Central Information Commission Judgements

Mr.Rajesh Mishra vs University Of Delhi on 8 January, 2011

Central Information Commission
Mr.Rajesh Mishra vs University Of Delhi on 8 January, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/000459/10835
                                                                     Appeal No. CIC/SG/A/2010/000459
Relevant Facts

emerging from the Appeal

Appellant : Mr. Rajesh Mishra
E-16, Mukherjee Park,
New Delhi – 110018.

Respondent : Mr. Jay Chanda
Public Information Officer & Dy. Registrar
University of Delhi
Main Campus, Delhi – 110007.

RTI application filed on             :       07/10/2009
PIO replied                          :       29/10/2009
First appeal filed on                :       24/11/2009
First Appellate Authority order      :       24/12/2009
Notice of Hearing sent on            :       22/12/2010
Hearing held on                      :       08/01/2011

Information Sought:

The Appellant Sought information regarding the admission in PHD Course during the tenure of Prof.
Sudhish Pachauri as a dean from 2007-09 and the tenure of Prof. Ramesh Gautam as a dean from 2004-

06. He further wanted to know about the name and details of merit and weightage of the candidates who
took admission during the said periods, minutes of interview for the Ph.D, details of marks obtained in the
interview, list of results, details of eligibility and criteria for the admission in Ph.D during the said
periods, list of criteria, if changed during the said period, copy of guidelines in this regard, copy of the
guidelines of Hindi Department, if there was any separate guidelines was for it for the admission in Ph.D
and number of admission which took in Hindi Department of Delhi University during the said periods.

Reply of the PIO:

The PIO vide his letter dated 13/10/2009 informed the Appellant that the concerned departments had been
forwarded the Application for obtaining information. Further the PIO vide his letter dated 22 &
23/10/2009 supplied the information as received from BRHS, Art Departments. He further informed that
the Art Deptt and BRHS were considering on the point no. 1 (a), (d) & (f) once again.

First Appeal:

Incomplete information received from the PIO.

Order of the FAA:

“1. After considering the Appeal, the Head, Department of Hindi, and the Chairman, BRS (Arts) are
directed to provide additional available information, if any, with respect to the OA directly to the
Appellant under intimation to the Information Section on or before
21.01.2010.

2. Further, the Appellant may inspect relevant files/documents with respect to his OA at a mutually
convenient date and time with the Chairman, BRS (Arts) and the Head, Department of Hindi on
Telephone No. 27662223 and 27666628 respectively on or before 21.01.2010.

3. The appeal is decided accordingly.”

Ground of the Second Appeal:

Incomplete information received from the PIO after FAA’s order.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. Rajesh Mishra;

Respondent : Mr. Jay Chanda, Public Information Officer & Dy. Registrar;

The Appellant has been given an inspection of the all the records and whatever records he wanted
has been provided to him. However, the Appellant states that the following photocopies of have not been
received by him:

    1-     Merit list for the year 2009.

Decision:
The Appeal is disposed.

The PIO is directed to provide the merit list for the year 2009 to the Appellant
before 15 January 2011.

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
08 January 2011
(In any correspondence on this decision, mention the complete decision number.)(GJ)