CENTRAL INFORMATION COMMISSION
Room no.415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110067.
Tel: + 91 11 26161796
Decision No. CIC /SG/A/2008/00371/1872
Appeal No. CIC/SG/A/2008/00371
Relevant Facts
emerging from the Appeal
Appellant : Mr. Jai Prakash Singh,
Daily News Activist, Tulsiani Plaza,
IInd Floor, 118 A, M.G.Marg,
Civil Lines, Allahabad-211002.
Respondent 1 : Dr. Nirendra Dev,
Deputy Director & PIO,
All India Council For Technical Education,
7th Floor, Chander Lok Building,
Janpath, New Delhi-110001.
RTI application filed on : 25/06/2008 PIO replied : 25/11/2008 First appeal filed on : 12/10/2008 First Appellate Authority order : not replied. Second Appeal filed on : 12/12/2008
The appellant had asked in her RTI application for the RTI Matter, Rs. 100
postal orders/documents.
Details of required information:-
S.No. Information Sought. The PIO replied.
P.No.1. Please inform me the approval status of each The PIO was not given
course listed. reply to the appellant of
Point No. 1.
P.No.2. Refer to UGC Circular of April 2005 & press The PIO was not given
Coverage why did AICTE remain silent over reply to the appellant of
the intake of 250 students, despite knowing Point No. 2.
the fact that, the course B. Tech water
Resource Engineering was not provided?
P.No.3. Please inform, since 2002 why AICTE failed The PIO was not given
to detect in each course the eligibility criteria, reply to the appellant of
infrastructure, staff faculty, enhanced fee Point No. 3.
structure (Normal & High fees), intake in
each course according to UGC Circular of
April 2005?
P.No.7. Does AICTE realize its integrity being The PIO was not given
doubtful & has lost its credibility/significance reply to the appellant of
for overlooking the serious irregularities of Point No. 7.
AAIDU, running approved technical courses
since 2002?
P.No.11. Before every technical course AAIDU puts The PIO was not given
the word B. Tech. which is not seen in the reply to the appellant of
technical programmer approved by AICTE. Point No. 11.
In prospectus 2002 the course was named as
B. Sc. Agriculture & Technology but
surprisingly the degree awarded was B.Sc.
Ag. Only.
P.No.12. Enclosing Pages-55 of AAIDU prospectus The PIO was not given
prospectus 2004, and the copies of the Writ reply to the appellant of
Petitions mentioned to misguide Point No. 12.
students/public & cheat them by giving false
information’s. The Writs bearing No. 26734
& 19997 are not concerned with AICTE
approvals.
In the above context when AAIDU says they The PIO had given reply
have the power to run technical courses run to the appellant of Point
technical degree/diploma programmer without Nos. 4, 6 as under:-
any need for AICTE approval, then please Only one programme i.e.
inform me. B.Tech (Agricultural
Will AICTE accept the false/vague Engineering) has been
Mandatory disclosures of AAIDU & still Accredited for 3 years
approve their unapproved technical courses w.e.f. 06/02/2003 to
run by them since 2002 without approval February 06, 2003. no
from AICTE? more applications have
Please send me the above information’s under been received by AICTE.
RTI Act, 2005 within time frame as hundreds
of off/on campus AAIDU students flock our The PIO had given reply
press. to the appellant of Point
Nos. 8, 9, & 10 as under:-
Copy of MHRD
notification dated April 7,
2006 was provided to the
appellant, which has
clearly put the norms of
monitoring of Deemed
Universities on UGC.
(source
www.aicte.emet.in).
The First Appellate Authority ordered:
Not replied
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Dr. Nirendra Dev
The respondent shows that the information which was available has been sent on 25
September 2008. He is warned to ensure that all information is provided within 30
days as mandated in the Act
Decision:
The Appeal is allowed.
The information has been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
20th February 2009
(In any correspondence on this decision, mentioned the complete decision number.)