/AICTE                 public interest, as it falls under exempted clauses
           along with file-notings.             Section 8 (e) and 8(h) of the RTI Act, 2005.

2. Copies of the MHRD and A photocopy of the MHRD and AICTE guidelines
AICTE guide lines/criteria /criteria as adopted by the BOM of NERIST is
which were followed in the enclosed.
above proceeding.

3. Copies of applications of Dr. Copies of application of Dr. C.L. Sharma and Dr.
C.L.Sharma and Dr. M. M. Sengupta which are considered for up gradation
Sengupta which were (in situe) of pay scale are enclosed.
considered for up gradation
(“in situe”) of pay scale in
the above proceeding on
28/07/2007.

2. Copy of MHRD letter no F- Copy of MHRD letter No. F-6/1/88 T.5 dt.

6/1/88-T.5 dated 28/02/1989. 28/02/89 is enclosed.

3. Copy of the minutes of NERIST- Copy of the Minutes of the NERIST BOM Meeting
BOM meeting as mentioned in as mentioned in letter no. EST. 8/5/89/Vol.III dt.
letter no. Est.8/5/89 Vol.III dated 11/10/2007 is enclosed.
11/10/2007

The First Appellate Authority ordered.
Not mentioned.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Absent
Respondent : Mr.P.K.Modak PIO
The respondent had not provided the Selection Committee proceedings; and names,
designations, specializations and affiliations of the subject experts. The respondent admits it
was a mistake and will provide these to the appellant.

Decision:

The appeal is admitted.

The respondent will provide the information on the ‘Selection Committee proceedings;
and names, designations, specializations and affiliations of the subject experts’ to the
appellant before 10 December, 2008.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
4th December, 2008

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