Central Information Commission Judgements

Dr.Bidhu Bhusan Das vs Ut Of Pondicherry on 27 September, 2011

Central Information Commission
Dr.Bidhu Bhusan Das vs Ut Of Pondicherry on 27 September, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                           Case No. CIC/SS/A/2011/000559

Name of Appellant                     :       Dr. Bidhu Bhusan Das

Name of Respondent                    :     Pondicherry University
                                      Puducherry

Date of Hearing                       :       08.09.2011

                                          ORDER

Dr. Bidhu Bhusan Das, the appellant has filed this appeal dated 14.2.2011 before
the Commission against the Pondicherry University, Puducherry for not providing
information to his RTI-request dated 21.9.2010. The matter came up for hearing on
08.09.2011 at Puducherry. The appellant was absent, whereas the respondents were
represented by Shri P. Subramanian, Deputy Registrar, Shri V. Jothimurugaian, S.O. , Shri
N. Subramanian, Sr. Assistant and Shri A. Balasubramanian, Law Officer.

2. The appellant filed RTI-request dated 21.9.2010 seeking information on
“Government of India, UGD, New Delhi document(s) which state(s) that writing to the
Vice-Chancellor of a Central University about the quality of the students by a professor in
reply to a confidential letter from the Vice-Chancellor directly, pointing out their drawback
in their judgment abut a teacher ‘amounts to insubordination’, as you (Registrar,
Pondicherry University, Mr. S. Loganathan) had written in your letter No. PU/Regr./2010-
11/270 dated 24.8.2010 addressed to me (Prof Bindhu Bhushan Das, Dept of Chemistry,
Pondicherry University, Ponducherry.” The PIO vide letter No. PU/Estt(T)/ET2/2010-
11/298 dated 11.10.2010 informed the appellant that that procedure of evaluation of
performance of teachers of the University by the students has been approved by the
Academic Council and Executive Council, which is the apex body of the University.

2 Case No. CIC/SS/A/2011/000559

Criticizing the decisions of the Academic Council and Executive Council, amounts to
insubordination.

3. Aggrieved by reply from PIO, the appellant preferred first-appeal on 15.11.2010
before FAA. The FAA vide order PU/REGR/2010/206 dated 30.11.2010 informed the
appellant that it has been confirmed by the CPIO that there is no such UGC document, is
available in the University records, as sought by him. Only specific information and
documents available in the University can be provided under the RTI Act.

4. After hearing the respondent, the Commission is of the view that requisite
information permissible under the RTI Act has been provided to the appellant. No
interference is called for on the part of the Commission.

The matter is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
27.09.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Dr. Bidhu Bhusan Das,
Department of Chemistry,
Pondicherry University,
R. Venkataraman Nagar,
Puducherry-605014.

The PIO,
Pondicherry University,
R. Venkataraman Nagar,
Puducherry-605014.

The First Appellate Authority,
Pondicherry University,
R. Venkataraman Nagar,
Puducherry-605014.