CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000751/11695
Appeal No. CIC/SG/A/2010/000751
Relevant Facts
emerging from the Appeal
Appellant : Mr. Brijesh Kumar
Kotwali Dehat, Room No. 21,
Mirzapur, Uttar Pradesh.
Respondent : Mr. N. K. Tiwari
Public Information Officer & Assistant Registrar
Banaras Hindu University
O/o The Registrar(Admin),
BHU – RTI Cell,
Varanasi -221005. U.P.
RTI application filed on : 03/11/2009 RTI transferred under 6(3) on : 06/11/2009 PIO replied : Not replied First appeal filed on : ------------- First Appellate Authority order : 12/01/2010 Second appeal received on : 19/03/2010 Information Sought: 1- Number of students admitted in B.Pharma, MSC and B.Ed courses for the session 2009-10. 2- Number of male and female students admitted in B.Pharma(Ayurvedic). 3- What was the last date for taking admission in B.Pharma(Ayurvedic). 4- What was the date by which B.Pharma classes should have been started. 5- What was the last date for taking admission in B.Ed and M.Sc. PIO's reply:
The PIO at BHU transferred the RTI application to Institute of Medical Sciences, Faculty of Ayurveda
for providing the information to the Appellant.
First Appeal:
The information was not provided.
Order of the FAA:
The information has been sent to the Appellant. Appeal is disposed.
Ground of the Second Appeal:
The PIO had not provided the information. The FAA had also decided the matter.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Dr. Awadesh Kumar, FAA & Dy. Registrar and Mr. N. K. Tiwari, PIO & AR;
The Respondent states that since the information was not held by Banaras Hindu University the
RTI application was transferred under Section -6(3) on 13/11/2009 to three different departments. The
Respondent shows that the three departments sent the information on 16/11/2009, 03/12/2009 and
05/12/2009 to the Appellant. The information appears to have been provided.
Decision:
The Appeal is disposed.
The information appears to have 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
26 March 2011
(In any correspondence on this decision, mention the complete decision number.) (SM)