CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office),
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC /SG/A/2009/000747/3460
Appeal No. CIC /SG/A/2009/000747
Relevant Facts
emerging from the Appeal
Appellant : Mr. Arjun Chaudhary
Kalisthan, Saidnagar,
Laheriasarai,
Darbhanga.
Bihar
Respondent : Mr. Arvind Kumar Shahni
Public Information Officer
R.K.G.Shrma Sanskrit Vidypith,
Kolhanta Patori,
Darbhanga, Bihar.
RTI application filed on : 11/11/2008
PIO replied : 12/12/2008
First appeal filed on : 27/01/2009
First Appellate Authority order : Not Mentioned
Second Appeal received on : 13/04/2009
Information sought: -
The appellant in his RTI application has asked why his saving account no is 10088
has been blocked by order of the then Chief Dhirendra Kumar Jha, and sought photocopy of
the said order. He has also asked that by whose order Mr. Arvind Sharma has acquired some
important archives, documents and six chairs. He has also enquired that who gives the
direction to keep and distribute the original marksheet, original certificate, exam and results.
The PIO’s Reply:
The PIO replied to the appellant that
S.No Information Sought PIO's Reply
1. Under which rule and order has the You will have more information in this
saving account no. 10088 of the regard as you are the secretary of School
applicant been blocked by the then section, RKGS Sanskrit Vidyapith,
president Mr. Dhirendra Jha? I want Kolahanta, Darbhanga. For more
to observe the certified copy of the information you can receive information
file and order. from President.
2. The School Section is in your You would be knowing best about whose
jurisdiction by the said order. I want jurisdiction is over School Section as you
the certified copy of the file and have been the Principal of the Vidyapith
order. sine last 1 and ½ decades.
3. Your subordinate Mr. Arvind Sharma You are writing letter to the principal who
Ji has taken some important happens to be the head of the department.
documents, archives and six chairs Question does not arise of taking away
with him. Who has asked him to do chairs and documents by Mr Arvind
so? I want to observe the certified Sharma.
copy of the file and order by the
concern officer.
4. In which last meeting invited by the This is the campus of Vidyapith. There is
Guardian's Committee you are having no such cell of Guardian's Committee.
the authority on every department of
this rule? I want to observe the
certified copy of the file and order
passed by the Guardian's Committee.
5. In which meeting of the Guardian's Office of the School section does not exist.
Committee the order to transfer
School section was decided? I want to
observe the certified copy of the file
and order passed by the Guardian’s
Committee.
6. Which officer does order to keep All the letters come to the Principal. It
Marksheet, original Certificate, Exam becomes the responsibility of The Principal
Results and directions related to exam to distribute the documents and marksheets
sent by the National Sanskrit Institute, of the students when school section does
with us, under which rule documents not exist.
related to students are distributed? I
want to observe the certified copy of
the file and order.
7. By whose order has decision to 107 It was done after the decision of the related
been taken? I want to observe the president.
certified copy of the file and order.
The First Appellant Authority’s Order:
Not Mentioned
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Arjun Chaudhary
Respondent: Dr. Arvind Shahni, PIO
The appellant had earlier submitted an RTI Application a month earlier and had come tot eh
Commission in the Second appeal the Commission in his decision number
CIC/SG/A/2009/000164/2727 had ruled that what the appellant had sought was not
information as defied under Section 2(f) of the Act. The appellant has one month later field
and identical RTI application again come in the appeal. The appellant is advised if he does
not agree with the decision of the Commission he should seek proper legal recourse instead
of filing the same matter repeatedly.
Decision:
The appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
28 May 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(GJ)