Central Information Commission Judgements

Mr. Krishan Lal vs University Of Delhi (Mhrd) on 9 February, 2009

Central Information Commission
Mr. Krishan Lal vs University Of Delhi (Mhrd) on 9 February, 2009
                 CENTRAL INFORMATION COMMISSION
                        Room No. 415, 4th Floor,
                      Block IV, Old JNU Campus,
                          New Delhi -110067.
                         Tel: + 91 11 26161796

                                                Decision No. CIC /SG/A/2008/00306/1551
                                                       Appeal No. CIC/SG/A/2008/00306

Relevant Facts

emerging from the Appeal

Appellant : Mr. Krishan Lal,
E-16, Mukherjee Park, Tilak Nagar,
New Delhi-110018.

Respondent                            :      Mr Deepak Vats,
                                             Deputy Registrar & C.P.I.O,
                                             University of Delhi (MHRD),
                                             Main Campus, Delhi-110007.

RTI application filed on              :      22/07/2008
PIO replied                           :      22/08/2008
First appeal filed on                 :      25/09/2008
First Appellate Authority order       :      31/10/2008
Second Appeal filed on                :      22/12/2008

Detail of required information:-

The appellant had asked in RTI Application that kindly provide under
mentioned information in respect of following post, permanent Academic
Council/Executive Council and approved by UGC (1965) under IIIrd five year plan
ending on 28/02/1966 regarding……..


   Designation/Department         Academic/Non-Academic         Substantive Scale of Pay
                                  Non-Teaching Post             Approved by UGC
   1.   Artist
        CAS in Botany, DU         ............................                     ............................

   2. Research Associate          ............................                     ............................
      CAS in Botany, DU

   3. Assistant Registrar
      Examination Branch, DU............................                           ............................

The PIO replied:-

This has reference to the above original application. It is informed that the post of
Artist in the Department of Botany was created vide Executive Council Resolution No.
305 dated 27th January. 1963 under third five year plan. This is a Non-Academic Post and
the University Grants Commission had approved the pay scale of Rs. 210-10-290-15-320-
EB-15-425 for the post.

No post of Assistant Registrar was created under Third Five Year Plan.
The information in respect of the post of Research Association under Third Five Year Plan
could not be traced.

The appellant can prefer an appeal against the decision before the Appellant
Authority with in 30 days. The name and particulars of the Appellate Authority are as
under: – Dr. A.K.Dubey, Registrar, University of Delhi, Delhi-110007, Telephone-
27667853.

The First Appellate Authority ordered:-

“After considering the appeal, it is informed that the posts of Assistant Registrar
and Artists are not teaching posts and the post of Research Associate is an academic post.
No public interest would be served in undertaking a research on the status of these posts
under Third Five Year Plan.”

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Krishan Lal
Respondent: Mr. Deepak Vats PIO
The appellant has been provided all the information. He seeks to establish that he was
treated unjustly in terms of salary when he was in service. He insists that evidence of this
must be given to him. He seeks grievance redressal which is beyond the scope of RTI.

Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
February 09, 2009.

(In any correspondence on this decision, mentioned the complete decision number.)