CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2010/000112/6946
Appeal No. CIC/SG/A/2010/000112
Appellant : Dr. Prem Narayan Singh,
B-27/64, Kushmanda Apartment,
Durga Kund,
Varanashi-221005
Respondent : Public Information Officer
Music & Theater Art Faculty
Banaras Hindu University,
Varanasi-221005
RTI application filed on : 30/10/2009
PIO replied : 05/11/2009
First Appeal filed on : 12/11/2009
First Appellate Authority order : 11/12/2009
Second Appeal Received on : 12/01/2010
Notice of Hearing Sent on : 21/01/2010
Hearing Held on : 24/02/2010
Appellant sought information regarding interview held on 24/08/2009 for the post of Tutor:
Sl Information Sought PIO's Reply
1. Name & total number of members A Copy of the notice issued on 12/08/2009
present in Selection Committee (in regarding invitation in Selection Committee
Interview of the Appellant). for Diploma Tutor is enclosed.
(There are eight members mentioned in the
enclosure.)
2. Reasons for not doing recruitment for Recruitment is done, after recommendation
the post said. of the Selection committee. Therefore, it is
clear that the name of the Appellant was not
recommended by the Selection Committee..
Grounds for First Appeal:
Not enclosed.
Order of the First Appellate Authority:
Reply was provided by the FAA vide two points.
In point no. 1There were six members & their details provided by the FAA.
Point no. 2. The same reason was provided by the FAA as PIO.
Grounds for Second Appeal:
Point no.1; misleading information; there were four members. Name of Tabla exepert was not
mentioned in both replies.
Point no. 2; Reasons were not provided.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Dr. Prem Narayan Singh;
Respondent: Absent;
The PIO has provided the information as sought by the Appellant. The Appellant has a
grievance that a Tabla Expert was not included in the selection committee. The RTI Act can only
ensure that information is made available and this has been done.
Decision:
The appeal is dismissed.
The information has been provided.
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
24 February 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj