Central Information Commission Judgements

Mr. O.P. Rahi vs Nit Hamirpur on 12 August, 2009

Central Information Commission
Mr. O.P. Rahi vs Nit Hamirpur on 12 August, 2009
                  CENTRAL INFORMATION COMMISSION
                   Club Building, Opposite Ber Sarai Market,
                     Old JNU Campus, New Delhi - 110067.
                             Tel: +91-11-26161796

                                               Decision No. CIC/SG/A/2009/001551/4420
                                                      Appeal No. CIC/SG/A/2009/001551

Appellant                                    :Mr. O.P. Rahi
                                              Senior lecturer,
                                              Electric Engineering Department
                                              National Institute of Technology,
                                              Hamirpur- 177 005 (HP)

Respondent                                   : PIO,
                                               NIT Hamirpur,
                                               Hamirpur, Himachal Pradesh

RTI application filed on                     : 30/01/09
PIO replied                                  : 24/02/09
First Appeal filed on                        : 20/03/09
First Appellate Authority order              : 28/04/09
Second Appeal filed on                       : 22/06/09

Information sought:
 1) Details of the projects in terms of their number , name and faculty members in the
     capacity of Principal investigator, Co- Investigator , research member who handled as
     well as are handling them over the last five academic years.(year wise)
 2) Consultancy earned by each faculty member for the said period of time.
 3) Short term courses under TEQIP & MHRD organized individually for the said period of
     time.
 4) Papers published in Journals, national/international conferences by individual faculty
     members for the said period of time.
 5) The number of lectures delivered by individual faculty members under TEQIP/MHRD
     for the said period of time.
 6) List the extracurricular activities carried out by them for the said period of time.
 7) Individual score of faculty appraisal report for the said period of time.
 8) Score of feedback of individual faculty member for the said period of time for the said
     period of time.
 9) List of those members whose faculty appraisal score was below 3 on a five-point scale
     for the said period of time.
 10) List of those members whose faculty appraisal score was below 3 on a five-point scale
     for 2005-06.
 11) Letter vide which criteria of evaluation for faculty of appraisal has been established and
     letter vide which above criteria was circulated to the faculty.
 12) The no. of new subjects taught by individual faculty member for the first time during the
     last five academic years.

Reply Of The PIO:
Since the information asked for was voluminous, the Appellant was requested to access all
the information on the institute's website. And for the remaining information, if any, the
Appellant may obtain it from the respective department officer. In case of unavailability of
any information form both the sources the Appellant may approach the PIO.
 Grounds for First Appeal:
The Appellant did not receive the information he had sought.

Order of the First Appellate Authority:
The Appellant was advised to access the Institute's website as with the provision of the
internet connectivity both at the Appellant's office and residence. Furthermore the Appellant
was advised to visit the office of the PIO and get the desired information.

Grounds for Second Appeal:
The Appellant requires knowing his standing as a faculty member in the institute, and that
information has not been supplied.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: O.P. Rahi
Respondent: Absent
The Appellant has sought fairly voluminous information which is not available in the
Institute. It is regrettable that a faculty member who knows that this information is not
collected and available seeks to make every one work to provide information. The PIO has
offered the information at the various departments where the information is available and the
Appellant is advised to inspect the record and take the information.

Decision:

The appeal is dismissed.

The Appellant has sought voluminous information and not availed the information offered to
him at the various departments where the information is available.

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
12 August 2009

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