Central Information Commission Judgements

Mr.Ketan Pradyumnabhatt vs Indian Institute Of Management … on 12 August, 2011

Central Information Commission
Mr.Ketan Pradyumnabhatt vs Indian Institute Of Management … on 12 August, 2011
                                  1


             Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

            Appeal : No. CIC/SG/A/2010/900127­DS

 Appellant /Complainant       :       Sh. Ketan Pradyumna 
Bhatt, Ahmedabad      
Public Authority        :     Indian Institute of 
                        Management, 
                        Ahmedabad (Sh Albert Xavier, CPIO 
                        and 
                        Sh. M.V. Pillai, FAA - through 
                        video
                        Conferencing)

Date of Hearing               :       22 July 2011 & 12 August 
2011    
Date of Decision              :       12 August 2011
      
Facts

:­ 

1. Appellant submitted RTI application dated 1 June 
2009   before   the   CPIO,   Establishment   Officer,   Indian 
Institute   of   Management,   Ahmedabad   to   obtain 
information through 7 points pertaining to the guest 
lecture   of   Information   Commissioner,   Shri   Sailesh 
Gandhi   at   the   Institute   in   July   2009   –  enclosed 
herewith as Annexure A. 

2. Vide     CPIO   order   dated   27   June   2009,   part 
information   was   furnished   however   information   as 
requested   under   points   5   and   6   was   denied   on   the 
grounds   that   the   video   of   the   guest   lecture 
constituted   Education   Material   and   was   therefore 
covered under IPR and Copyright Act and on account of 
the fact that information sought was not clear.

3. Appellant   preferred   appeal   dated   29   July   2009 
before the First Appellate Authority.

4. Matter   was   decided   vide   FAA   order   dated   3 
September 2009 through which directions were given to 
the   CPIO   to   provide   additional   information   on   some 
points. 

5. Not being   satisfied with the above orders, the 
appellant   preferred   second   appeal   before   the 
Commission. 

6. Matter   was   heard   today   through   audio 
conferencing   with   both   parties.     Both   parties   were 
heard from Ahmedabad.

Appeal : No. CIC/SG/A/2010/900127­DS
2

Decision Notice

7. Both parties have been heard. Commission directs 
as follows with reference to the RTI application : 

Point : 5  Commission     does   not   accept   the 
argument   of   the   respondent   that   it   is   the 
Institute   who   holds   the   copyright   to   the   said 
material   as   classroom   material.   Information   to 
be   provided   to   the   appellant.   Third   party   has 
already informed the Commission that he   has no 
objection to this disclosure.

Point : 6  The reading of this point makes it 
quite obvious that the   appellant seeks to have 
information   pertaining   to   the   facilities 
provided by the Institute to the guest speaker. 
Information as requested to be provided. 

8. Information to be furnished within four weeks of 
receipt of the order. 

s
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel. No. 011­26105027

Copy to:­

1. Shri Ketan Pradyumna Bhatt 
“OM”, 1,  Gunjan Park
AMC Office Road, Thaltej Lake
Ahmedabad­380059(Gujarat)

2. The CPIO
Indian Institute of Management
Vastrapur
Ahmedabad­380015 (Gujarat)

3. The Appellate Authority
Indian Institute of Management
Vastrapur
Ahmedabad­380015 (Gujarat)
 

Appeal : No. CIC/SG/A/2010/900127­DS
3

 
    

Appeal : No. CIC/SG/A/2010/900127­DS