Central Information Commission Judgements

Dr. H P Sangwan vs University Of Delhi on 27 December, 2010

Central Information Commission
Dr. H P Sangwan vs University Of Delhi on 27 December, 2010
                       In the Central Information Commission 
                                                          at
                                                New Delhi

                                                                        File No: CIC/WB/A/2010/000557­AD


Date of Hearing      :  December 27, 2010

Date of Decision     :  December 27, 2010

The Applicant was not present during the hearing



Parties:



           Applicant

                  Dr. H.P. Sangwan
                  WZ­249 A
                  3rd floor, Inderpuri
                  New Delhi ­ 110012

           Respondent(s)



                  University of Delhi
                  Office of the Asstt. Registrar (Info)
                  Main Campus
                  Delhi - 110 007.

                  Represented by        :      Shri Jay Chandra (PIO & Dy. Registrar)

                                               Shri Shankar Kr. Paul (PA to CPIO)

       Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                Decision Notice




As given in the decision
                        In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                    File No: CIC/WB/A/2010/000557­AD



Background

1. The RTI application dated 18.2.2010 was filed by the Applicant with the PIO, University of Delhi 

seeking information against 5 points and several sub points including date and reference of the EC 

resolution vide which the post of Principal Information Officer has been created, its functions and 

responsibilities, list of Principal Information Officers, List of the Public Information Officers etc.  The 

PIO   replied   on   19.3.10   providing   point   wise   information.     He   also   enclosed   the   relevant   inputs 

received from various other divisions of the University.  Not satisfied with this response the Applicant 

filed   his   first   appeal   on   15.4.10   commenting   on   the   information   received   and   seeking   further 

clarification on the same.  The Appellate Authority replied on 18.5.10 stating that the  PIO has already 

furnished all the available information.  He further stated that the Appellant was required to deposit 

Rs.24/­ for 12 pages of information which he did not do so and also upheld the PIO’s decision.

Decision   

2. The Commission noted that in an appeal no.CIC/SG/A/2009/001894 the Commission had  decided 

that there is no merit in the Appellant’s complaint  that some of the papers of the University gave the 

designation   as     Principal   Information   Officer   instead   of   Public   Information   Officer   and   that   this 

nomenclature is wrong.   In the light of this decision, the Commission holds that the information being 
sought by the Appellant in his RTI application dated 18.2.10 against points 1 (A) & 1(B)   are not 

tenable.   With regard to point 1(C) & 1(D) the information has been provided.  As for point II(A)(ii) 

information against Prof. Babu could not be provided as there is no re­appointment of Prof. Babu and 

hence the points this query are not relevant.   With regard to point  (III) the Commission directs the 

PIO to provide a copy of the order by which Prof. C.R. Babu has been designated as the PIO.  As for 

point (IV) the Respondent submitted that information as sought in point (IV) (i) & (ii) are not available 

on record.  Information against  IV  (iii), (iv) (v) has been provided and against (vi) the Respondent 

submitted that the required ordinance is on the website.  The Commission directs the PIO to provide 

a   copy   of     the   specific   reference   of   Ordinance   if   available,   and   if   not   to   inform   the   Appellant 

accordingly.  Information against V(i) has been provided and against V(ii) reasons are not available in 

the  records.  Information  against   V(iii), if available, may be provided. If not, the Appellant to be 

informed accordingly.  

4. The information to be provided by 10 February, 2011. 

5. The appeal is disposed of accordingly. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Dr. H.P. Sangwan
WZ­249 A
3rd floor, Inderpuri
New Delhi ­ 110012

2. The Public Information Officer
University of Delhi
Office of the Asstt. Registrar
Main Campus
Delhi – 110 007.

3. The Appellate Authority
University of Delhi
Office of the Asstt. Registrar
Main Campus
Delhi – 110 007.

4. Officer Incharge, NIC.