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/2008/00996/SG/0388
Appeal No. CIC/OK/A/2008/00996/
Relevant Facts
emerging from the Appeal
Appellant : Mr. Faisal Zia Siddiui,
Lecturer in Civil Egg. Section,
University Polytechnic,
Aligarh Muslim University, Aligarh.
Respondent 1 : Prof. S. Iqbal Ali,
Principal & PIO
Aligarh Muslim University,
(Admin-Teaching), University Polytechnic,
Aligarh-202 002.
RTI application filed on : 17/04/2008
PIO replied : 03/05/2008
First appeal filed on : 07/05/2008
First Appellate Authority order : 05/06/2008
Second Appeal filed on : 12/07/2008
S. No. Information Sought The PIO Reply
The Appellant had been filed an The original papers were received in the Dean's Office,
application under RTI Act,05 Faculty of Egg. & Tec. On 20-03-08. Hence, latter D.No.
seeking information as follows: 384/FZS/CEs dtd. 17-04-08 has been transferred to the
1. Certified copy of the Dean, Faculty of Egg. & Tech. under Section 5(4) & 5(5)
Memorandum/Letter submitted by RTI Act, 05 for furnishing the information as well as
the students of 2nd year Diploma in copy of the aforesaid document along with the notings of
Civil Egg (B2C) to the Dean, Officers/Functionaries to you.
Faculty of Egg & Tech.
2. Certified copy of the file notings of As above
various officers/ functionaries on
the said Memorandum/Letter of the
students.
3. The total calculated attendance of Information is not available in the form as you have
students of 2nd year Diploma in desired. Therefore, you may visit this office on any
Civil Egg (B2C), University working day under prior intimation to the undersigned
Polytechnic form Jan 1st, 08 to Feb and inspect the required documents.
29th 08.
The First Appellate Authority Ordered:
The matter is disposed off. As all required information has been provided.
Relevant Facts emerging during Hearing:
The following were present
Appellant: . Mr.Faisal Zia Siddiui,
Respondent: Mr. Syed Ali Iqbal
The papers presented before the Commission show that points 1 and 2 were first transferred
from the Principal Polytechnic to the Dean Faculty of Engineering and Technology on
20/3/2008. The Dean’s office has transferred it to the Registrar vide D.No. 3115 on
20/3/2008, after which nothing has been done. The Registrar has behaved in an irresponsible
manner by not replying to this.
Regarding point 3 the respondent submits that they do not maintain the record in the way
required by the appellant and are prepared to give an inspection as originally offered.
Decision:
The appeal is allowed.
The registrar will provide the information on points 2 and 3 to the appellant before 20
December, 2008.
Mr. S. Iqbal Ali will provide inspection of the attendance register for the year 2007-
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.)