Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Central Information Commission

Shri Puneet Gupta vs Jamia Millia Islamia on 18 July, 2008

                        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