CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office),
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/000795/3890
Appeal No. CIC/SG/A/2009/000795
Relevant Facts
emerging from the Appeal:
Appellant : Mr. J.P. Singh, (Resident Editor),
Daily News Activst Tulsianni Plaza, IInd
Floor, 118-A, M.G. Marg Civil Lines
Allahabad-211001
Respondent : Mr. R.B.Singh
PIO,
Indian Institute of Information
Technology,
Deoghat, Jhalwa,
Allahabad-211012
RTI application filed on : 12.02.2009
PIO replied : 26.02.2009
First Appeal filed on : 28.02.2009
First Appellate Authority reply : 19.03.2009
Second Appeal received on : 18.04.2009
The Appellant had sought for information regarding following:
Details of grants received by institution from UGC/MHRD & others, right from the
beginning till date., list of professors/Readers/Lecturers and their appointment ,department
wise & their salary structure, details of Guest Lecturers engaged, details of the TDS
deduction faculty wise, details of payment made to the University of Allahabad, towards the
building/campus occupied by institution till date
The reply PIO:
This is to inform you that the RTI Act 2005 has been enacted to make informed citizens of
the country only.
The First Appellate Authority ordered:
Not mentioned/attached.
Relevant Facts emerging during Hearing on 1/06/2009:
The following were present:
Appellant : Absent
Respondent : Mr. Vinay on behalf of PIO Mr. R.B.Singh
The PIO has erred in refusing to provide the information to the appellant on the ground that
he had applied on the letterhead of the Daily News Activist and has stated that he is
Mr. J.P.Singh resident editor of Daily News Activist. The PIO in his written submission to
the Commission has stated that “the appellant has given application as representative of an
organization as Resident Editor,Daily News Activist, Allahabad. He is not entitled for
information as per settled view of the Hon’ble Central Information Commission.”
The order was reserved during Hearing.
Decision on 27 June 2009:
The Appellant has clearly signed as Mr. J.P. Singh and also written his name
below the signature. The mere use of any letterhead which may also give
information about the other activities of an individual citizen cannot be a ground
for claiming that the individual has not applied in his capacity as a citizen. The
RTI Application has been validly made by the Appellant.
The Appeal is allowed. The information be given to the Appellant before 15
July 2009
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
27 June 2009
(In any correspondence on this decision, mention the complete decision number.)
(Rnj)