Central Information Commission Judgements

Mr.S C Jain vs Ministry Of Human Resource … on 24 May, 2011

Central Information Commission
Mr.S C Jain vs Ministry Of Human Resource … on 24 May, 2011
                                  1


             Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

             Appeal : No. CIC/DS/A/2011/000393 

 Appellant                    :        Sh. S.C. Jain, 
Ghaziabad
Public Authority              :        Sri Aurobindo College, 
N.Delhi 
                              (Sh. Hari Om, Prnicipal/AA, 
Sh.Krishan
                              Lal, Ex.PIO, Sh.Rishi Pal, AO 
& Sh.Chand
                              Ram, Ex.SO(Admn.)

Date of Hearing               :       24 May 2011  
Date of Decision              :       24 May 2011

Facts

:­ 

1. RTI application dated 3 July 2010 was preferred 
before   the   CPIO,   Shri   Aurobindo   College,   New   Delhi 
seeking   information   through   4   points   pertaining   to 
the meeting of the Committee of the Governing Body on 
16 June 2008 – enclosed herewith as Annexure A.

2. Vide   CPIO   order   dated   6   September   2010,   the 
appellant   was   directed   to   deposit   an   amount   of   Rs. 
800   for   obtaining     information   running   into 
approximately 400 pages in respect of point 4 off the 
application.   In   respect   of   other   points   information 
was provided.

3. Applicant   preferred   appeal   dated   14   September 
2010 before the first appellate authority.

4. Matter   was   decided   vide   FAA   order   dated   29 
September   2011   in   which   additional   information   was 
provided along with refund of excess amount of fees.

5. Not   being   satisfied   by   the   above   orders,   the 
appellant moved the Commission in second appeal. The 
matter was heard today. Both parties were present as 
above and made submissions.

Decision notice

6. After hearing both sides, the Commission directs 
as follows:

Appeal : No. CIC/DS/A/2011/000393  
2

Point 1: Respondent is directed to provide copy 
of   the   document   bearing   the   signatures   of   the 
appellant   to   show   his   presence   at   the   meeting 
held on 16 June 2008.

Point   2:  Respondent   is   directed   to   provide 
photocopy   of   the   call   letter   sent   to   the 
appellant   directing   him   to   be   present   at   the 
above mentioned meeting for personal hearing.

Point 3: information has already been provided by 
the first appellate authority.

Information   as   above   to   be   furnished   within   one 
week of receipt of the order.

Point   4:   Information   sought   under   this   point 
covers   the   period   1973   –   30   April   2003. 
Respondent   has   already   provided   part 
information.   They   are   directed   to   ascertain 
whether   the   balance   information   is   available 
with   them   particularly   in   respect   of   the   years 
1973 – 1979 and for the month of June 2004.  In 
case   the   information   has   been   destroyed   as   per 
the approved schedule of maintenance/ destruction 
of records, respondent will provide an affidavit 
to   the   Commission   with   copy   to   the   appellant 
within three weeks of receipt of the order. 

 

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
 
Copy to:­

1. Shri S.C.Jain
11/226, Vasundhara,
Ghaziabad (UP)

2. The CPIO
Sri Aurobindo College,
Malviya Nagar
New Delhi­110017 

3. The Appellate Authority
Sri Aurobindo College,
Malviya Nagar
Appeal : No. CIC/DS/A/2011/000393  
3

New Delhi­110017 
 
 

   

Appeal : No. CIC/DS/A/2011/000393