Central Information Commission Judgements

Mr. Jitendra Kumar Goel vs University Grants Commission on 30 December, 2009

Central Information Commission
Mr. Jitendra Kumar Goel vs University Grants Commission on 30 December, 2009
                                 CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                               Decision No. CIC/SG/C/2009/001445/6131
                                                                                 Complaint No. CIC/SG/C/2009/001445

Complainant                                            :           Mr. Jitendra Kumar Goel
                                                                   150, Green College,
                                                                   Hanshi Road,Bhiwani
                                                                   Haryana

Respondent                                              :          Public Information Officer
                                                                   Under Secretary
                                                                   University Grants Commission
                                                                   35-Feroze Shah Road, New Delhi-110001

Facts

arising from the Complaint:

Mr. Jitendra Kumar Goel had filed a RTI application with the PIO, UGC on 11/07/2009
asking for certain information. Since no reply was received within the mandated time of 30 days,
he had filed a Complaint under Section 18 of the RTI Act with the Commission on 10/10/2009.
On this basis, the Commission issued a notice to the PIO on 26/10/2009 with a direction to
provide the information to the Complainant and further sought an explanation for not furnishing
the information within the mandated time.

Subsequently, the Commission received a letter dated 10/11/2009 from the PIO/US, UGC
wherein copy of the information being provided to the Complainant vide letter dated 20/08/2009
was enclosed. On perusal of the information, it has been observed that on Query No.3,
information provided is incomplete; information has not been provided in regard to the second
part of the query which sought details/photocopy of the property on which the hostel building
was built. Further, no information has been provided on Query No.6 of the RTI Application.

Decision:

The Complaint is allowed.

The PIO is directed to provide the information as mentioned above to the Complainant
by 25/01/2010.Proof of dispatch of information should be sent to the Commission (Under
Secretary & Deputy Registrar) before 29/01/2010. Further, the PIO is directed to submit a
written explanation to show cause as to why penalty should not be imposed and disciplinary
action be recommended against him under Section 20 (1) & (2) of the RTI Act before
29/01/2010.

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, 2005.

Shailesh Gandhi
Information Commissioner
30/12/2009
(For any further correspondence in this matter, please quote the file no. mentioned above)(SP)