Central Information Commission Judgements

Dr. Arjun Choudhury vs Rashtriya Sanskrit Sansthan on 28 May, 2009

Central Information Commission
Dr. Arjun Choudhury vs Rashtriya Sanskrit Sansthan on 28 May, 2009
               CENTRAL INFORMATION COMMISSION
                   Club Building (Near Post Office),
                 Old JNU Campus, New Delhi - 110067.
                        Tel: +91-11-26161796

                                    Decision No. CIC/SG/A/2009/000751/3464
                                           Appeal No. CIC/SG/A/2009/000751
Relevant Facts

emerging from the Appeal:

Appellant : Dr. Arjun Choudhury,
Kalisathan,
Saidnagar, West of Jail,
Laheriasarai,
Darbhanga-846 001

Respondent : C. S Kaniyal,
Dy. Secretary (Finance)
Rashtriya Sanskrit Sansthan,
Deemed University,
56-57, Institutional Area,
Janakpuri,
New Delhi-110058

RTI application filed on : 13.12.2008 ID No. 71
PIO replied : 23.01.2009
First Appeal filed on : 29.01.09
First Appellate Authority order : Not mentioned
Second Appeal received on : 13.04.2009

The Appellant had sought for information regarding rules and order of transfer
of Rashtriya Sanskrit Sansthan under Adrash Sanskrit High School.
Sl. Information sought for PIO’s reply

1. A copy of order for transfer of Rashtriya Sanskrit Enclosure(1)
Sansthan, Janakpuri, New Delhi and agree letter
on this.

2. Attested copy of order about transfer of Rashtriya The letter relating transfer
Sanskrit Sansthan under Adrash Sanskrit High can be received from
School Plan.(in context of Rajkumari Ganesh principal of Vidyapith. In
Sharma Vidayapith, Kolhanta Patori, this regard, letter is being
Dharbhanga, Bihar) sent.

3. Attested copy of agree letter about plan transfer Information can be
mentioned by Rajkumari Ganesh Sharma received from Vidyapith
Vidayapith, Kolhanta Patori, Dharbhanga, Bihar and it is being said

4. On which order and rules biodata is sent for Enclosure(2)
nomination to under taken organization by
Rashtriya Sanskrit Sansthan.

5. A copy of order and rules for creating new post Enclosure(3)
in managing committee by your ministry
The First Appellate Authority ordered:
Not mentioned.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Arjun Chaudhary
Respondent: Dr. Arvind Shahni, PIO
The PIO will provide a clear categorical reply including copies of any correspondence
or letter with regard to query 2 & 3 of the appellant.

Decision:

The Appeal is allowed.

The PIO will give the information on queries 2 & 3 to the appellant
before 15 June 2009.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
28 May 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(Ranj)