Central Information Commission Judgements

Mr.Lakkho Singh vs All India Council For Technical … on 26 March, 2011

Central Information Commission
Mr.Lakkho Singh vs All India Council For Technical … on 26 March, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                        Decision No. CIC/SG/A/2010/000771/11697
                                                                Appeal No. CIC/SG/A/2010/000771

Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. Lakkho Singh
                                            821-A, R.K. Puram
                                            Kota - 324005

Respondent                   (1)    :       Public Information Officer

All India Council for Technical Education (AICTE)
North Western Regional Office,
H.No. 1310, Sector 42-B,
Chandigarh 160036

(2) : Public Information Officer
All India Council for Technical Education (AICTE)
7th Floor, Chandralok Building,
Janpath, New Delhi

RTI application filed on : 14/12/2009
RTI transferred under 6(3) on : 21/12/2009
PIO replied : 25/01/2010
First appeal filed on : 06/02/2010
First Appellate Authority order : Not mentioned.
Second appeal received on : 27/03/2010

Information Sought:

1- Copy of MHRD letter no. F-6/87/T-S.
2- Copy of MHRD letter no. F-s-1/88/T-S dated 28 February.
3- Career Advancement Scheme (CAS) guidelines & PTI in Diploma Level Technical
Institution are farmed for teaching staff vide circular no. F-47-3/91/AICTE dated 01
September 1993.

4- Copy of the guidelines of pay scale framed for IV AICTE pay for teaching staff vide order
no. F-6-6-/89/T-S of 20 September 1989.
5- Copy of guidelines for Librarian pay scale for V AICTE pay revision for teaching staff vide
order no. F-85/CO/NEC/98/1999 of January 01, 1996.
6- Copy of the udpadated guidelines for Cadre Structure of Librarian.

PIO’s reply:

The PIO at New Delhi transferred the RTI application to PIO at Chandigarh for providing the
information to the Appellant.

The PIO AICTE Chandigarh replied:

Query no. 4. As annexure-I
Query no. 5. As annexure -II.

Query no.6. As annexure-III

First Appeal:

Queries 1, 2 & 3 were not answered. Moreover the information provided on queries 4, 5 & 6 are
incomplete.

Order of the FAA:

Not mentioned.

Ground of the Second Appeal:

The PIO had not provided complete information. The FAA had also decided the matter.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. Lakkho Singh;

Respondent : Absent;

The Appellant had sought information from AICTE, New Delhi who has transferred the RTI
application to PIO, AICTE Chandigarh. The PIO at Chandigarh has provided information on query-4,
5 & 6 to the Appellant but the Appellant states that there is no mention of qualification required for
each grade for Librarian and PTI. The Appellant has also not received any information on query 2 & 3
which he states must be available with AICTE at New Delhi.

Decision:

The Appeal is allowed.

The PIO, AICTE at New Delhi is directed to provide the information to the
Appellant on the following before 15 April 2011:
1- Query- 2 & 3 of the RTI Application.
2- The qualifications required for Librarian and PTI as per Vth Pay Commission.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
26 March 2011
(In any correspondence on this decision, mention the complete decision number.) (SM)