CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002692/5899
Appeal No. CIC/SG/A/2009/002692
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Anant Shukla,
R/o G.T. Road Bey pass,
Baver Mainpuri,
Uttar Pradesh - 206301.
Respondent : Ms. Nalini Rajotsya
Public Information Officer
National Council for Teacher Education,
Northern Regional Committee,
A-46, Shanti Path, Tilak Nagar,
Jaipur- 302004, Rajasthan.
RTI application filed on : 20-06-2009 PIO replied : 14-07-2009 First appeal filed on : 22-07-2009 First Appellate Authority order : Not replied Second Appeal received on : 20-10-2009 Date of Notice of Hearing : 05/11/2009 Hearing Held on : 15-12-2009 Information Sought:
The Appellant had sought following information from PIO – NCTE, Jaipur regarding
Shanti Devi Mahavidyalaya, Mainpuri :-
1. a. Complete postal address of Institution.
b. Phone number/Fax/Email/Website.
c. Nearest Railway Station with distance in kms.
d. Types of institution (Boys/Girls/Co-edu.).
e. Building completion certificate from local authority.
f. Copies of valid land documents along with land title certificate by a local
practicing lawyer (as per NCTE format).
g. A swarm affidavit verifying the contents given in the application form & the
document attached there with the affidavit must be attested through a first Class
Magistrate/SDM/ADM.
2. Had been given application to building transfer by the College.
The PIO’s reply:
Information had been supplied by the PIO after first Appeal.
Ground of the First Appeal:
Incomplete information has been provided by the PIO after first Appeal.
Order of the FAA:
Not replied.
Ground of the Second Appeal:
Incomplete information had been supplied after first Appeal by the PIO and no any order
had passed by FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Anant Shukla;
Respondent : Dr. Prabhu Kumar Yadav on behalf of PIO, Ms. Nalini Rajotsya;
The PIO has not provided a copy of the building certificate and the land title certificate as
per NCTE format. The PIO is directed to supply these to the Appellant. The appellant alleges
that at address provided by the PIO there is no Institution in existence. The PIO states that the
NCTE will get an inspection done of the Institute and confirm the address.
Decision:
The Appeal is allowed.
The PIO will provide a copy of the building certificate and the land title certificate as per
NCTE format before 30 December 2009. The PIO will also send a copy of inspection report of
the Institute to the Appellant before 15 February 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
15 December 2009
(In any correspondence on this decision, mention the complete decision number.) (BK)