Central Information Commission Judgements

Prof .Kussum Lata Kedia vs Ministry Of Hrd on 11 December, 2008

Central Information Commission
Prof .Kussum Lata Kedia vs Ministry Of Hrd on 11 December, 2008
                  CENTRAL INFORMATION COMMISSION
                      Room No.415, 4th Floor, Block IV,
                     Old JNU Campus, New Delhi 110066.
                           Tel: + 91-11-26161796

                                             Decision No. CIC /OK/A/2008/00550/SG/0473
                                               Appeal No. CIC /OK/A/2008/00550/SG

Relevant Facts

emerging from the Appeal:

Appellant : Prof .Kussum Lata Kedia
Executive Director
Shasakiya Sanchalak Mandal
Gandhi Vidya Sansthan,
Rajghat, Varanasi

Respondent 1 : Rachna Jain
PIO
Indian Council of Social Science Research
Ministry of HRD, P.O. No. 10528
Aruna Asaf Ali Marg, New Delhi.

RTI filed on                         :      10/01/2008
PIO replied                          :      30/01/2008
First appeal filed on                :      07/02/2008
First Appellate Authority order      :      05/03/2008
Second Appeal filed on               :      09/07/2008

The appellant sought following information:
Sl.No Information Sought PIO’s Reply
01 Please furnish the details of fees paid to Following are the details:

Advocate Bijay Bahadur Singh of a. Rs.1,00,000/- dated 04.01.2005
honorable high cort of Allahabad in the b. Rs. 75,000/- dated 18.01.2005
case of GIS by ICSSR. Please mention c. Rs.15,840/- dated 18.01.2005
the dates. d. Rs. 65,000/- dated 31.03.2005
e. Rs.97,000/- dated 20.09.2005
f. Rs. 4,62,511/- dated 15.09.2006
g. Rs. 91,558/- dated 21.09.2006
h. Rs 16,500/- dated 04.06.2007
02 Give the details of money spent on Information is available with institution.

various litigation from the grant to GIS;
please furnish the fees details paid to
Advocate Bijay Bahadur Singh since
1994 from the toatal money spent on
the litigations.

03 In the cases where GIS has paid the fees Yes
to Advocate Bijay Bahadur Singh, were
ICSSR in the opposite party to the
case?

The First Appellate Authority ordered:
Again given the information.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Ms. Rachna Jain, PIO
The respondent states that information on point 1 and 3 has been provided.
They also state that the Gandhi Institute of Studies was being given finance earlier but since
the last two years no finance is being given to the Institute. They have no way to access the
information asked for at point 2.

Decision:

The appeal is dismissed.

Decision made in the open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
11th Dec, 2008.

(For any further correspondence please mention the decision number in the letter, for a quick
disposal)