Central Information Commission
Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
Bhikaji Cama Place, New Delhi110066
Web: www.cic.gov.in Tel No: 26167931
Case No. CIC/SS/A/2011/000163
Name of Appellant : Shri Chandan Kumar Chandan & others
Name of Respondent : Pt. Deendayal Upadhyaya Institute For The
Physically Handicapped
Date of Hearing : 20.04.2011
ORDER
Shri Chandan Kumar Chandan, Ms. Ruchika Yadav, & Ms. Priyanka Sarpal, the
appellants have filed this appeal dated 26.5.2010 before the Commission against Pt.
Deendayal Upadhyaya Institute for the Physically Handicapped (PDUIPH), New Delhi for
providing incomplete information to their RTI-request dated 17.3.2010, which came up for
hearing on 20.04.2011. One of the appellants, Ms. Ruchika Yadav was present in person,
whereas the respondents were represented by Shri S.C. Ranga, FAA, Ms. Tejender Kaur,
PIO, Shri G.V. Gupta, Lecturer and Shri G. Pandian, Lecturer.
2. The appellants filed RTI-request dated 17.3.2010 seeking information on five RTI-
queries –
“(1) Please provide a copy of all the classes taken by Mr. Sharad C. Ranga for the period Jan’05
to Dec’07 of students of Dept. of Prosthetics & Orthotics of all the batches; (2) Has Mr. Ranga
been on any leave during Jan’05 to Dec’07 period; (3)Has Mr. Ranga been on study leave
between period Jan’05 to Dec’07, if yes please provide copy of that; (4) If Mr. Ranga been on
study leave please provide copy of sanction letter for the study leave; and (5) Please provide a
copy of attendance register in which Mr. G.V. Gupta, Mr. Rakesh Rawat , Mr. Pandian and Mr.
Inder Vijay Singh as put their attendance. ”
The PIO vide letter No. INF/IPH/RTI/08-09/203/75/10 dated 13.4.2010 has provided point-
wise reply to the appellants.
-2-
Case No. CIC/SS/A/2011/000163
3. Aggrieved by the decision of PIO, the appellants preferred first-appeal on
19.4.2010 before FAA. The FAA vide order No. INF/IPH/RTI/08-09/203/271/10 dated
13.5.2010 has decided appellant’s first-appeal and provided information on Point No. 4 –
copies of relevant file notings.
4. After hearing the parties and on perusal of the relevant documents on file, the
Commission observed that the complete information, permissible under the RTI Act, has
been provided to the appellant within stipulated period.
The matter is accordingly disposed of t Commission’s end.
Sd/-
(Sushma Singh)
Information Commissioner
28.04.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Assistant Registrar
Address of the parties:
Shri Chandan Kumar Chandan, Ms. Ruchika Yadav & Ms. Priyanka Sarpal,
C/O Shri B.S. Yadav, Plot No. 63 & 64, Pocket 2, Block-H,
Sector-16, Rohini,
Delhi-110085.
The PIO,
Pt. Deendayal Upadhyaya Institute for the
Physically Handicapped,
4, Vishnu Digamber Marg,
New Delhi-110002.
The Appellate Authority,
Pt. Deendayal Upadhyaya Institute for the
Physically Handicapped,
4, Vishnu Digamber Marg,
New Delhi-110002.