Central Information Commission Judgements

Mr.Saurabhgoel vs Indian Institute Of Technology , … on 9 April, 2011

Central Information Commission
Mr.Saurabhgoel vs Indian Institute Of Technology , … on 9 April, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2010/001270/11942
                                                                  Appeal No. CIC/SG/A/2010/001270

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Saurabh Goel
2/2378/C, Renuvila,
Narayanpuri, Saharanpur, UP

Respondent : Mr. A.Thirunavukarasu
Public Information Officer & Registrar
Indian Institute of Technology, Madras
Registrar, Chennai-600036

RTI application filed on : 29/09/2009
PIO replied : 29/10/2009
First appeal filed on : 09/12/2009
First Appellate Authority order : Not mentioned.

Second Appeal received on            :       17/05/2010
Notice of hearing sent on            :       11/03/2011
Hearing held on                      :       09/04/2011

Information Sought:

(1). Does a candidate possessing a degree of B.Tech (ECE) from Uttar Pradesh Technical
University, Lucknow in 2006 has the requisite qualification for admission to M.Sc
Mathematics course provided by IIT.

Reply of the PIO:

(1). No.

First Appeal:

Not satisfied with the reply provided by the PIO.

Order of the FAA:

Not mentioned.

Ground of the Second Appeal:

Not satisfied with the information provided by the PIO.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Absent;

Respondent : Mr. A.Thirunavukarasu, Public Information Officer & Registrar on telephone through
no. 044-22578008;

The Commission has observed that the PIO has provided the appropriate information to the
Appellant. The Appellant appears to be contesting the basis on which IIT Madras looks at the
qualifying criteria. This is not the matter that can be adjudicated by the Information Commission.
Decision:

The Appeal is dismissed.

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
09 April 2011
(In any correspondence on this decision, mention the complete decision number.) (SM)