CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001243/11940
Appeal No. CIC/SG/A/2010/001243
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Dipesh Kumar Nirala
S/o Mr. Brikh Bhan Aggarwal
PO- Sonartoli, Simdega-83 5223,
Jharkhand
Respondent : Mr. V. K. Bhadri
Public Information Officer &
Assistant Educational Advisor
Deptt. of Higher Education, MHRD
Assistant Educational Adviser (DL)
Distance Learning Division,
Shastri Bhawan, New Delhi.
RTI application filed on : 05/01/2010
PIO replied : 19/01/2010
First appeal filed on : 07/03/2010
First Appellate Authority order : Not mentioned
Second Appeal received on : 05/05/2010
Notice of hearing sent on : 09/03/2011
Hearing held on : 09/04/2011
Information Sought:
The Appellant through his 16 queries had sought information about a letter he has submitted on
18/08/2009 to Director. The Appellant had sought action taken on the letter by the director & AICTE,
remarks given by the director on his letter, whether JRM Rajasthan Vidya Pith has taken approval for
B.Tech(Aircraft Maintenance) Course and so on……………..
Reply of the PIO:
I am to refer to your RTI application dated 05.01.10 and to inform you that application fee paid
through IPO(enclosed) is not in favour of Member Secretary. AICTE. New Delhi. Hence you are
requested to send the requisite application fee by DD/IPO for Rs.10/- drawn in favour of Member
Secretary. MC FE. New Delhi. Further action will be taken on receipt of the prescribed application fee
alongwith fresh application as per RTI Act. 2005.
First Appeal:
The complete information was not provided. Information was not being provided on queries 1, 3 & 4.
Order of the FAA:
Not mentioned.
Ground of the Second Appeal:
Complete information was not provided. The PIO has also defied the order of the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Mr. V. K. Bhadri, Public Information Officer & Assistant Educational Advisor; Mr. R.
K. Bandopadhyay, DS & CPIO; and Mr. Desh Raj, US & CPIO;
It appears that AICTE has transferred the RTI application to Ministry of HRD and the
Respondents state that they have provided the information based on the available records. It appears
that the information available on the records has been provided to the Appellant.
Decision:
The Appeal is disposed.
The information available on the records appears to have been provided.
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
09 April 2011
(In any correspondence on this decision, mention the complete decision number.) (SM)