CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001250/11939
Appeal No. CIC/SG/A/2010/001250
Relevant Facts
emerging from the Appeal
Appellant : Mr. Hemant Shukla
L-1/118 Sector-B, Priyadarshani
Colony Sitapur Road, Lucknow,
Uttar Pradesh
Respondent : Dr. S. S. Bisht
Public Information Officer & Chief Security Officer
Indira Gandhi National Open University (IGNOU)
Deputy Register, Indira Gandhi National
Open University, Maidan Garhi,
New Delhi-110068
RTI application filed on : 30/03/2009
PIO replied : 18/12/2009
First appeal filed on : ————–
First Appellate Authority order : ————–
Second Appeal received on : 11/05/2010 Notice of hearing sent on : 10/03/2011 Hearing held on : 09/04/2011 Information Sought:
The Appellant though 22 queries had sought information with respect to who is the controlling authority
of the IGNOU, whether Central Government Rules are applicable to IGNOU employees, educational
qualifications of all employees of IGNOU, whether IGNOU is bound to follow the guidelines and rules
of UGC, details of leave approved for IGNOU, details of contractual employees and their date of
appointment etc……………..
Reply of the PIO:
The PIO has provided point-wise information to the Appellant giving details copies of rules and wages
details.
First Appeal:
The complete information was not provided.
Order of the FAA:
Not mentioned.
Ground of the Second Appeal:
Complete information was not provided.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Dr. S. S. Bisht, Public Information Officer & Chief Security Officer; Dr. R. K. Diwakar,
AR(E-III_; Mr. M. V. Gautam, AR(Governance), Dr. Amit Chaturvedi, Regional Director (Lucknow)
and Mr. M. R. Siddiqui, AR(IGNOU) Lucknow;
The Respondents states that they have provided all the information available as per records. It
appears to the Commission that the respondent’s contention is correct. The Respondent has also stated
that if the Appellant wants he can come and inspect the relevant records.
Decision:
The Appeal is disposed.
The information available on the records 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
09 April 2011
(In any correspondence on this decision, mention the complete decision number.) (SM)