Central Information Commission Judgements

Dr. Tariq Islam vs Aligarh Muslim University on 19 December, 2008

Central Information Commission
Dr. Tariq Islam vs Aligarh Muslim University on 19 December, 2008
               CENTRAL INFORMATION COMMISSION
                   Room No. 415, 4th Floor, Block IV,
                 Old JNU Campus, New Delhi -110 066.
                        Tel: + 91 11 26161796

                                            Decision No. CIC /OK/A/2008/00818/SG/0656
                                                      Appeal No. CIC/OK/A/2008/00818/

Relevant Facts

emerging from the Appeal

Appellant : Dr. Tariq Islam,
Reader Department of Philosopy
Aligarh Muslim University (AMU)
Aligarh, U.P.

Respondent 1 : Mr. Wajid Ali,
CPIO / Assit. Controller (Admission),
Aligarh Muslim University (AMU)
Aligarh, U.P.

RTI filed on                               :        17/03/2008
PIO replied                                :        17/04/2008
First appeal filed on                      :        24/04/2008
First Appellate Authority order            :        not mentioned.
Second Appeal filed on                     :        20/05/2008

The appeal was regarding to the provision of rule in conformity and number of
teams.

Detail of required information:-

S.No. Information Sought. The PIO replied.

1. The provision to rule in conformity with The query is being transferred under
which the Executive council decided to open Section 5(4) and 5(5) of the RTI Act to the
up the said test centers. PIO, Registrar’s office to provide
information directly to the information
seeker under intimation to this office.

2. In case there is no such provision of rule then The query is being transferred under
the facts and reasons for the Vice-Chancellor section 5(4) and 5(5) of the RTI Act to the
not exercising his power under Statute 3(2) to PIO, Registrar’s office to provide
take corrective measures. information directly to the information
seeker under intimation to this office

3. The number of teams that were sent to study Relevant information attached (Appendix –

the said centers, together with the names I).
separately of each person comprising each of
the teams, OM number (s) notifies the
constitution of the teams, the body or officer
which made this decision and the criteria of
selection of these persons.

4. The criteria or guidelines provided to the Relevant information attached (Appendix –

teams for selection of places for the said II).
centers, the body or officer which/who framed
the guidelines together with the provision of
rule providing jurisdiction for framing the said
guidelines.

5. The total amount spent on sending of the said The query is being transferred under
teams, together with the break down of section 5(4) and 5(5) of the RTI Act, to the
expenditure of each person together with PIO, office of the F.I. In-charge to precede
copies of the bills submitted. information directly to the information
seeker under intimation to this office.

6. Certified copies of the reports submitted by Relevant information attached (Appendix –

each team, the centers selected by each team III).
together with the addresses, the agreed to
payment for each center and certified copies
of the correspondence between the University
and the selected places for centers.

The First Appellate Authority ordered:
Not mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Mr. Wajid Ali,
The respondent has shown that all the information has been provided to the appellant.
The information on points 1, 2 and 5 has been provided late and the PIO is warned to
ensure compliance within the time mandated in the Act.

Decision:

The appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
19th December, 2008

(For any further correspondence please mention the decision number given above,
for quick disposal.)