Central Information Commission Judgements

Dr. Jai Singh vs Banaras Hindu University on 26 March, 2010

Central Information Commission
Dr. Jai Singh vs Banaras Hindu University on 26 March, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                             Decision No.CIC/SG/A/2009/003264/6750/Adjunct
                                                           Appeal No. CIC/SG/A/2009/003264

Appellant                                     :      Dr. Jai Singh,
                                                     Professor, Department of Animal
                                                     Husbandry & Dairying, Institute of
                                                     Agricultural Sciences, Banaras
                                                     Hindu University, Varanasi -221005

Respondent                                    :      Central Public Information Officer
                                                     O/o of the Registrar (Admin.)
                                                     Right to Information Cell,
                                                     Banaras Hindu University,
                                                     Varanasi-221005

RTI application filed on                      :      18/08/2009 & 29/08/2009
PIO replied                                   :      29/09/2009
First Appeal filed on                         :      04/11/2009
First Appellate Authority order               :      Not enclosed.
Second Appeal Received on                     :      24/12/2009
Notice of Hearing Sent on                     :      09/01/2010
Hearing Held on                               :      08/02/2010

Information sought:
After reply of the PIO, Appellant had objection on following points (out of six):
Point no.1:     Certified complete report of Fact and Finding Committee constituted vide letter
                dated 05/04/2007 in the chairmanship of Prof. B. D. Singh, Dean,Faculty of
                Sciences, BHU.
Point no. 5: Certified copies of all the memos issued to Dr. R. K. Pandey, Ex-Reader
                of the department by the university authorities

PIO's Reply:
Not enclosed.

Grounds for First Appeal:
In respect of Point no. 1;
    i.      Whether an employee can be sanctioned leave other than applied for.
    ii.     Under which rule Pro. Alok Jha was sanctioned different leave (Duty Leave) from
            that he requested (one time special causal leave) after nearly one month of his letter
            In respect of Point no. 5; the last hearing of the fact Finding Committee was on
            16/03/2009. In this regard following information is needed:
    i.      Any request letter issued to chairman regarding submission of report, if yes, give a
            copy of his reply.
    ii.     If not, it will indicate that university is not serious about the charges raised against
            Prof. Jha.
                                                                                        Page 1 of 3
 Order of the First Appellate Authority:
Not enclosed.

Reply after First Appeal:
Appellant was informed by Dy. Registrar (Admin.)-I/CAPIO vide letter dated 09/09/2009 that
application was forwarded to FAA.

Grounds for the Second Appeal:
Appellant requested to provide the information as sought.

Relevant Facts

emerging during Hearing held on 08/02/2010:

The following were present
Appellant: Absent
Respondent: Mr. Rajan Srivastava (PIO).

The PIO states that in response to the Appellant’s RTI application dated 18/08/2009 (received on
19/08/2009) he had asked the Appellant to deposit Rs 16 as additional fees on 15/09/2009. The
Appellant paid this amount on 23/09/2009 and the information was provided to him on
05/10/2009. Mr R Srivastava had provided information related to queries 2, 5 and 6. It appears
the information has not been provided to queries 1, 3 and 4.

The PIO claims that he has given information on the queries raised in RTI application dated
29/08/2009 by his letter of 03/10/2009. The PIO states that the report of fact finding committee
set up on 05/04/2007 regarding alleged plagiarism has not been received so far. It is a very
deplorable state of affairs if a University takes over 2 years on a fact finding mission where
allegations of plagiarism are involved. By such actions a University can only be encouraging
plagiarism.

Decision dated 08/02/2010:

The Appeal was allowed.

The PIO was directed to give information to the Appellant on query 1, 3 and 4 of the RTI
application of 18/08/2009. This information had to be provided to the Appellant before
25/02/2010. The Commission directed the PIO to provide the terms of reference of the fact
finding committee to the Appellant.

Facts leading to Adjunct decision:

The Commission received a letter dated 26/02/2010 from the Appellant wherein he stated that he
seeking information on Query No. 5 and not Query No. 4.

The Commission has also received a letter dated 19/02/2010 from Dy. Registrar (Dev.), Banaras
Hindu University stating that the requisite information under Query No. 1 could not be provided
in accordance with the exemption of Section 8(1) (h) of the RTI Act and under Query No. 2
because investigation is underway under the CCS (CCA) Rules.

Page 2 of 3

Announcing Adjunct decision on 26/03/2010:

There has been an inadvertent typographical error in the Commission’s order dated 08/02/2010
wherein the PIO was directed to provide information on query No. 4 instead of query No. 5.
Thus the Commission directs the PIO to provide information to the Appellant on query No. 5 of
the RTI application dated 18/08/2009 before 13/04/2010.

Furthermore, the Commission does not find the Respondent’s submissions with regard to
exemption tenable as exemptions cannot be claimed after the order of the Commission. The
respondent could have given his reasons for claiming the exemptions during the hearing, which
he did not do. With regard Query No.2, the PIO is hereby informed that the mere fact that an
investigation is underway through a committee is not enough to claim any exemption under the
RTI Act. The PIO is duty bound to implement the directions given to him by the Commission
within the time specified in the order. Since the PIO has not followed the directions given by the
Commission, it is initiating penalty proceedings against the PIO for willful defiance of the
Commission’s order.

The PIO is directed to provide the information on query1,3 and 5 to the appellant before 10 April
2010.

The issue before the Commission is of not supplying the complete, required information by
the PIO within 30 days as required by the law.

From the facts before the Commission it is apparent that the PIO is guilty of not furnishing
information within the time specified under sub-section (1) of Section 7 as per the requirement of
the RTI Act. He has further refused to obey the orders of the Commission which raises a
reasonable doubt that the denial of information may also be malafide. It appears that the PIO’s
actions attract the penal provisions of Section 20 (1).

A showcause notice is being issued to him, and he is directed give his reasons to the Commission
to show cause why penalty should not be levied on him.

He will present himself before the Commission at the above address on 29 April 2010 at
2.30pm alongwith his written submissions showing cause why penalty should not be imposed on
him as mandated under Section 20 (1). He will also submit proof of having given the
information to the appellant.

If there are other persons responsible for the delay in providing the information to the Appellant
the PIO is directed to inform such persons of the show cause hearing and direct them to appear
before the Commission with him.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
26 March 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj

Page 3 of 3