Central Information Commission Judgements

Mr. M B A Kumar vs Union Public Service Commission on 4 February, 2011

Central Information Commission
Mr. M B A Kumar vs Union Public Service Commission on 4 February, 2011
                          Central Information Commission, New Delhi
                             File No.CIC/WB/C/2010/000334­SM
                     Right to Information Act­2005­Under Section  (19)


Date of hearing                           :                                       4 February 2011


Date of decision                          :                                       4 February 2011


Name of the Complainant                   :    Shri M B A Kumar
                                               27­N, CPWD Colony, Behind CBI Colony,
                                               Near Priya Cinema, Vasant Vihar,
                                               New Delhi.


Name of the Public Authority              :    CPIO, Union Public Service Commission,
                                               (Sangh Lok Seva Ayog),
                                               Dholpur House, Shahjahan Road,
                                               New Delhi - 110 069.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri N.K. Sharma, Deputy Secretary was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. In   spite   of   notice,   the   Complainant   was   not   present.   The   Respondent   was 

present and made his submissions.

3. The Complainant had asked for a large number of information on the question 

of equivalence of the B. Sc(Tech) degree in Ceramic Technology of Calcutta University 

with B.E. or B.Tech degree awarded by various universities or institutions recognised 

by the AIU, UGC or AICTE. Some of his queries also concerned the recruitment by the 

Gujarat Public Service Commission (GPSC). The CPIO had provided the information 

against   some   of   those   queries   which   concerned   the   UPSC.   He   could   not   have 

provided   any   information   about   the   remaining   queries,   since   those   concerned   the 

GPSC. After carefully considering the reply given by the CPIO, we are satisfied that 

there is no more information to be provided in this case.

4. The complaint is disposed of accordingly.

CIC/WB/C/2010/000334­SM

5. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated   true   copy.     Additional   copies   of   orders   shall   be   supplied   against 
application   and   payment   of   the   charges   prescribed   under   the   Act   to   the   CPIO   of   this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/C/2010/000334­SM