CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/000536/13439
Complaint No. CIC/SG/C/2010/000536
Relevant Facts
emerging from the Complaint:
Complainant : Mr. Rajendra Singh Banga,
S/o Sh. Mehar Singh Banga,
House No.629,Sector-47A,
Chandigarh.
Respondent : Mr. R. K. Bandyopadhyay
CPIO& Dy. Secretary
Ministry of Human Resource Development
Department of Higher Education,
Technical Section-III
Shastri Bhawan,New Delhi
RTI application filed on : 22/09/2009
Complaint notice sent on : 20/04/2010
Information sought:-
The appellant wants the following information:-
1.The Appellant seeks information as to whether reply to the RTI Application letter no.
36789/RTI/271/7/EIA dated 8th April,2009 and letter no. dated 10th July,2009 correct or not or E.W.C
Branch Delhi is correct.
2.There is usually 3 years diploma course but in CME Pune, it is 2 years, whether these both are same
because there is even ITI Diploma course for 2 years.
3.Whether 2 years Diploma holders are eligible for the post of JE,as Qualification for the post of J.E is 3
year Diploma course or 2 years ITI course.
4.Whether Mechanical Engineering and Production + Industrial Engineering same.
Ground of the Complaint:
Information not provided by PIO.
Reply from PIO:-
No Reply
Submissions received from the PIO:
1. The complainant submitted the transfer letter of RTI Appeal to the Director & CPIO,Technical
Section-III,MHRD,New Delhi.
2. Vide letter dated 30/12/2009,F.No.22-2408/2009.RIA,The concerned PIO submitted that the query
should be answered by the Advisor,All India Council for Technical Education,4th Floor,NBCC
Place,Bheesma Pitamaha Marg,Lodhi Road,New Delhi-110003.
Submissions received from the Complainant:
1. The Complainant, Mr. Rajinder Singh,vide letter dated 24/03/2010 submitted before the
commission by which the CPIO concerned was to furnish the feedback with reference to his letter
dated 22/09/2009 has elapsed, but information sought has not yet been provided to him.
2. The Complainant submitted to the Government of India,Ministry of Human Resources
Development of Higher Education Technical Section-II no.18-118/2009 TS-II of 20 Nov,2009.
Relevant Facts emerging during Hearing:
The following were present
Complainant: Absent;
Respondent : Mr. R. K. Bandyopadhyay, CPIO& Dy. Secretary;
The PIO states that had been received by him but has been misplaced. He has now provided
notification of 01/02/2009 to the Complainant and also transferred the RTI application to AICTE on
08/07/2011 since the information is available with AICTE.
Decision:
The complaint is allowed.
The PIO appears to have provided information held by him and also transferred the
RTI application to PIO, AICTE.
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
14 July 2011
(In any correspondence on this decision, mention the complete decision number.)(SH)