CENTRAL INFORMATION COMMISSION
Room no.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110 066.
Tel : + 91 11 26161796
Decision No. CIC /OK/A/2008/00446/SG/0417
Appeal No. CIC/OK/A/2008/00446/
Relevant Facts
emerging from the Appeal
Appellant : Mr. Irfan Khan,
Room No.01,ZAS Hostel,
Sir Ziauddin Hall, A.M.U.,
Aligarh-202002.
Respondent 1 : Md. Arifuddin Ahmed,
CPIO/Deputy Registrar(Legal Section),
Aligarh Muslim University,
Aligarh-202002.
RTI filed on : 03/12/2007 PIO replied : 03/01/2008 First appeal filed on : 23/01/2008 First Appellate Authority order : not mentioned Second Appeal filed on : 03/03/2008.
The appellant had sought information about the proceedings of the Proctor’s Office and the
PIO had replied followingly:
No. Information sought PIO’s reply
1 Copies of the show cause notices issued to all the The copies of the show cause
students from 01/05/2007 to 30/11/2007, under the notices issued to the students
Discipline Act (1985). from 1 May 2007 to 30 Nov.
2007 may be provided on the
payment of Rs.2/- per page.
The copies of show cause
notices contain 73 pages.
2 The copy of complaint of the complainant, Photo copy of the complaint
i.e.Mr.Iqtadarul Hasan Zaidi, Dean, Faculty of Unani is enclosed as desired.
Medicine against Mr. Abdul Mabood Raza alias
‘Aquib’ a final year MJMC student.
3 Copies of proceedings and decisions taken against The copies of proceedings
Mr.Abdul Mabood Raza alias ‘Aquib’ under the and the decisions taken
Discipline Act,1985. against Mr. Abdul Mabood
Raza Khan may be provided
on the payment of Rs.2/-
each page. No. of total pages
are 06.
4 Copies of the explanation given by all the students The copies of the
who received show cause notices from May 1st, 2007 explanations given by all the
to Nov.30,2007. students who received show
cause notices from May 1,
2007 to November 30, 2007
may be provided on the
payment of Rs.2/- each page
and the same contains 85
pages.
5 Copies of the proceedings and the decisions taken The CPIO is requested to
against all the students from May 1st,2007 to Nov.30th, obtain accurate
2007. information(under point No.
5) from the information
seeker regarding the exact
document which he is
seeking for.
6 Copy of the formation of the Discipline Committee The copy of the formation of
constituted under Ordinance(Academic) Chapter XI. the Discipline Committee
constituted under the
Ordinance(Academic)
Chapter XI is enclosed.
As the applicant did not get the required information from the CPIO he filed an appeal on
23/01/08. As no reply came from the First Appellate Authority he sent a reminder to the said
authority on 15/02/08. However when there was no response from the First Appellate
Authority the appellant filed the second appeal.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Prof. Muzzafar A. Siddiqui, PIO
The respondent had asked for additional fee wrongly though he was doing this after 30 days.
Hence the appellant refused to pay the money. However, later on the respondent has provided
the information free of cost to the appellant on all the points on 29/3/2008.
The respondent is warned to adhere to the time limits prescribed in the RTI act.
Decision:
The appeal is disposed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
5 December, 2008.
For any communication about this, please quote the Decision number.