CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002265/5350
Appeal No. CIC/SG/A/2009/002265
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Bal Ram Jha
C/o Mr. C. P. Singh
Banker’s Colony, Saraswati Vihar,
SLaxmi Sagar, Darbhanga.
Bihar.
Respondent : Mr. C. S. Kaniyal
Public Information Officer &
Dy. Registrar (Fin.)
Rashtriya Sanskrit Sansthan
56-57, Institutional Area, Janakpuri,
New Delhi – 110058.
RTI application filed on : 07/01/2009 PIO replied : 16/02/2009 First appeal filed on : 11/06/2009 First Appellate Authority order : Not Mentioned Second Appeal received on : 05/09/2009
The Appellant has sought following information which was related to JNB Adarsh Sanskrit
Mahavidyalaya Lagma, Darbhanga – 847407 (Bihar).
S. No. Information Sought Reply of the PIO
1. Whether the letter of the Chancellor Review committee was constituted as
(RSS, New Delhi) was analyzed by per the law. Rest of the information
the Committee constituted by the could be sought from the college.
Principal of the said college. Name of Request was being done from the
the expert of Sarvadarshan. Reason Principal.
for the receiving of inquiry letter dated
30/12/2008 by Dr. Trilok Jha
(Professor) of the said college.
2. Whether the Committee which was Review committee was constituted as
constituted for inquiry to appoint per the law. Mr. Piyushkant Dixit,
permanent staff on the post of Prof. B. N. Pancholi and Dr. Bhagirath
Sarvadarshan , was as per the rule. . Mishra was expert in Sarvadarshan.
Name of the expert of Sarvadarshan.
3. Whether the Adarsh Niyamavali or Provisions of the said college are the
Managemnt Committee was the base base conduct. In regular payscale there
to conduct the college. Reason for was no provisions of ad hoc
pending payment of Dr. Trilok Jha appointment but according to the
(Professor/ Sarvadarshan) who directives of the scheme, there was
appointed by the Committee under provision to keep temporary professor.
different law and rules of college. In addition to this, according to the para
17 of the scheme, no honorarium and
pay scale could be granted without the
approval of Govt. of India. Proposal of
ad hoc appointment was not approved
by the Govt.
4. Copy of the letter no. Copy of the letter could be sought from
RSKS/Adarsh35011/02-03/545 dated the said college.
22/09/2006 of the Registrar.
5. Details of the appropriate Section of As given in reply of query no. 3.
the ‘Adarsh Niyamavali’ under which
the views were given against the
proposed decision no. 11 (b) which
was taken under Section 9 and 11 of
Management Committee of the said
college.
6. Whether the pending payment of Dr. It was not possible. As given in reply of
Trilok Jha (Professor/ Sarvadarshan) query no. 3.
was possible.
7. Whether it was justified to neglect Dr. Information could be sought from the
Trilok Jha by Review Committee and said college.
Selection Committee.
First Appeal:
Unsatisfactory information received form the PIO.
Order of the FAA:
Not ordered.
Ground of the Second Appeal:
Information provided on points 1,2,3,4, 5,6 & 7 are not correct as per the rules of ‘Adarsh
Yojana’.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Absent;
The Appellant appears to have a grievance that the Rules of ‘Adarsh Yojana’ are not been
followed properly. For this he will have to agitate else where. The information appears to have
been provided.
Decision:
The Appeal is disposed.
The information had 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
03 November 2009
(In any correspondence on this decision, mention the complete decision number.)(GJ)