1
Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal : No. CIC/DS/A/2011/000393
Appellant : Sh. S.C. Jain,
Ghaziabad
Public Authority : Sri Aurobindo College,
N.Delhi
(Sh. Hari Om, Prnicipal/AA,
Sh.Krishan
Lal, Ex.PIO, Sh.Rishi Pal, AO
& Sh.Chand
Ram, Ex.SO(Admn.)
Date of Hearing : 24 May 2011
Date of Decision : 24 May 2011
Facts
:
1. RTI application dated 3 July 2010 was preferred
before the CPIO, Shri Aurobindo College, New Delhi
seeking information through 4 points pertaining to
the meeting of the Committee of the Governing Body on
16 June 2008 – enclosed herewith as Annexure A.
2. Vide CPIO order dated 6 September 2010, the
appellant was directed to deposit an amount of Rs.
800 for obtaining information running into
approximately 400 pages in respect of point 4 off the
application. In respect of other points information
was provided.
3. Applicant preferred appeal dated 14 September
2010 before the first appellate authority.
4. Matter was decided vide FAA order dated 29
September 2011 in which additional information was
provided along with refund of excess amount of fees.
5. Not being satisfied by the above orders, the
appellant moved the Commission in second appeal. The
matter was heard today. Both parties were present as
above and made submissions.
Decision notice
6. After hearing both sides, the Commission directs
as follows:
Appeal : No. CIC/DS/A/2011/000393
2Point 1: Respondent is directed to provide copy
of the document bearing the signatures of the
appellant to show his presence at the meeting
held on 16 June 2008.
Point 2: Respondent is directed to provide
photocopy of the call letter sent to the
appellant directing him to be present at the
above mentioned meeting for personal hearing.
Point 3: information has already been provided by
the first appellate authority.
Information as above to be furnished within one
week of receipt of the order.
Point 4: Information sought under this point
covers the period 1973 – 30 April 2003.
Respondent has already provided part
information. They are directed to ascertain
whether the balance information is available
with them particularly in respect of the years
1973 – 1979 and for the month of June 2004. In
case the information has been destroyed as per
the approved schedule of maintenance/ destruction
of records, respondent will provide an affidavit
to the Commission with copy to the appellant
within three weeks of receipt of the order.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Copy to:
1. Shri S.C.Jain
11/226, Vasundhara,
Ghaziabad (UP)
2. The CPIO
Sri Aurobindo College,
Malviya Nagar
New Delhi110017
3. The Appellate Authority
Sri Aurobindo College,
Malviya Nagar
Appeal : No. CIC/DS/A/2011/000393
3
New Delhi110017
Appeal : No. CIC/DS/A/2011/000393