Central Information Commission Judgements

Mr. Saikat Dalui vs University Of Delhi on 21 April, 2009

Central Information Commission
Mr. Saikat Dalui vs University Of Delhi on 21 April, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi -110067
                        Tel: + 91 11 26161796

                                            Decision No. CIC /SG/A/2009/000283/2826
                                                   Appeal No. CIC/ SG/A/2009/000283

    Relevant Facts emerging from the Appeal:

   Appellant                         :      Mr. Saikat Dalui
                                            Room No - 72, Jubilee Hall,
                                            Delhi University (D.U)
                                            Delhi - 110007.

   Respondent                        :      Mr. Deepak Vats,
                                            Dy. Registrar & PIO
                                            University of Delhi
                                            Main Campus, Delhi - 110007.

   RTI application filed on          :      02/09/2008
   PIO replied                       :      26/09/2008
   First Appeal filed on             :      01/10/2008
   First Appellate Authority order   :      31/10/2008
   Second Appeal filed on            :      24/02/2009

Detail of required information:-
       The Appellant had asked following question regarding the complete information
about the rules and regulation of General Body Meeting (GBM) of Jubilee Hall
(University of Delhi) under the RTI Act, 2005:-
   1) What is the rules and regulation of students GBM?
   2) How much it is applicable to the authority? Is it possible for the hostel authority
       to avoid such decision, which has taken by GBM (followed by each and every
       rules)?
   3) What were the main agendas of students GBM, which was held on 19th
       December, 2005 in the common room of Jubilee Hall? What kind of decision had
       taken on that GBM held on 19th December 2005? Did hostel authority apply that
       GBM decision practically for the smooth function of Jubilee Hall? Is that practice
       still going on please give in details?
   4) If such decision has taken by GBM and also that decision applied or practiced
       practically for more than one year and after that can it be possible to demolish or
       stop that practice with out any concern of GBM?
 PIO replied.
         PIO replied that "This has reference to the above original application. It has been
informed by the provost, Jubilee Hall that the information related to Students Union and
its General Body Meetings is not maintained by the Hostel".
.

First Appellate Authority ordered:

First Appellate Authority ordered “After considering the appeal, no relief can be
granted to the appellant because the information is not maintained by the Hostel”.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Saikat Dalui
Respondent : Mr. Deepak Vats PIO
The PIO reiterates that no records of the Student’s Union are maintained by the Hostel.
Hence no information can be given as mentioned in the order of the PIO.

Decision:

The appeal is dismissed.

No information which has been demanded is available.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
21 April, 2009

(In any correspondence on this decision, mentioned the complete decision number.)