Central Information Commission Judgements

Dr. Mrs Nilofar Izhar vs Aligarh Muslim University on 23 November, 2010

Central Information Commission
Dr. Mrs Nilofar Izhar vs Aligarh Muslim University on 23 November, 2010
                        dsUnzh; lwpuk vk;ksx
                   Central Information Commission
      Dyc Hkou] utnhd Mkd[kkuk / Club Building, Near Post Office
                iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
               ubZ fnYyh ­ 110067 / New Delhi - 110067
                                    *****

No. CIC/WB/C/2010/000465 Dated: November 23, 2010

To,

Dr. (Mrs.) Nilofar Izhar,
138 B-Greater Azad Enclave (West),
Dhorra, PO- Kwarsi,
Aligarh- 202001, UP

Madam,
This has reference to your complaint dated 23.09.2010 filed
with the Commission and registered vide Case No. CIC/WB/C/2010/000465
against PIO, AMU, Aligarh. The Commission has examined the matter and
it has been noted that you have approached the Commission stating that you
are victim of the violation of recruitments in the discipline of Geography in
the Aligarh Muslim University, Aligarh. Moreover, in this you have sought
the Commission’s help for the implementation of the Mathew Commission
finding.

I have been directed to convey that the implementation of Mathew
Commission finding does not fall within the ambit of the RTI Act.
Therefore, you are requested to approach the appropriate forum for redressal
of your grievance. The matter is being treated as closed at the Commission’s
end.

(G Subramanian)
Deputy Registrar
Tel # 26185088
Copy to: The Public Information Officer, Aligarh Muslim University,
Aligarh, Uttar Pradesh- 202002