Central Information Commission Judgements

Mr.Ashish Kapur vs U.G.C on 5 April, 2011

Central Information Commission
Mr.Ashish Kapur vs U.G.C on 5 April, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                         Decision No. CIC/SG/A/2010/001006/11859
                                                                 Appeal No. CIC/SG/A/2010/001006
Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Ashish Kapur
                                           Department of Pharmaceutical Sciences
                                           Guru Nanak Dev University, Amritsar
                                           Punjab- 143005

Respondent                          :      Mr. B. K. Singh
                                           PIO & Dy. Secretary
                                           University Grant Commission
                                           Bahadur Shah Zafar Marg,
                                           New Delhi- 110002

RTI application filed on            :      25/01/2010
PIO replied                         :      12/02/2010
First appeal filed on               :      19/02/2010
First Appellate Authority order     :      Not mentioned.
Second Appeal received on           :      20/04/2010
Notice of hearing sent on           :      07/03/2011
Hearing held on                     :      05/04/2011

Sl.             Information Sought                                Reply of the PIO
1. Whether the candidates who are enrolled/        No.

registered prior to the date of notification
(published in The Gazette of India) are
exempted from course work. State in yes or
no only (no other reply would be
acceptable).

2. You are requested to provide copies of the No such correspondence is available with Pay
circulars/ communications of UGC or UGC Scale Section. It is informed that the
standing committee (constituted for framingregulations,2009 (3rd Amendment) were made on
guidelines for the Ph.D.) asking for the the recommendations of tie Mungerkar Committee.
suggestions or view points regarding the The recommendations were approved by the UGC
starting of course work in the universitiesin its meeting held on 2 1.7.2008 (Copy of minutes
made with Guru Nanak Dev University. is enclosed). Based on the recommendations, the
Amritsar. draft regulations on minimum standards and

3. Under Indian Laws whether the above procedure for award of Ph.D/M.Phil Degree were
mentioned notification is applicable sent to MI-IRD dde UGC letter No.l-1/2002(PS)
retrospectively. State yes or no only. dated 3.3.2009. These draft regulations were sent
back by the MHRD vide their letter NO.5-4/2005-
UIA(PTT) dated 12.5.2009 with some suggestions.
(Copy enclosed). The regulations were amended in
the light of the suggestions given by the MHRD
and were approved by the UGC. A Gazette
Notification was issued to this effect in the Ga2ette
of India on 11-17 JuIy,2009.

4. You are requested to provide the name and The Appellate Authority in the matter is Dr.
address of the Appellant Authority in the K.C.Pathak, Joint Secretary, UGC.
UGC for appeal of the RTI application.

First Appeal:

Incorrect information was provided. The PIO’s reply with respect to query-1 is incomplete since there
is no mention that it would be exempted. In regard to point2; The CPIO has failed to provide the
communications of U.G.C. with the Guru Nanak Dev University, Amritsar in respect to the guidelines.
No information was provided on query-3.

Order of the FAA:

Not mentioned.

Ground of the Second Appeal:

Incorrect and incomplete information by the CPIO led to first appeal and subsequent non-reply by the
appellant authority is the reason for the present second appeal to the CIC.

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Mr. Ashish Kapur on telephone through mobile no. 09915077155;
Respondent : Mr. Satish Kumar, SO on behalf of Mr. B. K. Singh, PIO & Dy. Secretary;

The complete information based on records has been provided to the Appellant. The Appellant
appears to have some queries and doubts as to whether the implementation of the UGC Regulation
2009 is being done properly or not. This is not the domain of the RTI.

Decision:

The Appeal is disposed.

The information available has been provided.

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
05 April 2011
(In any correspondence on this decision, mention the complete decision number.) (SM)