Central Information Commission Judgements

Dr.(Mrs.) Urmila Devi vs Indian Institute Of Ms on 11 December, 2009

Central Information Commission
Dr.(Mrs.) Urmila Devi vs Indian Institute Of Ms on 11 December, 2009
             Central Information Commission
                                                                 CIC/AD/C/2009/000694
                                                               Dated 11th December, 2009



Name of the Applicant                      :   DR.(MRS.) URMILA DEVI


Name of the Public Authority               :   INDIAN INSTITUTE OF MS

Background

1. The Applicant filed his RTI application on 12.12.08 with the CPIO / Indian Institute of
Mass Communication, New Delhi stating that her son, Neel Mani Kant appeared in
entrance examination for the admission to “PG Diploma in Journalism (English)” for
the session 2008-09 and had deposited Rs.18,000/- as fee but he did not join the
course. In spite of her repeated requests the IIMC is not returning the fee. In this
connection she requested for information against 3 points including No. of students
admitted in “PG Diploma in Journalism”, No. of students who did not join the course
and the amount of fee deposited by the students who did not join the course. The PIO
replied on 15.01.09 providing information point wise.

2. Not satisfied with the reply received, the Applicant filed a First Appeal before the
Appellate Authority on 12.02.09. She added that no student has been refunded a
single paisa who has not joined the course for a single day. The Appellate Authority
replied on 21.04.09 informing the Applicant that the information was exact and
authentic and that as regards the information supplied against point No.C of the
application Rs.90,000 was total fees deposited by 5 students who did not join the
course. Rs.4,000/- each has already been refunded to these students. Being aggrieved
with the reply, the Applicant filed a Complaint before the CIC stating that the Institute
neither refunded the fee nor gave proper and satisfying information in its reply. A
Notice was issued by the CIC dated 26.11.09 directing the PIO to provide information
and also to respond to the show cause Notice issued to him to appear for providing
the wrong information and to appear before the Commission on 11.12.09 with the
relevant files and documents.

3. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 11th December, 2009.

4. Mr. Jaideep Bhatnagar OSD & CPIO and Mr.B.D. Joshi represented the Public
Authority.

5. The Complainant was not present during the hearing.

Decision

6. The Respondent submitted that Mr. Neel Mani Kant son of the Complainant had
deposited Rs.18,000/- towards admission fee with the Indian Institute of Mass
Communication. However when he got an admission to the Jamia Millia Institute he
preferred to join the it and requested for refund of his admission fee. The Respondent
further added that the candidate is very well aware of the fact that the first
installment of tuition fee is not refunded and that only security deposit of Rs. 4,000/-
is retuned as per the prospectus for the Post Graduate Diploma Course which the
Complainant is in possession of and also added that in their offer letter too this point
has been made clear to Mr. Neel Mani. The Commission observed that complete
information has been provided to the Complainant and that the refund of Rs.4000/-
too has been made and accordingly disposes off the complaint.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Cc:

1. Dr. (Mrs.) Urmila Devi
H.No. 2/4, Block-I
New Minto Road Hostel
New Delhi – 110 002.

2. The PIO
Indian Institute of Mass Communication
Aruna Asaf ali marg
New Delhi.

3. The Appellate Authority
Indian Institute of Mass Communication
Aruna Asaf ali marg
New Delhi.

4. Officer in charge, NIC

5. Press E Group, CIC