Central Information Commission
*****
No.CIC/OK/A/2008/00084
Dated: 18 July 2008
Name of the Appellant : Shri Puneet Gupta,
C-703, Panchdhara Plaza,
Behind Ocean Park,
Nehru Nagar, Ahmedabad.
Name of the Public Authority : Jamia Millia Islamia
Background:
Shri Puneet Gupta of Ahmedabad filed an RTI-application on 9 August
2007 with the Public Information Officer, Jamia Millia Islamia, seeking
information on 8 counts including the following:
(i) What were the minimum number of classes/number of hours,
required to complete the syllabus of a subject in a particular
graduation/post graduation course in a year and/or
term/semester?;
(ii) What were the minimum number of classes/hours required for the
completion of B.A (Hons) English and B.Sc. (Biotechnology) in the
years 2004-04, 2005-06 and 2006-07 and what are the minimum
number of classes/number of hours required to complete the
syllabus in the above said course?, etc.
2. The PIO vide his letter dated 28 August 2007 replied to his RTI-
application and asked the Appellant to submit Rs.80/- for photocopies of the
documents he required. The Appellant then filed an appeal with the first
Appellate Authority on 15 October 2007 and thereafter approached the Central
Information Commission with a Second Appeal on 3 December 2007.
3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the
matter on 14 July 2008.
4. Prof. Rocket Ibrahim, PIO, Shri S.M. Afzal, Registrar & Appellate
Authority and Shri Parvez Alam, represented the Respondents.
5. The Appellant, Shri Puneet Gupta, was present in person.
Decision:
6. The Commission heard both the sides and noted that the Respondents
maintained that they had given a complete reply to the RTI-application filed on
9 August 2007. According to the Appellant, he had not received this
information although according to the Respondents they had the proof of
despatch. On the other hand, when the Appellant filed his First Appeal on 15
October 2007, this was not received by the Respondents. Strange to say the
least, that the information sent by the Respondent does not reach the
Appellant and the First Appeal filed by the Appellant does not reach the
Respondents. However, now that both the parties are here, the Commission
directs the Respondents to hand over a copy of the information to the
Appellant. The Appellant may go over this response and in case he detects any
lacunae/shortcoming, he may write to the Respondents who will provide
further clarifications/additional information within 20 working days of receiving
the letter from the Applicant. However, the case will be treated as finally
closed in case there is no communication from the Appellant by 20 August 2008.
7. The Commission ordered accordingly.
Sd/-
(O.P. Kejariwal)
Information Commissioner
Authenticated true copy:
Sd/-
(G. Subramanian)
Assistant Registrar
Cc:
1. Shri Puneet Gupta, C-703, Panchdhara Plaza, Behind Ocean Park, Nehru
Nagar, Ahmedabad, Gujarat, 380015
2. The Public Information Officer, Jamia Millia Islamia, Maulana Mohammad
Ali, Jauhar Marg, New Delhi
3. The Appellate Authority, Jamia Millia Islamia, Maulana Mohammad Ali,
Jauhar Marg, New Delhi
4. Officer Incharge, NIC
5. Press E Group, CIC