Central Information Commission Judgements

Mr. Gurbax Singh vs Sliet Longowal on 15 December, 2008

Central Information Commission
Mr. Gurbax Singh vs Sliet Longowal on 15 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 /OK/A/2008/00595/SG/0525
                                                   Appeal No. CIC/OK/A/2008/00595/

Relevant Facts

emerging from the Appeal

Appellant : Mr. Gurbax Singh,
Qtr. No.- 99/T- III, VPO- Sliet Longowal,
District- Sangrur,
Punjab- 148106.

Respondent 1                         :       Ram Kishan,
                                             PIO,
                                             Sliet Longowal,
                                             District- Sangrur,
                                             Punjab.

RTI filed on                         :       22/10/2007
APIO replied                         :       16/01/2008
First appeal filed on                :       31/12/2007
First Appellate Authority order      :       30/01/2008
Second Appeal filed on               :       26/03/2008

Information sought & PIO's reply:

The appellant had sought information on the assessment and full inspection of the following
depts.of Sant Longowal Institute of Engineering & Technology (SLIET) and the PIO had
replied accordingly:

No. Sought information PIO’s reply
1 Dept. 1: SLIET Gas Agency: SLIET is a self-financing

1) Inspection of SLIET agency – work, documents body. It does not come under
and records, etc. from the date of its initiation the purview of the RTI Act.

till date. However, we are seeking

2) Availability of the full constitution, laws, and clarification from Bharat
by laws of the members of the SLIET gas Petroleum Corp. Ltd.,
agency. regarding the applicability of

3) Cash books, cash receipts and deposits along RTI Act to SLIET Gas
with the bank details and reasons for not Agency. On receipt of the
providing the receipts to the consumers. clarification it will be
informed.

2 Dept. 2: Administration Section of SLIET: May access the desired

1) Full noting portion of advertisements for the record of Admn. Section on
recruitment of caretakers at various cases. 22.06.06 at 3.00 p.m.

2) Full assessment of the ACP fixation and deny
for review. Provide the rule regarding such
fixation.

3) Rule and full noting portion/orders regarding
the grant of remuneration for additional duties,
noting portion and copy of
advertisement/appointment of Ex-Director Dr.
R.C.Chauhan, etc.
3 Dept. 3: Central Library of SLIET: The BOG’s agendas and

1) Facilities available to Citizens of India and finance committee minutes
employees in the Central library of SLIET. received from the Admn.

2) Reasons and complete list of provided Section has been placed at
documents in the library. circulation counter for
reference of faculty and staff.

However, if Xerox copy of
any document is required the
indenter can submit his
request at the counter.

The appellant found the replies of the PIO as incomplete, malafide, false and concealing, so
filed an appeal.

First Appellate Authority’s order:

The FAA in its decision upheld the reply given by the Institute. As the appellant was not able
to get the relevant information, he has filed the second appeal.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Gurbax Singh
Respondent: Absent
The appellant states that SLIET Gas Agency is a part of SLIET. It is managed by the
Director of SLIET and the agreement of BPCL is with Director of SLIET. In view of this, the
SLIET Gas Agency is not a different body at all and is a part of SLIET.

If the contentions of the apellnat are correct, the information would have to be provided by
SLIET.

Decision:

Appeal is allowed.

The PIO of SLIET is directed to provide the information to the appellant before 30
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
15th December, 2008.

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