CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002389/5518
Appeal No. CIC/SG/A/2009/002389
Relevant Facts
emerging from the Appeal:
Appellant : Mr. N C Tiwari,
C/o Apna Swadist Food Corner,
Opp Reliance Fresh, Maujpur Main Road,
Delhi- 110053.
Respondent : Mr. Jay Chanda
Public Information Officer
University of Delhi,
Main Campus,
Delhi- 110007.
RTI application filed on : 30/01/2009
PIO replied : 27/02/2009
First appeal filed on : 09/03/2009
First Appellate Authority order : 30/03/2009
Second Appeal received on : 13/07/2009
Date of Notice of Hearing : 12/10/2009
Hearing Held on : 13/11/2009
Information Sought (on the basis of Advertisement No CEMDE/Proj/Advt-01/08 which invited
applications for the post of Research Associates, Junior Research Fellow and other posts, in
Employment News 3-9 January, 2009).
i) Name and designation of the authority who had given the advertisement in the
Employment News.
ii) Copy of office order of the advertisements.
iii) Education qualifications and age limit for the post of Consultants.
iv) Copy of approval of DDA/Biodiversity Foundation for the post of Consultant.
v) Duration and tenure of all the projects.
vi) Total number of applications received for the posts.
vii) List of applicants (name, age and qualifications) who had applied for the posts.
Reply of PIO.
The PIO mentioned that selection process for the posts of consultants and other posts started
from the date of appearance of advertisement (3rd January, 2009). Public information that was
available was published vide advertisement No CEMDE/Proj/Advt-01/08 in Employment News
3-9 January, 2009. The rest of the information can be provided only after selection process is
over.
First Appeal:
Unsatisfactory information provided by the PIO.
Order of the FAA:
The FAA directed the Director, CEMDE and Project-in-charge to provide information to the
queries 1 to 5 directly to the Appellant. FAA further directed the Director to provide information
by 30th April to the queries 6 and 7 if the last date of submission of applications had passed and
the list of applicants prepared.
Ground of the Second Appeal:
Non compliance of orders of FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Absent;
The PIO vide his letter dated 22/10/2009 informed the Commission that the same matter
has already been decided by the Commission in Decision number CIC/SG/A/2009/001999/5053
dated 7 October 2009.
Decision:
The appeal is infructuous.
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
13 November 2009
(In any correspondence on this decision, mention the complete decision number.)(RR)