Central Information Commission Judgements

Sh. D. Pradeep Kumar. vs The Institute Of Engineers, … on 22 February, 2010

Central Information Commission
Sh. D. Pradeep Kumar. vs The Institute Of Engineers, … on 22 February, 2010
            CENTRAL INFORMATION COMMISSION
           Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                               File No. CIC/LS/C/2009/000623
Complainant                        -                 Sh. D. Pradeep Kumar.

Public Authority                   -                 The Institute of Engineers, Kolkata

Date of hearing                    -                 22.02.2010

Date of decision                   -                 22.02.2010


Facts

:-

The matter, in short, is that the complainant had appeared in Associate
Membership of the Institute of Engineers(AMIE) Examination conducted by the
Institute of Engineers (India). Vide his letter dated 8.5.2008, the appellant had
requested for the following information :-

“(a) Xerox copy of Answer sheet for the Following attempt given below
SUMMER 2005 Theory of structures – CV 04(44)
WINTER 2005 Design and Manufacturing – IC 01(21)
WINTER 2005 Management of systems – IC-02(22)
WINTER 2005 Water resources Engg – CV 05(45)
WINTER 2005 Structural Design – CV 07(47)

(b) List of name and address of unsuccessful Senior
technician/Technician in section B even after extended period of 6
years + 2 years extension period

(c) Whether the Institution has given extension even after extended
period of 6 years + 2 years to any members after implementation of
time limit restriction if so, why

(ii) Period for which information asked for 5 years.”

2. This was responded to by Dr. A.K. Gupta, Director(EEA) stating that the RTI
2005 is not applicable to the Institution in-question.

3. Dissatisfied with this response, the complainant had filed the present
complaint before the Commission.

4. Heard on 22.2.2010. The appellant is represented by Shri G. Ramakrishnan.
Regretably, nobody has appeared for the Institution of Engineers (India), Kolkata.

5. The matter in hand raises an important question of law. It would, therefore,
be expedient to provide another opportunity of hearing to the aforesaid Institution
before deciding this matter. Hence, fresh notice may be issued to Dr. A.K. Gupta,
Director(EEA), the Institution of Engineers(India), 8, Gokhle Road, Kolkata-700020,
to appear before the Commission on 25.3.2010 at 1210 hrs. to explain why RTI Act
is not applicable to his Institution. It is cautioned that if he or his representative
donot appear before the Commission on the above date, the matter will be decided
ex-parte.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.

(K.L. Das)
Assistant Registrar

Address :

1. Shri A.K. Gupta,
Director(EEA) & CPIO,
The Institute of Engineers(India),
8, Gokhale Road,
Kolkata-700020.

2. Shri Pradeep Kumar,
No. 35, Thiruvalluvar Street,
Dr. Radhakrishnan Nagar,
Thattanchavady, Puducherry-605009.