CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel: + 91-11-26161796
Decision No. CIC /OK/A/2008/00696/SG/0481
Appeal No. CIC /OK/A/2008/00696/SG
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Praveen K Sharma
121 Amit Apartments
Sector -13, Rohini
New Delhi
110085
Respondent 1 : Dr. S.S Awasthy
PIO
P.G D.A.V College, University of Delhi
Nehru Vihar, Ring Road
New Delhi
RTI filed on : 30/11/2007
PIO replied : 26/12/2008
First appeal filed on : 11/01/2008
First Appellate Authority order : 28/02/2008
Second Appeal filed on : 04/07/2008
The appellant sought following information:
Sl.No Information Sought PIO’s Reply
01 Was there any permission to collect The chairman and the members of the
money from students and the outsiders governing body were aware of the fund
for Golden Jubilee celebration of the collection drive right since its inception;
college and if YES please provide the the decision of fund raising committee was
copy of relevant document? taken by concern committee comprising 15
members of staff and with Bursa as its
Convener.
02 Was the permission from the Governing The funds were placed in a specific
body obtained to open account in a account with the Central Bank of India,
Bank to deposit said funds and if YES Extension Counter at PGDAV college,
please provide the copy of relevant New Delhi.
documents.
03 Who were the persons authorized to The Principal and the Bursar operates the
operate the bank account/ accounts? account.
04 Please let me know which bank those There is no obligation to provide this
accounts were opened and names of the information under RTI Act.
persons who operated those with the
account numbers.
05 How many receipt books were printed There is no obligation to provide this
and who were person authorized to information under RTI Act.
collect the money with receipt and
without receipt?
06 Out of the total collected money i.e. Rs No money has ever been sent out of that
18 lakhs how much money been spent fund
and on what account, also furnish the
relevant vouchers and the receipt.
07 How much balance is left in those Under RTI Act information cannot be
account or accounts? provided
The First Appellate Authority ordered:
Deposit a sum of Rs.20.00 on account, to enable the College to provide some of the
information sought by you.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Praveen K Sharma
Respondent: Dr. S.S.Awasthi PIO
The respondents contended that the ‘Golden Jubilee Fund’ was not covered under RTI.
However, on being asked the structure and functioning they accepted that it was fully in the
Control of college, which is a Public authority. Since this is the case, all details of the fund
would have to be provided. The appellant has been subsequently given information on points
4 and 7. Only the information on point 5 has not been provided.
Decision:
The appeal is allowed.
The respondent will provide the information ob point 5 before 20 December, 2008.
Decision made in the open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
11th Dec, 2008.
(For any further correspondence please mention the decision number in the letter, for a quick
disposal)