Central Information Commission Judgements

Mr.Bhagat Lal vs Ministry Of Human Resource … on 25 March, 2011

Central Information Commission
Mr.Bhagat Lal vs Ministry Of Human Resource … on 25 March, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                        Decision No. CIC/SG/A/2010/000417/11657
                                                                Appeal No. CIC/SG/A/2010/000417

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Bhagat Lal
                                           Central Library,

Hemwati Nandan Bahuguna Garhwal University
Shrinagar, Garhwal, Uttrakhand

Respondent : Dr. U. S. Rawat
PIO & Registrar
Hemwati Nandan Bahuguna Garhwal University
Shrinagar, Garhwal, Uttrakhand

RTI application filed on : 05/09/2009
PIO replied : 07/11/2009
First appeal filed on : 16/11/2009
First Appellate Authority order : 04/12/2009
Second Appeal received on : 17/02/2010

Sl. Information Sought PIO’s reply

1. Out of 418 posts how many posts were reserved Out of 418 posts 06 posts were approved
for General, SC/ST and OBC category. out of which 04 were for General and 02
were for reserved categories.

2. Complete category wise details i.e. how many As per query-01.
candidates for which category selected and how
many posts of which category are vacant.

3. Out of 418 posts what percentage was given to You may inspect the records on any
SC/ST category and how much was given to working day.
other categories.

4. How many posts were reserved by University for As per query-1.
these categories?

5. Copy of order by 418 posts were advertised. Copy of the order pages 01 to 21 enclosed.

First Appeal:

Point wise information mentioning category was not provided.

Order of the FAA:

The applicant had sought five queries in his RTI application and the PIO had replied to him on
07/11/2009 and 26/11/2009 but the applicant was not satisfied with the information provided hence he
filed the first appeal. PIO is directed to provide point wise information to the Appellant within 15
working days.

Ground of the Second Appeal:

No information was provided. The order of the First Appellate Authority was also not complied with.
Relevant Facts emerging during Hearing:
The following were present:

Appellant : Absent;

Respondent : Dr. Y. S. Farswan, Associate Professor on behalf of Dr. U. S. Rawat, PIO & Registrar;

He PIO claims that the information as per order of the FAA has been sent to the Appellant on
26/11/2009. It appears that this information has not been received by the Appellant.

Decision:

The Appeal is allowed.

The PIO is directed to send the information again to the Appellant before
30 March 2011.

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