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/2008/00518/SG/0599
Appeal No. CIC/OK/A/2008/00518/
Relevant Facts
emerging from the Appeal
Appellant : Mr. Faisal Zia Siddiqui,
Lecturer in Civil Egg. Section,
University Polytechnic,
Aligarh Muslim University, Aligarh.
Respondent 1 : Sh. Arifuddin Ahmed,
CPIO & Deputy Registrar,
Legal Section
Aligarh Muslim University,
Aligarh-202 002.
RTI filed on : 04/10/2007
PIO replied : 03/11/2007
First appeal filed on : 03/11/2007
First Appellate Authority order : 12/01/2008
Second Appeal filed on : 19/04/2008
S.No. Information Sought PIO Reply
1. The status/Ordinance under which a Board of Studies Rules are silent.
(BOS) can allocate workload to persons who are not the
members of the BOS.
2. The provision of the rules of the University whereby Rules are silent.
employees of the Food Craft Institute (FCI), U.P. Govt.
can be allocated teaching load in the University.
3. Facts and reasons leading to the allocation of the teaching Nothing is on record in the minutes of
load by the BOS of CES who are not its members. the concerned BOS.
4. Certified copy of the permission/authorization from the Nothing is on records as the Board of
Hon’ble Vice-Chancellor to the Chairman BOS of CES Studies does not require permission
for allocating teaching load to the employees of the FCI, authorization from the Vice Chancellor
U.P. Govt. for the session 2007-08 and 2006-07. for allocation of teaching load of any
period.
5. Total number of cases in other sections of the University None.
Polytechnic in the last two years whereby teaching load
has been allocated to the employees of the FCI,
U.P.Govt.
6. The provision of the rules of the University whereby Nothing is available on the records.
qualification of a lecture for a specialized post can be
approved by a BOS without the creation of the post by
the BOS.
The First Appellate Authority Ordered:
“After perusal of the reply the AA is of the view that information pertaining to your application is
already provided to you. A clarification as to your remarks in appeal is furnished by the Principal,
University Polytechnic and Assistance Registrar (Council) and the same is enclosed herewith.”
The appeal is disposed off.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Faisal Zia Siddiqui,
Respondent: Sh. Arifuddin Ahmed PIO and Dr. Syed Iqbal deemed PIO.
The appellant contests the answers provided to points 1 and 2, where the PIO has written that
the ‘Rules are silent’. The appellant wants a statement saying there are no rules. The
respondent states that there are rules governing these matters but there is no mention of the
issues sought by the appellant, hence his statement that ‘Rules are silent’ is proper. The
Commission agrees with the contention of the respondent.
Decision:
The appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties
Shailesh Gandhi
Information Commissioner
17th December, 2008
(For any further correspondence please mention the decision number given above, for
quick disposal.)