Central Information Commission Judgements

Mr. R P Mishra vs Indian Institute Of Technology, … on 22 February, 2010

Central Information Commission
Mr. R P Mishra vs Indian Institute Of Technology, … on 22 February, 2010
                       CENTRAL INFORMATION COMMISSION
                        Club Building, Opposite Ber Sarai Market,
                          Old JNU Campus, New Delhi - 110067.
                                  Tel: +91-11-26161796

                                                             Decision No. CIC /SG/C/2009/001779/6933
                                                                Complaint No. CIC/SG/C/2009/001779

Complainant                               :          Mr. R P Mishra
                                                     R/o 71, Pradhan Gate
                                                     Nankari, IIT-Kanpur
                                                     Uttar Pradesh

Respondent                                 :        Public Information Officer,
                                                    Indian Institute of Technology, Kanpur
                                                    P.O- I.I.T Kanpur, U.P-208016


Facts

arising from the Complaint:

In the present matter the Commission had registered a complaint under Section 18 of the
RTI Act based on the Complainant’s letter dated 03/12/2009. However, the Commission has
observed that the aforesaid letter dated 03/12/2009 was not a Complaint under Section 18 of the
RTI Act, but in the nature of a grievance against IIT Kanpur. Further, on the basis of this letter
the Commission had issued a notice to the PIO, IIT Kanpur on 29/12/2009 with a direction to
provide information on the Complainant’s RTI Application dated 25/09/2009 (which was
enclosed with his Complaint).

The Commission has received a letter dated 08/01/2010 from the PIO, IIT, Kanpur. It has
been brought to the Commission’s notice vide PIO’s aforesaid letter that the RTI Application
dated 25/09/2009 was not filed in the name of the Complainant but in the name of Mr. D.P Dixit.
Therefore, the Commission cannot take further action on this matter.

Decision:

Complaint is dismissed.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
22/02/2010

(For any further correspondence in this matter, please quote the file no. mentioned above)(SP)