Central Information Commission
Srikanth Sreedhar vs Department Of Higher Education on 6 June, 2024
के न्द्रीय सूचना आयोग
Central Information Commission
बाबा गंगनाथ मागग,मुननरका
Baba Gangnath Marg, Munirka
नई दिल्ली, New Delhi - 110067
नितीय अपील संख्या / Second Appeal No. CIC/DHEDU/A/2023/625197
Srikanth Sreedhar ... अपीलकताग/Appellant
VERSUS
बनाम
CPIO:
Department Of Higher Education
New Delhi ...प्रनतवािीगण/Respondent
Relevant dates emerging from the appeal:
RTI : 07.04.2023 FA : 12.04.2023 SA : Nil
CPIO : 12.04.2023 FAO : 17.05.2023 Hearing : 04.06.2024
Date of Decision: 06.06.2024
CORAM:
Hon'ble Commissioner
_ANANDI RAMALINGAM
ORDER
1. The Appellant filed an RTI application dated 07.04.2023 seeking information on the following points:
Mr. Pawan Kumar uploaded the attached document for CPGRAMS Grievance No. MINHA/E/2022/01883.
Hence, I want MINISTRY OF EDUCATION OF GOVT. OF INDIA to produce the document that serves as PROOF that I gave CONSENT to NITK to share postal address with my stalker A Mahesha.Page 1 of 3
If the MINISTRY transfers this RTI Application to NITK or if the MINISTRY ACCEPTS THAT THE MINISTRY DOES NOT HAVE PROOF, it will be an admission by the MINISTRY that the Ministry lied via CPGRAMS without VERIFYING if what NITK is alleging is TRUE and I will press criminal charges against the Ministry for the COVER UP OF THE INSTITUTIONAL MURDER of the student Anand Pathak and protecting my stalkers and those involved in corruption in Hostel Scam.
2. The CPIO replied vide letter dated 12.04.2023 and the same is reproduced as under:-
"The details sought do not come under the ambit of the information as defined under section 2(f) of the RTI Act, 2005. Information sought are basically queries and the CPIO is not supposed to create information or to interpret information or to solve problems or to redress grievance raised by applicant or to furnish replies to hypothetical questions. Only such information can be provided which already exists and is available or in the possession lawfully with the CPIO."
3. Dissatisfied with the response received from the CPIO, the Appellant filed a First Appeal dated 12.04.2023 alleging that the information provided was incomplete, false and misleading. The FAA vide order dated 17.05.2023 upheld the reply given by the CPIO.
4. Aggrieved with the FAA's order, the Appellant approached the Commission with the instant Second Appeal dated Nil.
5. The appellant remained absent and on behalf of the respondent Shri Pawan Kumar, Under Secretary, attended the hearing in-person.
6. The respondent while defending their case inter alia submitted that the appellant had sought hypothetical information which was not squarely covered within the definition of "information" under Section 2 (f) of the RTI Act. Further, there was no proof on material record that he consented to disclose his postal address to a third-party.
Page 2 of 37. The Commission after adverting to the facts and circumstances of the case, hearing the respondent and perusal of records, observes that the CPIO has provided an appropriate reply to the RTI Application as per the provisions of the RTI Act. Further, in the absence of the Appellant to plead his case or contest the CPIO's submissions, the Commission finds no scope of intervention in the matter. Accordingly, the appeal is dismissed.
Copy of the decision be provided free of cost to the parties.
(Anandi Ramalingam) (आनंिी रामललंगम) Information Commissioner (सूचना आयुक्त) दिनांक/Date: 06.06.2024 Authenticated true copy Col S S Chhikara (Retd) (कनगल एस एस निकारा (ररटायर्ग)) Dy. Registrar (उप पंजीयक) 011-26180514 Addresses of the parties:
1. The CPIO Ministry Of Education, Department Of Higher Education, Shastri Bhawan, New Delhi - 110001
2. Srikanth Sreedhar Page 3 of 3 Recomendation(s) to PA under section 25(5) of the RTI Act, 2005:-
Nil Powered by TCPDF (www.tcpdf.org)