Central Information Commission Judgements

Dr. Nutan Thakur vs U.G.C on 31 December, 2010

Central Information Commission
Dr. Nutan Thakur vs U.G.C on 31 December, 2010
                         In the Central Information Commission 
                                                       at
                                                New Delhi
                                                                           File No: CIC/WB/A/2010/000910­AD


Date  of Hearing :  December 31, 2010

Date of Decision :  December 31, 2010


Parties:

           Applicant

           Dr.Nutan Thakur
           H.No.5/426, Viram Khand
           Gomti Nagar
           Lucknow

           Appellant -       Not Present 


           Respondent
           The Public Information Officer
           University Grants Commission
           #35 Bahadur Shah Zafar Marg
           New Delhi

           Represented by :  Dr. Mahender Kumar, PIO and Shri Bansal V.K, Assistant



Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice



The Commission while noting that the additional fees was demanded after the mandatory period of one month 

was over, directs the PIO to provide copies of annexures  free of cost to the Appellant .
                       In the Central Information Commission 
                                                          at
                                                  New Delhi
                                                                                 File No: CIC/WB/A/2010/000910­AD
                                                       ORDER

Background

1. The Applicant filed an RTI application dt.7.5.10 with the PIO, UGC seeking information against 10 

points with regard to Prof. B.S.Sonde Committee.  Shri V.K.Jaiswal, CPIO replied on 14.6.10 stating 

as follows:

‘A copy of report of the UGC Expert Committee (Prof.B.S.Sonde) in respect of Amity University is  

attached.     The   compliance   have   been   called   from   the   University   vide   letter   dt.17.11.09   (Copy  

attached) on the deficiencies/suggestions pointed out by the Expert Committee in its report.  Action  

will be taken accordingly’.

2. The PIO also sought Rs.44/­ towards providing the report containing 22 pages.  The Applicant filed 

an appeal dt.26.6.10 with the Appellate Authority requesting for information to be supplied free of 

cost.  On not receiving any reply, the Applicant filed a second appeal dt.29.7.10 before CIC

Decision

3. During the hearing, the Respondents submitted that a reference was made about the annexures in 

the report, and that  the Appellant is seeking copies of the  annexures and hence in this connection, 

the Appellant was asked to deposit Rs.694/­ (Rs.650 towards annexures and Rs.44 towards report) 

vide letter dt.29.12.10.

4. The Commission while noting that the additional fees was demanded after the mandatory period of 

one month was over, directs the PIO to provide copies of annexures  free of cost to the Appellant  by 

5,2,11 and the Appellant to submit a compliance report  to the Commission by 10.2.11.

5. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Dr.Nutan Thakur
H.No.5/426, Viram Khand
Gomti Nagar
Lucknow

2. The Public Information Officer
University Grants Commission
#35 Bahadur Shah Zafar Marg
New Delhi

3. The Appellate Authority
University Grants Commission
#35 Bahadur Shah Zafar Marg
New Delhi

4. Officer Incharge, NIC