Central Information Commission Judgements

Dr. Tariq Islam vs Aligarh Muslim University on 21 July, 2008

Central Information Commission
Dr. Tariq Islam vs Aligarh Muslim University on 21 July, 2008
                        Central Information Commission
                                      *****

No.CIC/OK/A/2008/00292

Dated: 21 July 2008

Name of the Appellant : Dr. Tariq Islam
Reader, Department of Philosophy
Aligarh Muslim University
Aligarh, 202002

Name of the Public Authority : Aligarh Muslim University

Background:

Dr. Tariq Islam of Aligarh filed an RTI-application with the Public
Information Officer, Aligarh Muslim University, on 1 October 2007, seeking
information regarding the placement of employees in the higher payscale.

2. The PIO vide his letter dated 31 October 2007 replied to his RTI-
application. Not satisfied with the reply of the PIO, the Appellant filed an
appeal with the first Appellate Authority on 1 November 2007 and then
approached the Central Information Commission with a Second Appeal on 29
December 2007.

3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the
matter on 16 July 2008.

4. Shri Md. Arifuddin Ahmed, Deputy Registrar & CPIO, Dr. Nazim Husain-al-
Jafri, Deputy Registrar and Shri Noorusalam, Deputy Finance Officer,
represented the Respondents.

5. The Appellant, Dr. Tariq Islam, was present alongwith Shri Faisal Zia
Siddiqui.

Decision:

6. The Commission heard both the sides and noted that the Appellant had
actually asked for revision of payscale in the case of three employees under the
same OM. According to the Respondents, one of them had received the upward
scale whereas the other two, cases were being processed. These two cases also
were finalized sometime in March 2008 and an Office Order issued to this effect.
However, the Respondents do not seem to have sent a copy of this Order to the
Appellant. The Commission therefore, now directs the Respondents to ensure
that the copy of this Order reaches the Appellant by 31 July 2008. In case the
Appellant finds any discrepancy in the Order, he may get back to the
Respondents who will get 20 working days to further clarify the matter.

7. During the hearing, the Appellant also pointed out to the Commission that
he had received various replies to his RTI-application signed by various CPIOs.
The Commission advises the public authority to streamline their procedure so as
to avoid such confusion in future.

8. The case is thus disposed of.

Sd/-

(O.P. Kejariwal)
Information Commissioner
Authenticated true copy:

Sd/-

(G. Subramanian)
Assistant Registrar

Cc:

1. Dr. Tariq Islam, Reader, Department of Philosophy, Aligarh Muslim
University, Aligarh, 202002

2. The Public Information Officer, Aligarh Muslim University, Ground Floor,
Administrative Block, Aligarh

3. The Appellate Authority, Aligarh Muslim University, Ground Floor,
Administrative Block, Aligarh

4. Officer Incharge, NIC

5. Press E Group, CIC