Central Information Commission Judgements

Mr. Ajay Kumar Tyagi vs Banaras Hindu University on 15 April, 2009

Central Information Commission
Mr. Ajay Kumar Tyagi vs Banaras Hindu University on 15 April, 2009
                  CENTRAL INFORMATION COMMISSION
                         Room No. 415, 4th Floor,
                       Block IV, Old JNU Campus,
                           New Delhi -110067
                          Tel: + 91 11 26161796

                                                Decision No. CIC /SG/A/2009/000184/2749
                                                       Appeal No. CIC/ SG/A/2009/000184

    Relevant Facts

emerging from the Appeal:

Appellant : Mr. Ajay Kumar Tyagi,
Deptt. of Chemistry, Faculty of Science
Banaras Hindu University (Varanasi).

Respondent : The Asstt. Registrar (Admn-II) & PIO
Banaras Hindu University,
Office of the Registrar (Admin)
B.H.U. Varanasi.


   RTI application filed on          :       26/11/2008
   PIO replied                       :       20/12/2008
   First Appeal filed on             :       24/12/2008
   First Appellate Authority order   :       Not mentioned
   Second Complaint filed on         :       23/01/2009


The appellant had sent an application to University asking about promotion according to
seniority list. The Appellant had scored rank 41 in the panel list. He was appointed on
06.02.1992 in Department of Chemistry, Faculty of Science. In same panel-list Mr.
Radheshyam Singh had also been scored rank 47 and he had been appointed in Medical
Science Institute of Physiology Deptt. on dated 16.03.199.. Mr. Radheshaym Singh had a
promotion on dated 16.03.1997 as a post of junior laboratory assistant. But Appellant’s
promotion has not been done till date.

The PIO replied.

The PIO had not given/clarified information to the Appellant although he had
transferred appellant’s application to another authorities but no result had been supplied by
any officials.

The First Appellate Authority ordered:
Not mentioned

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Absent
From a persusal of the papers in the appeal it appears that information was adequately
provided to the appellant on 20/12/2008.

Decision:

The appeal is dismissed.

The information was provided by the PIO to the appellant.

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

Shailesh Gandhi
Information Commissioner
15 April 2009

(In any correspondence on this decision, mentioned the complete decision number.)