CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002284/5446
Appeal No. CIC/SG/A/2009/002284
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Krishan Lal,
E-16, Mukherjee Park, Tilak Nagar,
New Delhi-110018
Respondent : Mr. Jay Chanda
Public Information Officer
University of Delhi,
Main Campus,
Delhi- 110007
RTI application filed on : 07/04/2009
PIO replied : 05/05/2009
First appeal filed on : 18/05/2009
First Appellate Authority order : 16/06/2009
Second Appeal received on : 09/09/2009
S. No Information Sought Reply of the PIO
1. The names of officials who had The names of the following officials could be
initiated a note sheet on 18/05/1985 identified:
in which there was a wrong
interpretation of 3/4th span of period a) Mr BB Gupta, Section Officer.
of pay scale of Rs 550-900 as basic b) Mr BK Yadav, Assistant Registrar.
pay of Rs 810 as eligibility criteria c) Mr Madan Mohan, Registrar.
for placement in the selection grade d) Professor Gurbax Singh, Vice Chancellor.
of Rs 775-1000 wef 01/08/1976,
instead of 9 years of regular service. The remaining signatures could not be identified.
Action was taken on the appeal dated 01/10/1991
of Shri Krishan Lal vide office note dated
10/10/1991 (copy enclosed at F/ ‘A’).
2. Whether the eligibility criteria was a The cases of Mr Tirath Ram and others of the
pay of Rs 810 for placement in the Physics Deptt for placement in the selection grade
selection grade of Rs 775-1000. were taken up in another file on 21/07/1987 (copy
enclosed at F/ ‘B’)
b) The reason for exclusion of Mrs
Tirath Ram and others of Physics
Department in the initiated note
sheet submitted by concerned
officials.
First Appeal:
Unsatisfactory information provided by the PIO.
Order of the FAA:
The FAA concurred with the information provided by PIO and “therefore there was no
actionable point in the appeal”.
Ground of the Second Appeal:
Unfair disposal of the appeal by FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Krishan Lal;
Respondent: Mr. Jay Chanda, Public Information Officer;
All the information available had been provided to the Appellant. He has sought names of
certain people whose signatures are on the note sheet. The note sheet relates to the period 1985 to
1987. The names which can be identified by the present officers have been given to the
appellant. Some of the initials and signatures are not possible to identify. The copy of the note
sheet has also been given to the Appellant but he insists that the PIO or some present official
must identify the name of the person whose initials/signatures are on the note sheet. This is
almost impossible to do after a period of 20 years has elapsed. The appellant has a grievance that
certain wrong decisions were taken in the Delhi University in 1960s and 1980s affecting his
career. The resolution of this lies in a court and not under RTI.
Decision:
The Appeal is dismissed.
Information has been provided.
This decision is announced in open chamber.
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.
Shailesh Gandhi
Information Commissioner
10 November 2009
(In any correspondence on this decision, mention the complete decision number.)(RR)