In the Central Information Commission
at
New Delhi
File No: CIC/WB/A/2010/000981AD
Date of Hearing : January 14, 2011
Date of Decision : January 14, 2011
Parties:
Applicant
Shri Manmohan
Secretary
Matrabasha Vikas Parishad
K9, Anand Parbat
New Delhi 110 005
The Applicant was present during the hearing.
Respondents
Commission for Scientific & Technical Terminology
Department of Higher Education
West Block VII, R.K.Puram
New Delhi
Represented by : Shri Ram Bahadur, PIO and Shri Bhimsen Behera, ASO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
The Commission after hearing the submissions of both sides directs the CPIO, MHRD as follows:
i) to provide point wise information to the RTI application as available in the records.
ii) In the event records are not available/traceable, the PIO to provide an affidavit to the
Commission with a copy to the Appellant affirming the fact that the records related to the information
sought are not available while providing reasons for the same.
In the Central Information Commission
at
New Delhi
File No: CIC/WB/A/2010/000981AD
ORDER
Background
1. The Applicant filed an RTI application dt.18.3.10 with the PIO, MHRD. He stated that that the
CSTT is composed of one Chairman and 6 members. The Director of the Central Hindi Directorate
will be nonmember secretary of the Commission and that the Chairman and members of the
Commission will be nominated by the Govt. of India and shall hold office for a period of three years
and will be eligible for reappointment. In this context, he sought information against 3 points including
the number of members who were nominated during the last 10 years, if nobody is nominated the
reasons thereof and for how long there were no nominations etc.. The PIO, CSTT on receipt of the
RTI application from MHRD on 31.3.10 replied on 22.4.10 stating that information is being gathered.
On not receiving any reply, the Applicant filed an appeal dt.21.5.10 with the Appellate Authority who
in turn replied on 14.7.10 stating that as per records, no information is available with them. Being
aggrieved with the reply, the Applicant filed a second appeal dt.17.8.10 before CIC.
Decision
2. During the hearing, the Respondents submitted that since the information is not available with them,
the application was forwarded to the M/o HRD on 13.7.10 since it is the Ministry which is responsible
for appointing such members.
3. The Commission after hearing the submissions of both sides directs the CPIO, MHRD as follows:
i) to provide point wise information to the RTI application as available in the records.
ii) In the event records are not available/traceable, the PIO to provide an affidavit to the
Commission with a copy to the Appellant affirming the fact that the records related to the information
sought are not available while providing reasons for the same.
4. The information/affidavit to be provided by 20.2.11 and the Appellant to submit a compliance report
by 25.2.11. The PIO, CSTT is directed to forward a copy of the Order to CPIO, MHRD for
necessary action.
5. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Manmohan
Secretary
Matrabasha Vikas Parishad
K9, Anand Parbat
New Delhi 110 005
2. The Public Information Officer
Commission for Scientific & Technical Terminology
Department of Higher Education
West Block VII, R.K.Puram
New Delhi
3. The Appellate Authority
Commission for Scientific & Technical Terminology
Department of Higher Education
West Block VII, R.K.Puram
New Delhi
4. Officer Incharge, NIC