Central Information Commission Judgements

Mr. Subhash Chand Mittal vs All India Council For Technical … on 17 September, 2009

Central Information Commission
Mr. Subhash Chand Mittal vs All India Council For Technical … on 17 September, 2009
                CENTRAL INFORMATION COMMISSION
                 Club Building, Opposite Ber Sarai Market,
                   Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796

                                                Decision No.CIC/SG/A/2009/001824/4843
                                                      Appeal No. CIC/SG/A/2009/001824

Appellant                                   :        Mr. Subhash Chand Mittal
                                                     3, SaraiNasrulla, Khurja-203131

Respondent                                  :        PIO & Dy. Director,
                                                     All India Council for Technical
                                                     Education, 7th Floor, Chander Lok
                                                     Building, Janapath,
                                                     New Delhi-110001

RTI application filed on                    :        16/03/2009
PIO replied                                 :        18/03/2009
First Appeal filed on                       :        06/04/2009
First Appellate Authority order             :        Not mentioned
Second Appeal Received on                   :        27/07/2009

Information sought:
Appellant sought 10 queries regarding a technical institute in his original RTI
Application. After reply of PIO, he had objection on from query no.4 to 10 which are
following:

Query no. 4. What are provision for taking action against a institute that are not on
             standards set by Council?
   5.     What are provisions for taking action if any institute not working under rule
          and regulation of Council?
   6.     What can maximum punitive action be taken if any institute does not work
          according to guideline given time to time by the Council?
   7.     Is inspection made before the renewal of any institution? In a year, how many
          are times determined to be inspected?
   8.     When was Dronacharaya College of Engineering, Noida recognized first time
          and it is going to be completed?
   9.     Copy of all communication regarding to recognition given by the Council to
          above mentioned institute.
   10.    What has action been taken by the Council against above mentioned institute
          for not following the order letter dated 28/01/2009?

PIO's Reply:
PIO sent some information to the Appellant vide letter dated 18/03/2009.
 Copy of Approval Process for Establishment of New Institutions Offering Technical
Programmes attached with letter dated 27/03/2009 has been provided to the Appellant.

Grounds for First Appeal:
Appellant mentioned in his first Appeal that reply regarding query no. 4 through 7 was
not contained in the information.

Incomplete information has been provided by PIO.

Order of the First Appellate Authority:
Not enclosed.

Grounds for Second Appeal:
Requested information had not been provided in reply of query no. 4 through 7.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Subhash Chand Mittal
Respondent: Absent
Some of the queries of the Appellant do not seek information as defined under Section
2(f) of the RTI Act. However, the PIO must reply to the following queries:

1. When was Dronacharaya College of Engineering, Noida recognized?

2. Copy of all communication regarding to recognition given by the Council to
above mentioned institute.

3. What action has been taken by the Council against the above mentioned
institute for not following the order dated 28/01/2009? If no action has been
taken this will be stated.

Decision:

The appeal is allowed.

The PIO will give the information as described above to the Appellant before 10/10/2009.

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
17 September 2009

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