Central Information Commission Judgements

Dr. P. Pardha Saradhi vs University Of Delhi on 23 November, 2009

Central Information Commission
Dr. P. Pardha Saradhi vs University Of Delhi on 23 November, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                   Decision No. CIC/SG/A/2009/002522/5665
                                                          Appeal No. CIC/SG/A/2009/002522
Relevant Facts

emerging from the Appeal:

Appellant                              :   Dr. P. Pardha Saradhi
                                           C-8, 29-31 Probyn Road,
                                           Delhi University Staff Quarters,
                                           Delhi - 110007

Respondent                             :   Mr. Jay Chanda

Public Information Officer & Assistant Registrar
University of Delhi
Main Campus, Delhi – 110007

RTI application filed on : 08/05/2009
PIO replied : 03/06/2009
First appeal filed on : 16/06/2009
First Appellate Authority order : 20/07/2009
Second Appeal received on : 06/10/2009
Date of Notice of Hearing : 15/10/2009
Hearing Held on : 23/11/2009

The Appellant had sought following information related to three faculty members namely
(1) Prof. Deepak Pental, (2) Prof. Akshay Kumar Pradhan and (3) Dr. Pradeep Kumar Burma, of
the Department of Genetics. University of Delhi South Campus:

 Sl.                                        Information Sought
 (i)     Copies of the original applications along with all the enclosures submitted by these

faculty members for the present positions in the Department of Genetics;

(ii) Updated complete list of publications, patents and the ongoing & completed research
projects, of each of these faculty members.

PIO’s Reply:

The PIO asked the Appellant to deposit additional fee of Rs.444/- for 222 pages of
information at the rate of Rs.2/- per page.

First Appeal:

Information not provided by the PIO.

Order of the FAA:

The FAA ordered that, ” …It appears from the reply of the PIO that Rs.444/- was to be deposited
by the applicant towards the cost of 222 pages of information to be provided. The appellant has
not deposited the said amount till date. The Appellant should deposit Rs.444/- before 10-08-09
towards the cost of 222 pages of information @2/- per page of the information to be provided.”
Ground of the Second Appeal:

Unattested and incomplete information of only 221 pages provided after depositing Rs.444/- as
directed by the FAA. The information should have been provided free of cost.

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Dr. P. Pardha Saradhi;

Respondent : Mr. Jay Chanda, Public Information Officer & Assistant Registrar;

Mr. S.C.Jhamb, Assist Registrar (Faculty of Science);
The Appellant has been provided the information on query-1 but no information has been
provided to him on query-2. The PIO is directed to ensure that this is provided to the Appellant.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information on query-2 to the Appellant before 10
December 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
23 November 2009

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