Central Information Commission Judgements

Prof. K S Murty vs Delhi Technological University … on 29 October, 2009

Central Information Commission
Prof. K S Murty vs Delhi Technological University … on 29 October, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2009/002219/5283
                                                           Appeal No. CIC/SG/A/2009/002219
Relevant Facts

emerging from the Appeal:

Appellant                           :       Prof. K S Murty,
                                            R/o 101, Sneh Chaya Apts,
                                            28 Hindustan Colony,
                                            Amravati Road,
                                            Nagpur- 440033.

Respondent                          :       Prof A P Gupta
                                            Public Information Officer

Delhi Technological University formerly Delhi
College of Engineering,
Bawana Road, Delhi- 110042.


RTI application filed on            :       13/10/2008
PIO replied                         :       03/12/2008
First appeal filed on               :       23/12/2008
First Appellate Authority order     :       30/03/2009
Second Appeal received on           :       18/08/2009

Information Sought

Copy of file notings on the files concerning forwarding of the appellant’s application in Sept
1962 in view of the O.M. No 70/10/60 dated 09/05/1960.

Reply of the PIO
The noting portion during the period 1959-63 is not available in his p/file in the college.
Therefore, information is not available.

First Appeal:

Unsatisfactory information provided by the PIO.

Order of the FAA:

The FAA concurred with the information provided by the PIO and further elaborated that on
pension benefits, the applicant has not provided the date of letter in which he had requested to
withdraw the earlier objection and to declare that he is eligible for pension benefits for his
service from 13/8/59 to 22/6/1963. The appellants application to Nagpur University was not sent
through proper channel and thus he is not eligible for counting of past services.

Ground of the Second Appeal:

Unfair disposal of the appeal by the FAA.

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Absent;

Respondent : Prof A P Gupta, Public Information Officer;
The file notings of 1962-63 are not available with the college and hence could not be provided to
the Appellant. However, the PIO has produced various other communications relevant to the
query of the Appellant. The Commission directs to the PIO to send copies of these letters to the
Appellant.

Decision:

The Appeal is disposed.

The PIO is instructed to send copies of relevant communications to the Appellant before
05 November 2009.

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
29 October 2009

(In any correspondence on this decision, mention the complete decision number.)(RR)