Central Information Commission Judgements

Jay Singh vs University Of Delhi on 26 August, 2009

Central Information Commission
Jay Singh vs University Of Delhi on 26 August, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office),
                      Old JNU Campus, New Delhi - 110067.
                             Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2009/000836/4578
                                                            Appeal No. CIC/SG/A/2009/000836
Relevant Facts

emerging from the Appeal:

Appellant : Jay Singh,
9, Hindu Mahasabha Bhawan, Mandir Marg,
New Delhi-110 01

Respondent : Jay Chand
Assistant Registrar & PIO,
University Of Delhi, Main Campus, Delhi-110007

RTI application filed on : 18.12.2009
PIO replied : 13.01.2009
First Appeal filed on : 29.01.2009
First Appellate Authority order : Not mentioned
Second Appeal received on : 30.03.2009

Information Sought:

The Appellant had sought for information regarding qualification, rules, experience,
reservation of SC/ST for the joining of the post of lab attendant in college for Delhi University.

The reply of PIO:

The letter sent at the postal address given by the applicant, which has been returned by
the postal authorities with the remarks that no person by the name of one Jai Singh who has
signed.

The First Appellate Authority ordered:
Not mentioned.

Relevant Facts emerging during Hearing on 04/06/2009:
The following were present
Appellant : Mr. Jai Singh
Respondent : Absent
The Respondents had raised an issue about the legitimacy of the Appellant using the letter head
and address of Hindu Maha Sabha. The Appellant was asked to provide some proof to show that
he was using the letter head and address legitimately.

Subsequently Mr. Jai Singh represented that he was indeed working with the organization as
Prachar Mantri and sent a letter on 13/06/2009 showing evidence that he was authorized to use
the letter head and address which he has been using. The Commission therefore kept a hearing
for the matter on 26/08/2009.

Relevant Facts emerging during Hearing on 26/08/2009:
The following were present
Appellant : Absent
Respondent : Mr. Jay Chanda, PIO
The PIO is directed to give the information sought by the Appellant.
Decision:

The Appeal is allowed.

The PIO will give the information before 15 September 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
26 August 2009

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