Central Information Commission Judgements

Mr Bidyut Chakrabarty vs University Of Delhi on 3 December, 2008

Central Information Commission
Mr Bidyut Chakrabarty vs University Of Delhi on 3 December, 2008
                        CENTRAL INFORMATION COMMISSION
                           Room No. 415, 4th Floor, Block IV,
                          Old JNU Campus, New Delhi -110066.
                                 Tel: + 91 11 26161796

                                                    Decision No. CIC /OK/A/2008/00992/SG/0385
                                                              Appeal No. CIC/OK/A/2008/00992/

Relevant Facts

emerging from the Appeal

Appellant : Mr Bidyut Chakrabarty,
Dept. of Political Science,
University of Delhi,
Delhi-110007.

Respondent 1                             :       Mr. Deepak Vats,
                                                 PIO
                                                 University of Delhi,
                                                 DU main Campus,
                                                 Delhi-110007.

RTI filed on                             :       09/04/2008
PIO replied                              :       19/05/2008
First appeal filed on                    :       16/05/2008
First Appellate Authority order          :       Not mention.
Second Appeal filed on                   :       24/06/2008


The First Appellate Authority Ordered:

The Appellant had filed an application regarding M.Phil Course in the Dept. of Political Sciences,
University of Delhi. The relevant questions are as under:

(i). what are the rules and procedure for enlisting the names of supervisor for M. Phil dissertation in
the Dept. of Pol. Science?

(ii). Who are enlisted as supervisor for students working on M.Phil dissertation in the 2007-08
academic session? Please give me details.

(iii). Who were enlisted as supervisor for students for M.Phil dissertation in the 2006-07 academic
session? Please give details.

(iv). Is there any exclusion in 2007-08 academic session? If so please give details.

(v). what was/were reason/reasons for such exclusion of teachers from supervision who supervised
preparation of M.Phil dissertation in the earlier (2006-07) academic session?

The PIO replied:

The application has been filed on the official letter head in the capacity of Professor. The RTI under
Section 3 of the Act is available to citizens only and not to organization or to persons acting in their
official capacity and therefore, the original application is not maintainable as such.

The First Appellate Authority Ordered:

Not mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. Deepak Vats, PIO
The respondent has refused the information on the ground that the appellant has used the
letterhead of the University. Since the appellant has applied as an individual, this denial is not
sustainable.

Decision:

The appeal is allowed.

The information will be provided to the information before 20 December, 2008.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties

Shailesh Gandhi
Information Commissioner
3 December, 2008

(Any correspondence on this decision, mention the complete decision number.)