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/2008/00993/SG/0383
Appeal No. CIC/OK/A/2008/00993/
Relevant Facts
emerging from the Appeal
Appellant : Mr.Amit Chamaria,
C-251, Sector-19
Rohini, Delhi-110089.
Respondent 1 : Mr. Deepak Vats,
Asst. Registrar & PIO
University of Delhi,
DU main Campus,
Delhi-110007.
RTI application filed on : 06/05/2008
PIO replied : 30/05/2008
First appeal filed on : 20/06/2008
First Appellate Authority order : 04/06/2008.
Second Appeal filed on : 28/07/2008
S. No. Information Sought The PIO Reply
The Appellant had filed an application The number of foreigner students enrolled students in
under of the RTI Act,05 information various courses of the Universities as under:
regarding as follows: 2005-06=1055
How many foreign students have enrolled 2006-07=1417
1. in the DU in various courses both Graduate 2007-08=1131
and Under Graduate classes in three
consecutive years i.e. the academic session
05-06, 27-08.Details of the students?
2. Details of the name of the students with The information is exempted from disclosure under
their name of the country during each three Section 8(1) (j) of the RTI Act and accordingly denied.
above mentioned years.
3. In which courses they have got admitted As above.
both under Graduate and Post Graduate
courses during the years. Details of the
courses and classes with their names in
each above mentioned year.
4. Under which scheme/programme these As above.
students have taken the admission.
5. Details of their results in above mentioned As above.
years.
6. At present the total number of foreign The number of foreigner students enrolled students in
students in the universities. various courses of the Universities as under:
2005-06=1055
2006-07=1417
2007-08=113
The First Appellate Authority Ordered:
The PIO vide his decision supplied the number of foreigner students enrolled in the University.
“The details such as names, country which they belong, there results, etc. has no relation with any
public interest and therefore, there is no need to disclose this information as the same is exempted
under Section 8(1)(j) of the Act.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr.Amit Chamaria
Respondent: Mr. Deepak Vats, PIO
The appellant pointed out that there can be no issue of privacy. He also showed that Jamia
Millia gives all this information. The respondent stated that information asked in point 5 of
the query is not maintained by them.
Decision:
The appeal is allowed.
The respondents will provide information on points 2, 3 and 4 to the appellant before 20
December, 2008.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties
Shailesh Gandhi
Information Commissioner
3 December, 2008
(Any correspondence on this decision, mention the complete decision number.)