Central Information Commission Judgements

Mr. Dhanraj Paswal vs University Of Delhi on 27 December, 2010

Central Information Commission
Mr. Dhanraj Paswal vs University Of Delhi on 27 December, 2010
                         In the Central Information Commission 
                                                             at
                                                      New Delhi

                                                                                   File No: CIC/WB/A/2010/000940­AD


Date of Hearing      :  December 27, 2010

Date of Decision     :  December 27, 2010

The Applicant was not present during the hearing



Parties:



           Applicant

                     Shri Dhanraj Poswal
                     C­25, Reids Line
                     Delhi University
                     Staff Quarters
                     Delhi ­ 110007

           Respondent(s)



                     University of Delhi
                     Office of the Asstt. Registrar
                     Main Campus
                     Delhi - 110 007.

                     Represented by          :       Shri Jay Chandra (PIO & Dy. Registrar)

                                                     Shri Shankar Kr. Paul (PA to CPIO)

           Information Commissioner                  :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                     Decision Notice




The Commission noted that the Appellate Authority had given 2 months time to the Appellant for depositing the 

photocopying   charges   and   that   the   Appellant   was   informed   well   within   the   mandatory   period   about   the 

additional fees to be paid for the same and  hence sees no reason why it should interfere with the decision of 
 the Appellate Authority.   Since the Appellant has not paid the fees within the time limit prescribed by the FAA 

in his order, he may file a fresh RTI application for the information.  




                        In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                   File No: CIC/WB/A/2010/000940­AD



Background

1. The RTI Application dated 7.5.10 was filed by the Applicant with the PIO, University of Delhi seeking 

following information:

(i) Total number of Contractual/DW/Adhoc/JACT employees.  (Give list, years 2006 to till date) 

with their qualifications in DULS/SDC Library of Delhi University.

(ii) Details of members of selection committees for these employees.  Also give the names of 

Committee members.  Also give the list of Panels prepared by all the selection committee.

(iii) How many person are employed on the ground of compensate basis in Central Office of 

DU.  Also give the details of selection committee.  Give the details of panels also.

(iv) Why the employees working on  compensate grounds in DULS since 2001 are still working 

on temporary basis. 

2. The   PIO   sent   an   interim   reply   on  11.5.10  informing   the  Applicant   that   the  information  is   being 

collected from various departments and would be provided as and when it is received.   The PIO 

provided the available  information on 28.5.10 and with regard to point 3 he requested the Applicant 

to deposit Rs.20/­  for photocopying   10 pages of information.  With regard to point 4, the Applicant 

was informed that the information he is seeking is not a request for information as defined under 

section 2(f) of the RTI Act.  

3. Not   satisfied   with   this   reply   the  Applicant  filed  his   first   appeal  on  11.6.10  stating  that  complete 

information was not provided to him.  The Appellate Authority  replied on 9.7.10 , stating that the PIO 

had provided available information and had also invited    him (the Appellant)  for inspection of the 

relevant files which the Appellant had not availed .   He further stated that the Appellant   had   not 

deposited  that  fee  of   Rs.20/­  as  sought by the  PIO  for  photocopying  charges and therefore  the 

information could not be provided.   He   advised the Appellant to deposit the fee before 23.7.10 to 

enable the PIO to furnish the information.   The Appellant however, instead of depositing the amount 

filed a second appeal with the Commission on 23.7.10 seeking the same information once again.

Decision   

2. The Commission on perusal of the submissions on record and after hearing the Respondent noted 

that the Appellate Authority had given 2 months time to the Appellant for depositing the photocopying 

charges and that the Appellant was informed well within the mandatory period about this  and  hence 

sees  no  reason  why  it   should  interfere with the decision of the Appellate Authority.     Since the 

Appellant has not paid the fees within the time limit prescribed by the FAA in his order, he may file a 

fresh RTI application for the information.  The appeal is disposed of  accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Dhanraj Poswal
C­25, Reids Line
Delhi University
Staff Quarters
Delhi ­ 110007

2. The Public Information Officer
University of Delhi
Office of the Asstt. Registrar
Main Campus
Delhi – 110 007.

3. The Appellate Authority
University of Delhi
Office of the Asstt. Registrar
Main Campus
Delhi – 110 007.

4. Officer Incharge, NIC.