Central Information Commission Judgements

Mr. Faiz Usmani vs Aligarh Muslim University on 13 January, 2011

Central Information Commission
Mr. Faiz Usmani vs Aligarh Muslim University on 13 January, 2011
                                In the Central Information Commission 
                                                                            at
                                                                   New Delhi

                                                                                                       File No: CIC/WB/A/2010/000600­AD
Date of Hearing :  January 13, 2011

Date of Decision :  January 13, 2011


Parties:

             Appellant

             Faiz Usmani,
             Islamia School,
             Nagla Qila
             Aligarh­

             The Appellant was present.


             Respondents

             Aligarh Muslim University
             Office of the Asst. Finance officer,
             Finance & Accounts Department
             Aligarh­ 202 002 

             Represented by:  Nafees A Farooqui, Appellate Authority, Mohd. Afzal Ali, SO (Admn), Aftab Ahmed 
             Chaghtki, SO (Admn), Shakeel Ahmed, DFO, Nasir Ahmed, SO(Controller office(now retired))

Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                                  Decision Notice




The Commission noted that the Appellant was given a chance to put forth his grievance before the Public 

Authority. However, the Appellant failed to avail of it.  Hence the Commission holds that as such, no further 

action remains to be taken in this regard. As regards furnishing  of information,  the Commission accepts the 

Respondents' submission that they do not have records pertaining to the Appellant's RTI­queries, the same 

being more than 30 years old..  




Faiz Usmani Vs AMU Appeal No.600                                                                                     Page 1 of 4
                                 In the Central Information Commission 
                                                                            at
                                                                   New Delhi

                                                                                                       File No: CIC/WB/A/2010/000600­AD


                                                                         ORDER

Background

1. The Applicant filed his RTI­application before the CPIO on 03.11.2009. This application contained 

following queries:

(A) How much portion of salary was left unpaid to me during the period 1978­82 in SS Hall. 

How much portion of salary was left unpaid to me during 1983­95 in the controller’s office.

(B) A copy of the paper containing remarks of the then Vice­Chancellor Mr. Syed Hashim Ali (late) 

written by him on my request in his esteemed office probably in the year 1988 may kindly be 

provided to me.” 

2. The CPIO informed the Applicant  that the information sought by him was about thirty years old and 

no record corresponding to it was available in the office. He, however, requested the Applicant   to 

give some documents such as appointment order or  attendance report for that period so that they 

could examine his case.  The Applicant  thereafter, filed his 1 st­appeal before the Appellate Authority 

(AA) on 03.02.2010.   The AA, through  his  decision dated 27.03.2010, endorsed the CPIO’s reply 

and added that it was not open to the Appellant to take recourse of RTI to settle grievances.

Decision

3. During  the  hearing,  the  Respondents informed the Commission that the Appellant was a casual 

worker  in the office of the Public Authority and  that no information about the salaries paid to him is 

available since the salary was paid not from the salary head but from contingency.   They further 

stated that as per the Period of preservation of Records, Appendix IV, Sl No. 13 all Salary Vouchers 

Register  are to be  retained for a period of 1 year only,  and after that these were expected to be 

destroyed.  Hence any details of salary paid almost 30 years ago are not available on record. 

Faiz Usmani Vs AMU Appeal No.600                                                                                     Page 2 of 4

4. On the other hand, the Appellant argued that he had been writing several letters over the years  to 

the Public Authority to sort out his grievance.  The AA,  present during the hearing, pointed out that 

he, through a letter dated 03.04.2008, had invited the Appellant to come to the office of Registrar 

along with relevant papers to explain his case. However, the Appellant never turned up.  

5. After examining the records and upon hearing both sides, the Commission noted that the Appellant 

was given a chance to put forth his grievance before the Public Authority. However, the Appellant 

failed to avail of it.  Hence the Commission holds that as such, no further action remains to be taken 

in   this   regard.  As  regards   furnishing  of  information,    the  Commission  accepts  the  Respondents’ 

submission that they do not have records pertaining to the Appellant’s RTI­queries, the same being 

more than 30 years old..  

6. The appeal is disposed of with the above observation.

(ANNAPURNA DIXIT)
INFORMATION COMMISSIONER

AUTHENTICATED TRUE COPY 

(G.SUBRAMANIAN)
DEPUTY REGISTRAR

Cc:

1. Faiz Usmani
Islamia School,
Nagla Qila
Aligarh­

2. The Appellate Authority
Office of the Registrar,
Finance & Accounts Department
Aligarh Muslim University,
Aligarh­ 202 002 

3. Central Public Information Officer,
Aligarh Muslim University
Office of the Asst. Finance officer,

Faiz Usmani Vs AMU Appeal No.600                                                                                     Page 3 of 4
Finance & Accounts Department
Aligarh­ 202 002 

4. Officer In­charge, NIC

Faiz Usmani Vs AMU Appeal No.600                                                                                     Page 4 of 4