CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC /SG/A/2009/000287/2834
Appeal No. CIC/ SG/A/2009/000287
Relevant Facts emerging from the Appeal:
Appellant : Mr. Saikat Dalui
Room No - 72, Jubilee Hall,
Delhi University (D.U)
Delhi-110007.
Respondent : Mr. Deepak Vats,
Dy. Registrar & PIO,
University of Delhi
Main Campus, Delhi-110007.
RTI application filed on : 27/10/2008
PIO replied : 25/11/2008
First Appeal filed on : 16/12/2008
First Appellate Authority order : 16/01/2009
Second Appeal filed on : 24/2/2009
Detail of required information:-
The Appellant had asked following question regarding the complete information
about the admission process of Chemistry Department(University of Delhi) under RTI
Act, 2005:-
1) Give me information about the new admission lists of M.Sc and M. Phil of
Chemistry Department, which was displayed in this year 2008? All details like
what are the names, courses, categories of the candidates? Their merit lists (with
ranks and marks of the entrance test conducted by this department 2008)?
Percentage of the marks in last exam of the candidates?
2) What are the criteria or the process to take admission of these courses? Did the
department see only the rank of the entrance test or did they see rank and marks of
the last exam of the candidates to give admission in this department?
3) Did this department send the merit lists of M.Sc and M.Phil to Jubilee Hall Hostel
(before 15th September 2008) for the admission process of that hostel? If yes,
then please provide me the same copy of the lists.
The PIO replied.
PIO replied "It has been informed by the Department of Chemistry that admission
list for M.Sc. Chemistry is available on the website and may be referred to by the
applicant. For admission to M.Phil Course, an Entrance Test was conducted on 17th
September, 2008 and the process of admission is still on".
.
The First Appellate Authority ordered:
The First Appellate Authority ordered “After considering the appeal, it is directed
that the Head, Department of Chemistry and the Assistant Registrar, Faculty of Science
may provide the relevant information available with them by 19th February, 2009”.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Saikat Dalui
Respondent : Mr. Deepak Vats
The PIO admits that there was an error in not having given the marks earlier. The PIO is
warned to ensure that complete information is given within the 30 day period mandated
in the law. The PIO has handed over the information to the appellant before the
Commission.
Decision:
The appeal is allowed.
The information has been given to the appellant before the Commission.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
21 April, 2009
(In any correspondence on this decision, mentioned the complete decision number.)