CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi 110067.
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/000883/3610
Appeal No. CIC/SG/A/2009/000883
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Anand Swarup Garg,
"Matribhasha Vikash Parishad"
K-9, Anand Parvat,
New Delhi-110 005
Respondent : Dr. V. P. Nidariya,
PIO,
Ministry of Human Resource Development,
West Block-VII,
Rama Krishna Puram,
New Delhi-110066
RTI application filed on : 04.02.2009
PIO replied : 04.02.2009
First appeal filed on : 12.03.2009
First Appellate Authority order : Not mentioned.
Second Appeal received on : 24.04.2009
The Appellant sought information regarding method for ensuring that order had been
followed in demanding book for prize Supreme Court, and criteria for awarding books,
action taken against officials responsible for not following order.
Sl. Information Sought Reply of PIO
1. How will your ministry ensure that the order 1& 2. Education Award Plan, Central
of President and Supreme Court had been Hindi Directorate, Higher Education
followed in demanding book for prize? Department are the plan of Ministry of
2. What action will taken by Ministry of Human Human Resource Development. There is
Resource and Development and who officials no question of following the order of
of it will be responsible if order of same not President and Supreme Court.
followed in awarded book?
3. What are criteria for awarding books? The books under Award Plan are
evaluated by the three-level selection
committee of specialists of Hindi
subject. Higher committee of Last and
third step is constituted by minister of
Human Resource Development.
Chairmanship is done by joint secretary
(languages)
4. How has the ministry ensured that the Each committee under scheme has
specialist of subject, who has been selected specialist of own subject who are almost
for selecting book for award, has full level of Reader/ Professor. There is kept
knowledge of Hindi vocabulary? several high standards in selection of
best book.
Grounds for first appeal:
The Appellant mentioned that he asked “How will your ministry ensure that the order of
President and Supreme Court had been followed in demanding book for prize?” but reply was
not what he asked. He stated that answers of all question are not right.
Order of First Appellate Authority:
Not mentioned.
Grounds for Second Appeal:
The Appellant has mentioned that reply of each question was not right.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Anand Swarup Garg
Respondent: Dr. V. P. Nidariya, PIO
The PIO is directed to give answers to query 1, 3 & 4 stating whatever is the position is as per
records. Wherever there is no record the PIO will state this categorically.
Decision:
The Appeal is allowed.
The PIO will provide the information to the appellant before 15 June 2009.
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, 2005.
Shailesh Gandhi
Information Commissioner
8 June 2009
(In any correspondence on this decision, mention the complete decision number.)
(Rnj)