In the Central Information Commission
at
New Delhi
File No: CIC/WB/A/2010/000632AD
Date of Hearing : January 13, 2011
Date of Decision : January 13, 2011
Parties:
Appellant
Shri Bachchan Babu
H.No. 1/307, Md. Govind Nagar,
Gali No. 3, Sanjay Gandhi Colony, Near Eta Chungi, G.T. Road,
Aligarh (U.P.) Pin 202 001
The Appellant was absent.
Respondents
Public Information Officer,
Aligarh Muslim University,
Office of the Controller of Examination,
Admission Section,
Aligarh 202 002
Represented by: Dr. Salik A Siddiqui, Assistant Controller & Mr. Rizwan, Deputy Controller, Aligarh
Muslim University.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
The Commission holds that no disclosure obligation can be cast on the Respondents to furnish the
untraceable information to the Appellant. Nevertheless, the attested copy(s) of the document (s) from where
the information (i.e. cutoff marks for the period 20032005) was taken out may be provided to Appellant.
Time 2weeks from the date of receipt of this order.
Bachchan Babu Vs AMUAppeal No.632
Page 1 of 3
In the Central Information Commission
at
New Delhi
File No: CIC/WB/A/2010/000632AD
ORDER
Background
1. The Applicant, through his RTIapplication dated 26.03.2010, wanted to know the cutoff marks
(category wise) for the years 20012005 of the entrance exam for M.B.B.S. & B.D.S course at the
Aligarh Muslim University (AMU). He also demanded certified copy(s) of the above documents. CPIO,
on 26.04.2010, informed the Applicant that the records corresponding to the information sought by
him were ‘not traceable’. On being aggrieved with the CPIO’s reply, the Applicant on 04.05.2010,
filed his 1stappeal before the Appellate Authority (AA) requesting him to furnish the information free
of cost. The AA, through his decision dated 29.05.2010, provided to the Applicant the information
(i.e. Cutoff marks) for the period 20032005 while stating that for 2001 and 2002 the marks are not
available. However, he (AA) reiterated the reply of the CPIO in respect of the information pertaining
to the period 20012002. The Appellant, thereafter, filed his 2ndappeal before the Commission on
14.06.2010. He requested the Commission to direct the CPIO to furnish complete information to him
without charging any fee.
Decision
2. Upon hearing the Respondents and after perusing the records, it was noticed that the despite the fact
that the records relating the information sought were very old, the Respondents had provided to
Appellant the information which they could locate after diligent search. As regards information for the
period 20012002, AA’s decision affirms the fact that this information is ‘not traceable’.
3. In view of the above, no disclosure obligation can be cast on the Respondents to furnish the
untraceable information to Appellant. Nevertheless, the attested copy(s) of the document (s) from
where the information (i.e. cutoff marks for the period 20032005) was taken out may be provided to
Appellant. Time 2weeks from the date of receipt of this order.
Bachchan Babu Vs AMUAppeal No.632
Page 2 of 3
4. The appeal is disposed of with these directions.
(Annapurna Dixit)
Information Commissioner
Authenticated copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Bachchan Babu
H.No. 1/307, Md. Govind Nagar,
Gali No. 3, Sanjay Gandhi Colony, Near Eta Chungi, G.T. Road,
Aligarh (U.P.) Pin 202 001
2. The Appellate Authority
University of Allahabad
Senate Hall (North)
First Floor
Allahabad
3. Public Information Officer,
Aligarh Muslim University,
Office of the Controller of Examination,
Admission Section,
Aligarh 202 002
4. Officer Incharge, NIC
Bachchan Babu Vs AMUAppeal No.632
Page 3 of 3