CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/001068/3894
Appeal No. CIC/SG/A/2009/001068
Relevant Facts
emerging from the Appeal:
Appellant : Sh. Ratan Lal
C/o Dr. Shard Kumar,
Hallu Sarai Sabhal, Moradabad
UP-244 302
Respondent : Mrs. Rominder Randhawa
PIO,
All India Council for Technical Education,
7th Floor, Chander Lok Building, Janpath,
New Delhi-110 001
RTI application filed on : 18.03.2009
PIO replied : 25.03.2009
First Appeal filed on : Not mentioned
First Appellate Authority order : Not mentioned
Second Appeal received on : 08.05.2009
The appellant had sought for information regarding
The details of information sought by the appellant are following:
Sl.No Information sought for The reply of PIO
1. Do you have proof for taking action On receipt of representation with
against exploitation of students in Engg. relevant evidence, alleging harassment
College? And do you take action. due action is initiated by the Grievance
Cell
2. Regarding letter no.-FA/- Yes, the Council issued notice vide its
101/DPG/AICTE/2008/272 dated- letter no. F. No-1-
10.04.2008 Did you give order by 101/DPG/AICTE/208/272 dated 10th
writing letter to Director Institute of April 2008 vide which advise to refund
Engineering & Technology, Dr.RML fee by April 28, 2008 was given.
University, Faizabad, UP for returning
total fee to Shri Daksh till 25.04.2008
3. Has fee been returned to Shri Daksh? If The Council has no information whether
not then why?, and what punitive action fee has been refunded or not to Sh.
taken against Institute of Engg., Daksh by the Institute of Engineering
Faizabad by you? If not then till which and Technology, Dr. R.M.L University,
date you are going to take action. Faizabad. A reminder to the institute on
its response to the notice has been sent
wherein directions for response have
been advised latest by April 30, 2009
4. Regarding letter no.-FA/- Yes, the Council issued notice vide its
101/DPG/AICTE/2008/272 dated- letter no.- F. No-1-
10.04.2008 Did you give order to J.P 101/DPG/AICTE/208/253 dated 10th
Institute of Engineering & Technology April 2008 vide which advise to refund
Merut-250001, for returning total fee of fee by April 28, 2008 was given.
Shri Daksh till 28.04.2008?
5. Has the fee been returned? If not then The Council has no information whether
did you take punitive action if not then the fee has been refund or not to Sh.
till which date you are going to take Daksh by J.P.Institute responded vide its
action? letter dated 23.04.2008 to the notice
letter of AICTE regarding refund of fee.
This has been informed to Sh. Daksh
vide the Council’s letter dated 7th May
2008.
The First Appellate Authority ordered:
Not mentioned
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent
Respondent : Mrs. Rominder Randhawa, PIO
The PIO shows that all the information has been given to the appellant. The appellant is
seeking refund of fee for which the PIO states that AICTE has only a recommendatory role
presently.
Decision:
The Appeal is dismissed.
The information has been provided to the appellant by the PIO.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
29 June 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(Rant)