Central Information Commission Judgements

Mr.Amankumar vs Gnctd on 28 May, 2010

Central Information Commission
Mr.Amankumar vs Gnctd on 28 May, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/C/2010/000134/7904
                                                      Complaint No. CIC/SG/C/2010/000134

Relevant Facts

emerging from the Complaint.

Appellant                            :      Mr. Aman Kumar
                                            2-A, DDA Flats, Pocket-B,
                                            Hari Nagar, New Delhi-110064.

Respondent                           :      Mr. A. K. Verma

Public Information Officer & Joint Registrar (P)
C/O Vice Chancellor,
Guru Gobind Singh Indraprastha University
Kashmere Gate, Delhi – 110403.

RTI application filed on             :      05/01/2010
PIO replied                          :      Not replied
First appeal filed on                :      Not appealed.
Complaint received on                :      08/02/2010
Complaint notice sent on             :      12/02/2010

Information Sought:

The Complainant had sought information regarding the details of affiliated institutions to Guru
Gobind Singh Indraprastha University (GGSIU) namely Bharti Vidyapeeth College of
Engineering (BVPE).

Reply of PIO:

Not replied.

Ground for First Appeal:

Not appealed.

Ground of the Second Appeal:

No information received from the PIO.

Submission received from the PIO, GGSIU:

(After the complaint notice sent on 12/02/2010)
The PIO & Joint Registrar (Plg & Policy) vide his letter dated 18/03/2010 informed the
Commission that the reply to the RTI Application dated 05/01/2010 was sent to the
Complainant vide letter dated 25/02/2010.

The information received for points 1, 2, 3, 4, 6 and 7 from Affiliation Branch of the University
vide Diary no. 142/JR.Aff dated 25.02.10, for point 5 from Academic Branch vide Diary No.
6298/Acad/10 dated 17.2.10 had been enclosed in the reply.
The point wise reply was as follows:

Point 1:Applicant did not ask any information in this query.
Point 2: The printout attached with the RTI is not from the University Website. Reference may
be had to www.ipu.ac.in for the same.

Point 3:Refer the university website.

Point 4:The applicant may please clarify for the information sought in respect of sponsoring
bodies.

Point 5: Does not pertain to Affiliation Branch.
Point 6: The information regarding providing sponsorship for allotment of institutional land to
the society may be asked from DDA or the Institute/Govt. of NCT of Delhi.
Point 7:GGSIU has granted provisional affiliation to Bharti Vidyapeeth College of Engineering
for conducting B.Tech and Bharti Vidyapeeth Institute of Computer Applications and
Management for conducting MCA programme for the Academic Session 2009-10.

Submission received from Principal, BVPE dated 24.02.2010:

1. DDA allotted two different plots/land to Bharti Vidyapeeth at A-4, Paschim Vihar,
Rohtak Road, New Delhi.

2. GGSIP gave affiliation to 4 year B. Tech Degree Course with intake of 360 students to
the College of Engineering and MCA(3 years) course with intake of 60 students in
Institute of Computer Applications & Management.

3. BVP Institute of Management & Research is a constituent unit of BVPU as approved by
Ministry of HRD, Govt. of India.

4. The above institutes are run in different buildings as per norms of the Government.

The requisite information had been provided by the University as well as by the concerned
institute. The complainant filed the complaint with CIC before receipt of reply of the University.

Relevant Facts emerging during Hearing:

The following were present
Complainant: Mr. Aman Kumar;

Respondent: Mr. A. K. Verma, Public Information Officer & Joint Registrar (P);

The RTI Application had been filed by the Appellant at the Lodhi Road Post Office on
05/01/2010 and the application was received by the PIO on 29/01/2010. The PIO has provided
adequate information but is now directed to provide the following specific information:
1- Query-3: How many courses GGSIP University has given affiliation and for how many
students?

1- Query-6: Has GGSIP University provided the sponsorship for Institution Land to the
Society from DDA.

Decision:

The Complaint is allowed.

The PIO is directed to provide the information as directed above to the
Complainant before 10 June 2010.

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
28 May 2010
(In any correspondence on this decision, mention the complete decision number.)(SC)