CENTRAL INFORMATION COMMISSION
Appeal No.2879/ICPB/2008
F. No. CIC/OK/C/2007/0126
October 6, 2008
In the matter of Right to Information Act, 2005 - Section 18/19
[Hearing on 01.10.2008 at 11.00 a.m.]
Appellant: Ms. Ekta Laskar
Public authority: Ramjas College
Dr. B.N. Ray, PIO
Parties Present: For Respondent:
Mr. A.K. Dubey, Registrar
Mr. Deepak Vats, Deputy Registrar
Mr. Rajendra Prasad, Principal
Ms. Ekta Lashkar-Appellant
Mr. Hemant Lashkar
DECISION
This matter was taken up for hearing on 01.10.2008, which was attended
by the appellant in person and the concerned officials from the public authority.
Originally this case was heard in the Commission by Hon’ble Commissioner, Dr.
O.P. Kejariwal and on the specific request of the appellant herein the matter is
before me for further adjudication. The matter was deliberated in detail from both
the appellant and the authorities. The Commission by his decision dated
17.5.2007 has issued that the appellant shall make an item-wise list of the
information that she is seeking for which she feels incorrect information has been
provided. As regards the question on HRA the respondents have been asked to
show to the appellant all the relevant records in the matter. When the status of
the case was ascertained from the public authority, the Principal/AA has clarified
that the appellant did not approach them after the aforesaid decision. The
Principal/AA has been instructed that whenever some directions are received
from the Commission they should have informed the appellant of their convenient
time for inspection of relevant records. Hence, the Principal & AA has been
directed during the hearing that he shall fix up an appointment with the appellant
on a mutually convenient date for carrying out inspection of the records as per
the directions of decision dated 17.5.2007. During the hearing itself it was
decided among the parties that the time suitable would be on 6.10.2008 at 11.00
a.m. Moreover, as and when the appellant files item-wise list of information
1
where she felt incorrect information, the CPIO is directed to provide clarification
within 15 days from the date of receipt of such list. The appellant has raised an
issue that the public authority has also been issued with show-cause notice by
the Commission in its decision dated 17.5.2007 and she wanted to know the
status of the same. It was told that it would be appropriate that the penalty
proceedings are pursued by the same Commissioner who has initiated the same.
Accordingly the Registry may transfer back this particular file to the Registry of
Hon’ble Dr. O.P. Kerariwal.
Let a copy of this decision be sent to the appellant and CPIO.
Sd/-
(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :
(Prem Singh Sagar)
Under Secretary & Assistant Registrar
Address of parties :
1. Dr. B.N. Ray, PIO, Ramjas College, University Enclave, Delhi-110007
2. Ms. Ekta Laskar, Annexe 2nd Floor, 24, B.D. Estate, Timarpur, Delhi-
110054
2