Central Information Commission Judgements

Ms. Kiran Rathore vs Malaviya National Institute Of … on 11 December, 2008

Central Information Commission
Ms. Kiran Rathore vs Malaviya National Institute Of … on 11 December, 2008
                  CENTRAL INFORMATION COMMISSION
                      Room No.415, 4th Floor, Block IV,
                     Old JNU Campus, New Delhi 110066.
                           Tel: + 91-11-26161796

                                             Decision No. CIC /OK/A/2008/00884/SG/0484
                                               Appeal No. CIC /OK/A/2008/00884/SG
Relevant Facts

emerging from the Appeal
Appellant : Ms. Kiran Rathore
L.D.C Accounts Section
M.N.I.T
Jaipur, Rajasthan

Respondent 1 : P.S Dhaka
Registrar
Malaviya National Institute of Technology
(Deemed University)
Jaipur-302017

RTI filed on : 10/08/2007
PIO replied : 05/09/2007
First appeal filed on : 05/10/2007
First Appellate Authority order : 23/07/2008
Second Appeal filed on : 13/06/2008

The appellant sought following information:
Sl.No Information Sought PIO’s Reply
01 Copy of the Agenda item in connection Please clarify what information you are
with ACP? seeking under Act 2005? Also you are
requested to enclose Rs.10/- for each
information as per provisions of the Act
02 Rejection of 9, 18, 27 schemes? -do-
03 Copy of letter received from MHRD -do-
04 List of employees accepted Acp -do-

scheme.

05 Copies of the letters/orders regarding -do-

employees on compensatory ground.
06 Completed works as mentioned in the -do-

circular dated 6.8.2007

The First Appellate Authority ordered:
That information sought has already been sent to you vide letter dated 10.10.2007. Photostat
copies are again enclosed here for your information.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Dr. Anurag Misra representing Mr. Suresh Chandra PIO
The respondent states that the original letter of 10/8/2007 was not clear about what
information was being sought. The appellant was asked to reduce it to specific queries, which
she has done on 5/10/2007. The appellant has produced failrly exhaustive information which
he claims he had sent to the appellant. He has also sent a copy of the information sent to the
appellant to the Commission on 9/6/2008. Hence nothing remains in the appeal.
Decision:

The appeal is disposed.

Decision made in the open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
11th Dec, 2008.

(For any further correspondence please mention the decision number in the letter, for a quick
disposal)