Central Information Commission Judgements

Dr. G.R. Chopra vs Bhaskaracharya College Of … on 19 May, 2009

Central Information Commission
Dr. G.R. Chopra vs Bhaskaracharya College Of … on 19 May, 2009
                     CENTRAL INFORMATION COMMISSION
                         Club Building, Old JNU Campus,
                               Opposite Ber Sarai,
                               New Delhi -110067
                              Tel: + 91 11 26161796

                                                        Decision No. CIC/SG/A/2009/000614/3319
                                                               Appeal No. CIC/SG/A/2009/000614
Relevant Facts

emerging from the Appeal:

    Appellant                           :       Dr. G.R. Chopra,
                                                E-134, Naraina Vihar,
                                                New Delhi-110028

    Respondent                          :       PIO,

Bhaskaracharya College of Applied Sciences,
(University of Delhi),
Sector 2, Dwarka,
New Delhi-110028

RTI application filed on : 19.09.2007
PIO replied : 18.10.2007
First Appeal filed on : 24.07.2007
First Appellate Authority order : 13.11.2007
Second Appeal received on : 28.03.2009

The Appellant had sought for information regarding letter reference No. is
BCAS/IGNOU/07/768 dated 10.04.2007

The reply of PIO:

The letter was sent to Dr. Lalit Kapur through the IGNOU dispatch register vide
reference No. 768 dated 10th April, 2007 marked as “confidential” under the dispatch register
subject head. However, the copy of said letter is not available in the college.

The First Appellate Authority ordered:

FAA agreed with PIO. However, an effort was made to trace out the said letter but could
not find the same at moment. If and when the said letter is traced, the same will be given to the
appellant.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Dr. G.R.Chopra
Respondent: Dr. Lalit Kapoor, PIO
The PIO says that the letter was relating to INGOU centre, which has subsequently been closed.
The letter is not available and hence cannot be given.
Dr. Jaiprakash, Principal of the College will issue a certificate that this letter is not on the records
and send it to the appellant.

Decision:

The Appeal is allowed.

The above information will be sent to the appellant before 30 June 2009.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
19th May, 2009

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