Central Information Commission Judgements

Ms.Veena Rani Taank vs Delhi University on 6 May, 2009

Central Information Commission
Ms.Veena Rani Taank vs Delhi University on 6 May, 2009
                CENTRAL INFORMATION COMMISSION
                    Club Building, Old JNU Campus,
                  Opposite Ber Sarai,New Delhi - 110067
                          Tel: + 91 11 26161796

                                           Decision No. CIC/SG/A/2009/000493/3104
                                                  Appeal No. CIC/SG/A/2009/000493

Relevant Facts

emerging from the Appeal

Appellant : Ms.Veena Rani Taank,
Staff Qurter-24, Hindu College,
Delhi University, Delhi-110007.

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

RTI application filed on           :      10/10/2008
PIO replied                        :      10/11/2008
First appeal filed on              :      16/12/2008
First Appellate Authority order           16/01/2009
Second Appeal filed on             :      23/03/2009

The Appellant had asked following information for Member of the College
Complaints Committee of Delhi University in her application under RTI Act, 2005:-

Particulars of Information sought:-

1. In all colleges of Delhi University had organized a College Complaints
Committee (CCC). How much total members in this committee.

2. How much members are being category wise SC/ST/General. Give separately
details?

3. How much members are being non-academic/General/SC/ST/Female. Give
separately details?

4. How long time period of CCC in Delhi University and the member of the CCC
can be choose 2nd time?

5. How much sheets are fixed for General/SC/ST/student?

The PIO replied.

The copy of the Ordinance – XV-D is provided to the appellant. The applicant
may, however, contact the College concerned to have information regarding Member of
the College Complaints Committee (CCC) of that College.

The First Appellate Authority ordered.

“The appellant, Ms Veena Rani Taank, had filed the original application (OA No.
1306 of 2008) before the PIO of the University under the RTI Act, 2005 (hereafter the
Act). The appellant’s request was regarding College Complaints Committee (CCC)
constituted under Ordinance XV (D). A copy of the ordinance was provided to the
appellant and was also advised to contact the colleges concerned for having further
details about the constitution of CCC in that college. Since the information sought by the
appellant has been provided. There is no further actionable point in the appeal.

Relevant Facts emerging during Hearing:

The following were present
Appellant : absent
Respondent : Mr. Jay Chanda PIO
The PIO has supplied the information to the appellant. The PIO has however asked to
contact the various colleges of the University for information relating to them. Whereas
the PIO is expected to transfer a RTI application to another Public authority, it is not
expected that the PIO will transfer an application to many different Public authorities.

Decision:

The Appeal is dismissed.

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

Shailesh Gandhi
Information Commissioner
6 May 2009

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