Central Information Commission Judgements

Mr. Dhanraj Paswal vs University Of Delhi on 27 December, 2010

Central Information Commission
Mr. Dhanraj Paswal vs University Of Delhi on 27 December, 2010
                       In the Central Information Commission 
                                                      at
                                                   New Delhi

                                                                          File No: CIC/WB/A/2010/000511­AD


Date of Hearing      :  December 27, 2010

Date of Decision     :  December 27, 2010

The Applicant was not present during the hearing



Parties:



           Applicant

                  Shri Dhanraj Poswal
                  C­25, Reids Line
                  Delhi University
                  Staff Quarters
                  Delhi ­ 110007

           Respondent(s)



                  University of Delhi
                  Office of the Asstt. Registrar
                  Main Campus
                  Delhi - 110 007.

                  Represented by        :      Shri Jay Chandra (PIO & Dy. Registrar)

                                               Shri Shankar Kr. Paul (PA to CPIO)

           Information Commissioner            :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice




The Commission holds that all the available information has been provided except against point 2 & 5 against 

which   partial information has been provided to the Appellant   and hence   directs the PIO to provide the 

missing information against  these points 2 & 5
                        In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                   File No: CIC/WB/A/2010/000511­AD



Background

1. The RTI Application dated 23.4.10 was filed by the Applicant with the PIO, University of Delhi seeking 

information against 8 points including the number of retired persons belonging to retired SO/Asstt. 

Registrars/Teachers   categories   working   in   DU  as   Consultants/Advisors/OSDs,   their   salaries,   the 

provision under which they have been appointed in DU etc.   The PIO replied on 13.5.10 providing 

point   wise   information   and   also   enclosing   the   reply   furnished   by   the   Asstt.   Registrar   (Estt.­T) 

including the names of the retired teaches, enclosed also the office orders for pay fixation etc.  Not 

satisfied, the Applicant filed his   first appeal on 18.5.10 stating that information is incomplete.  The 

Appellate Authority on 28.5.10 upheld the decision of the PIO.  The Appellant then filed his second 

appeal with the Commission on 15.6.10.

Decision   

2. The Commission on perusal of the submissions on record and after hearing the Respondent noted 

that the PIO has provided further details with regard to point 2 & that information against points 1 & 3 

had  been given earlier.  

3. The Commission holds that all the available information has been provided except against point 2 & 5 

where   partial   information   has   been   provided,     and   accordingly   directs   the   PIO   to   provide   the   missing 

information against  these points 2 & 5.

4. The appeal is disposed of accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Dhanraj Poswal
C­25, Reids Line
Delhi University
Staff Quarters
Delhi ­ 110007

2. The Public Information Officer
University of Delhi
Office of the Asstt. Registrar
Main Campus
Delhi – 110 007.

3. The Appellate Authority
University of Delhi
Office of the Asstt. Registrar
Main Campus
Delhi – 110 007.

4. Officer Incharge, NIC.