Central Information Commission Judgements

Shri Dewakar Gupta vs All India Council For Technical … on 25 August, 2008

Central Information Commission
Shri Dewakar Gupta vs All India Council For Technical … on 25 August, 2008
                        Central Information Commission
                                      *****

No.CIC/OK/A/2008/00879

Dated: 25 August 2008

Name of the Appellant : Shri Dewakar Gupta
5, Green Avenue
Dev Puram, Link Road
Muzaffar Nagar,

Name of the Public Authority : All India Council for Technical Education

Background:

Shri Dewakar Gupta of Muzaffarnagar, filed an RTI-application with the
Public Information Officer, All India Council for Technical Education, New Delhi,
on 13 September2007, seeking information relating to the S.D. College of
Management and S.D. College of Pharmacy, Muzaffarnagar, affiliated to the
AICTE.

2. The PIO vide his letter dated 13 September 2007 acknowledged his RTI-
application and stated that the required information would be supplied to him
on receipt of the same from the concerned Bureau. On 27 September 2007 and
26 November 2007, the PIO replied to the RTI-application. Not satisfied with
the reply of the PIO, the Appellant filed an appeal with the first Appellate
Authority on 26 November 2007 and, thereafter, approached the Central
Information Commission with a Second Appeal on 6 February 2008.

3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the
matter on 1 August 2008.

4. Dr. Nirendra Dev, PIO and Dr. Tabasum Naqvi, Director & Appellate
Authority, represented the Respondents.

5. The Appellant, Shri Dewakar Gupta, was present in person.

Decision:

6. The Commission heard both the sides in a case where the Appellant
wanted information on the records maintained by the Respondents regarding the
SD College of Management and SD College of Pharmacy. As these are in the
public domain, the Commission sees no difficulty in the Respondents opening up
these records for the Appellant’s inspection. This may be done by 10 September
2008 after the two sides have fixed up a time mutually convenient. The
Applicant is authorized to get photocopies and documents that he desires.
During the hearing, the Appellant pointed out that there were some vital
records which the Respondents should have had with them but were not there.
The Commission directs him to take up this issue with the higher authorities
themselves in case it is violation of the provisions/rules/guidelines of the
Institution.

7. The compliance of this Order may be communicated to the Commission
either in person or by phone (No. 26185088) on 12 September 2008 at 3.00 p.m.

8. The Commission ordered accordingly.

Sd/-

(O.P. Kejariwal)
Information Commissioner
Authenticated true copy:

Sd/-

(G. Subramanian)
Assistant Registrar

Cc:

1. Shri Dewakar Gupta, 5, Green Avenue, Dev Puram, Link Road, Muzaffar
Nagar

2. The Public Information Officer, All India Council for Technical Education,
7th Floor, Chanderlok Building, Janpath, New Delhi

3. The Appellate Authority, All India Council for Technical Education, 7th
Floor, Chanderlok Building, Janpath, New Delhi

4. Officer Incharge, NIC

5. Press E Group, CIC