In the Central Information Commission
at
New Delhi
File No: CIC/WB/A/2010/000631AD
Date of Hearing : December 28, 2010
Date of Decision : December 28, 2010
Parties:
Applicant
Shri Janardan Kumar
Plot No.347
Pindarkom
P.O. - Tetari Namkum
Ranchi 834 010
The Applicant was not present for the hearing
Respondent
All India Council for Technical Education
7th Floor, Chander Lok Building
Janpath
New Delhi
Represented by : Dr.Derle D.V, CPIO & Director and Shri D.R.Bhagat, PIO & UDC
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/WB/A/2010/000631AD
ORDER
Background
1. The Applicant filed an RTI Application dt.15.2.10 with the PIO, AICTE seeking information against 25
points with regard to BIT Mesra for the period 20072010. On not receiving any reply, he filed an
appeal dt.12.4.10 with the Appellate Authority. On still not receiving any reply, he filed a second
appeal dt.15.6.10 before CIC.
Decision
2. During the hearing, the Respondents submitted that the RTI Application was transferred to the
PIO(Approval Bureau) on 15.2.10 for providing information directly to the Appellant.
3. The Commission after hearing the submission by the Respondents and having noted that the
information is being sought in a large number of questions ie. 25 questions and that it also relates to
a large no. of issues including admission, reservation, seat distribution, copies of log registers from
2001 to 2008 etc. holds that tha same is voluminous and that the exercise of compiling the same
would disproportionately divert the resources of the Public Authority . Hence u/s 7(9) of the RTI Act
the Commission directs the PIO (Approval Bureau) to allow inspection of files by the Appellant over a
period of three to four days during working hours and to provide him with attested copies of
documents he requires free of cost upto 100 pages and to charge Rs.2/ per page as photocopying
charges for the remaining. The entire exercise to be completed by 5.2.11 and the Appellant to
submit a compliance report to the Commission by 10.2.11.
4. The Commission also directs the PIO (Approval Bureau) to show cause as to why a penalty of
Rs.250/ per day (Maximum Rs.25000) should not be levied on him for not responding to the RTI
Application within the stipulated time period as prescribed in the RTI Act. He may submit his
written response to the Commission by 4.2.11. The PIO, AICTE is directed to forward a copy of this
order to PIO(Approval Bureau).
5. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Janardan Kumar
Plot No.347
Pindarkom
P.O. – Tetari Namkum
Ranchi 834 010
2. The Public Information Officer
All India Council for Technical Education
7th Floor, Chander Lok Building
Janpath
New Delhi
3. The Appellate Authority
All India Council for Technical Education
7th Floor, Chander Lok Building
Janpath
New Delhi
4. Officer Incharge, NIC