Central Information Commission Judgements

Mr. Arjun Chaudhary vs R.K.G.Shrma Sanskrit Vidypith, on 28 May, 2009

Central Information Commission
Mr. Arjun Chaudhary vs R.K.G.Shrma Sanskrit Vidypith, on 28 May, 2009
                  CENTRAL INFORMATION COMMISSION
                      Club Building (Near Post Office),
                    Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796

                                                 Decision No. CIC /SG/A/2009/000747/3460
                                                        Appeal No. CIC /SG/A/2009/000747
Relevant Facts

emerging from the Appeal

Appellant : Mr. Arjun Chaudhary
Kalisthan, Saidnagar,
Laheriasarai,
Darbhanga.

                                             Bihar

Respondent                            :      Mr. Arvind Kumar Shahni
                                             Public Information Officer
                                             R.K.G.Shrma Sanskrit Vidypith,
                                             Kolhanta Patori,
                                             Darbhanga, Bihar.

RTI application filed on              :      11/11/2008
PIO replied                           :      12/12/2008
First appeal filed on                 :      27/01/2009
First Appellate Authority order       :      Not Mentioned
Second Appeal received on             :      13/04/2009

Information sought: -

The appellant in his RTI application has asked why his saving account no is 10088
has been blocked by order of the then Chief Dhirendra Kumar Jha, and sought photocopy of
the said order. He has also asked that by whose order Mr. Arvind Sharma has acquired some
important archives, documents and six chairs. He has also enquired that who gives the
direction to keep and distribute the original marksheet, original certificate, exam and results.

The PIO’s Reply:

The PIO replied to the appellant that
S.No            Information Sought                               PIO's Reply
1.    Under which rule and order has the         You will have more information in this
      saving account no. 10088 of the            regard as you are the secretary of School
      applicant been blocked by the then         section, RKGS Sanskrit Vidyapith,
      president Mr. Dhirendra Jha? I want        Kolahanta,      Darbhanga.     For     more
      to observe the certified copy of the       information you can receive information
      file and order.                            from President.
2.    The School Section is in your              You would be knowing best about whose
      jurisdiction by the said order. I want     jurisdiction is over School Section as you
      the certified copy of the file and         have been the Principal of the Vidyapith
      order.                                     sine last 1 and ½ decades.
3.    Your subordinate Mr. Arvind Sharma         You are writing letter to the principal who
      Ji has taken some important                happens to be the head of the department.
      documents, archives and six chairs         Question does not arise of taking away
      with him. Who has asked him to do          chairs and documents by Mr Arvind
      so? I want to observe the certified        Sharma.
      copy of the file and order by the
      concern officer.
4.    In which last meeting invited by the       This is the campus of Vidyapith. There is
      Guardian's Committee you are having        no such cell of Guardian's Committee.
         the authority on every department of
        this rule? I want to observe the
        certified copy of the file and order
        passed by the Guardian's Committee.
5.      In which meeting of the Guardian's            Office of the School section does not exist.
        Committee the order to transfer
        School section was decided? I want to

observe the certified copy of the file
and order passed by the Guardian’s
Committee.

6. Which officer does order to keep All the letters come to the Principal. It
Marksheet, original Certificate, Exam becomes the responsibility of The Principal
Results and directions related to exam to distribute the documents and marksheets
sent by the National Sanskrit Institute, of the students when school section does
with us, under which rule documents not exist.
related to students are distributed? I
want to observe the certified copy of
the file and order.

7. By whose order has decision to 107 It was done after the decision of the related
been taken? I want to observe the president.
certified copy of the file and order.

The First Appellant Authority’s Order:
Not Mentioned

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Arjun Chaudhary
Respondent: Dr. Arvind Shahni, PIO
The appellant had earlier submitted an RTI Application a month earlier and had come tot eh
Commission in the Second appeal the Commission in his decision number
CIC/SG/A/2009/000164/2727 had ruled that what the appellant had sought was not
information as defied under Section 2(f) of the Act. The appellant has one month later field
and identical RTI application again come in the appeal. The appellant is advised if he does
not agree with the decision of the Commission he should seek proper legal recourse instead
of filing the same matter repeatedly.

Decision:

The appeal is dismissed.

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

Shailesh Gandhi
Information Commissioner
28 May 2009

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