Central Information Commission Judgements

Dr. Israr Khan vs A.M.U on 17 September, 2009

Central Information Commission
Dr. Israr Khan vs A.M.U on 17 September, 2009
               CENTRAL INFORMATION COMMISSION
                Club Building, Opposite Ber Sarai Market,
                  Old JNU Campus, New Delhi - 110067.
                          Tel: +91-11-26161796

                                               Decision No.CIC/SG/A/2009/001825/4840
                                                     Appeal No. CIC/SG/A/2009/001825

Appellant                                  :         Dr. Israr Khan,
                                                     Dept. of Physics,
                                                     A. M. U, Aligarh-202002

Respondent                                 :         Public Information Officer,
                                                     Office of the Registrar, Selection
                                                     Committee Selection,
                                                     A.M.U., Aligarh-202002

RTI application filed on                   :         23/05/2009
PIO replied                                :         22/06/2009
First Appeal filed on                      :         23/06/2009
First Appellate Authority order            :         02/07/2009
Second Appeal Received on                  :         27/07/2009

Information sought:
   S.No Information Sought                            PIO's Reply
   1.    Proceedings     of    general   selection    No such information in the form of
         committees including CAS of F/Sc held        proceedings of General Selection
         on April 28, 29, 30, 2009 and May 01,        Committee was available.
         2009 for Professors, Readers and
         Lecturers.
   2.    Proceedings of General Selection             No such information in the form of
         Committee including CAS held on              proceedings of General Selection
         September 13, 2005 for Professors and        Committee was available.
         Readers in Physics.
   3.    Copies of appointment orders of all          The required information consists
         persons selected in 1 & 2 above              of 16 pages Appellant was
                                                      requested to deposit amount in
                                                      order to provide the desired
                                                      information.

Grounds for First Appeal:
Appellant asked for proceedings/minute/record/recommendation of Selection Committee
as mentioned in the RTI Application.

Order of the First Appellate Authority:
 FAA mentioned that Appellant was requested to remit Rs. 114/ for having the copy of
recommendation containing 57 pages.

Grounds for Second Appeal:
Denial of information under Section 18(1) and 19(1) and the replies of the CPIO and
FAA.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Absent
Respondent: Mohd. Younus, PIO
The PIO states that the Appellant had sought “proceedings of general selection
committees”. Since they do not have any “proceedings of general selection committee”
he stated this in his reply. During the First Appeal he clarified that he wanted copy of the
“recommendation of the General Selection Committee”. Consequent to this, the PIO
states that he has supplied the information to the Appellant on 20/07/2009.

Decision:

The appeal is disposed.

The information has 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
17 September 2009

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