Central Information Commission
Mr. J.P.Singh vs Ministry Of Hrd, Govt. Of India on 12 February, 2009
CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC /SG/A/2008/00231/1597
Appeal No. CIC/SG/A/2008/00231
Relevant Facts emerging from the Appeal
Appellant : Mr. J.P.Singh,
Resident Editor,
Daily News Activist (DNA),
Tulsiani Plaza IInd Floor, 118A, M.G.Marg,
Civil Lines, Alahabad-211002.
Respondent 1 : Mr. Y.V.Ramakrishna Rao,
PIO, Ministry of HRD, Govt. of India Indira Gandhi National Open University, Maidan Garhi, New Delhi-110068.
RTI application filed on : 25/06/2008 PIO replied : 16/07/2008 First appeal filed on : 03/09/2008 First Appellate Authority order : 05/09/2008 Second Appeal filed on : 14/10/2008
The appellant had asked in RTI application for DEC's action, hidden agenda of DEC/UGC then under the former sacked secretary of UGC, DEC remained silent to the second fraud & complaints of innocent students of Distance Education, circular & Press coverage, deemed status of AAIDU, guidelines for provisional recognition of ODL institutions on DEC web-site.
Detail of required information:-
S. No. Information Sought. The PIO replied.
1. Please inform whether DEC's action was In connection with financial irregularities only to terrorise AAIDU & sparing them of any institution, it is submitted that for committing 300 Cr. Distance Education enquiring into financial irregularities etc. in Scam? a University, statutorily created by the State, is not under the Jurisdiction of the Distance Education Council. Only promotion, coordination and maintenance of standards and quality assurance of programmes come under the purview of the DEC.
2. In the above context, what were the hidden Does not pertain to DEC.
agenda of DEC / UGC then under the former sacked secretary of UGC?
3. Please inform me why DEC did not Please refer to response to query (1) it may recommend UGC for a CBI enquiry against also be informed that the DEC has Dr Rajendra Behari Lal VC, AAIDU, who accorded ex-post facto recognition to cheated distance education students the AAIDU, in the interest of students that had second time, collecting crores fraudulently already received qualifications till 2005 in the months of Jan. 2006 to March 2006, only.
despite press statement collecting crores fraudulently in the Month of Jan. 2006 to March 2006, despite press statement of Mr. Arjun Singh Minister MHRD in DEC 2005?
4. Please refer to the Circular No. F.6.1 DEC has accorded ex-post-facto (7)/2006 (CP-1) dated May 19, 2008 & recognition to AAIDU, in the interest of Press coverage dated 29 May, 2008 & 4 students that had already received June, 2008 respectively qualification, till 2005 only. The decision Please inform how has DEC alone issued has been approved by the joint UGC- such a vague letter to AAIDU dt. AICTE-DEC committee. For information 29/08/2007, when there has to be an on deemed to be status of AAIDU you may approved from Joint Committee of UGC, approach UGC directly. AICTE & DEC?
In the above context please inform me how has DEC nullified all AAIDU failed.
Please inform me what is the motive of DEC behind this shady deal? Why deemed status of AAIDU still exists?
5. Revised guidelines for provisional DEC has accorded ex-post-facto recognition of ODL Institutions on DEC recognition to AAIDU in the interest of web-site enclosed for your reference. students that had already received Please inform me how DEC spared/over qualifications, till 2005 only. looked its circulars & UGC's dt. Dec. 02, 23 Aug. illegal offshore campused & more In connection with financial irregularities than 105 unapproved coursed on/off etc. you are hereby informed that the campus? Please clear the above guidelines matter does not come under the jurisdiction to me & since when do the provisional of the distance education council only recognition commence? Please inform promotion coordination and maintenance when will DEC in the interest of the of standards and quality assurance of country and students recommended to programmes come under the purview of the UGC for a CBI probe into 300 Crore DEC. As such, it is submitted that DEC is Distance Education Scam? Please respond not empowered to intervene in such matters within time under RTI rules s hundreds of of the university and you may adopt proper off/on campus students of AAIDU lime of action or may take such steps as approach our press. deemed fit in this case.
The First Appellate Authority ordered: -
"The reply was given to you was based on the information available with the DEC. the Council is not empowered to initiate such action as desired by you. However, I would like to reiterate that keeping in mind the interest of students as well as the authority given to DEC, the necessary action has already been taken in providing the post facto approval to AAIDU till 2005. The above University was also accorded provisional recognition for one academic year 2007-08. The DEC also sent a team to visit the University and submit its report on the functioning of the distance education directorate for consideration of its request to continue recognition. The same will be place in the next Joint Committee Meeting of UGC-AICTE-DEC for further directions.
As you are appealing to the undersigned as the Appellate Authority. I fail to understand how to initiate action against Director, DEC who him self happens to be Appellate Authority. However, you may take any further course of action as you may desire."
Relevant Facts emerging during Hearing:
The following were present Appellant: Absent Respondent: Mr. Y.V. Ramakrishna Rao, PIO, The information appears to have been given to the appellant. The appellant is raising an important Public issue, but the Right to information can only ensure delivery of information. The appellant has pointed out that he wants the rule or proviso by which post- facto recognition was given. The respondent states that there is no such rule. The PIO must give this information to the appellant in writing.
Decision:
The Appeal is allowed.
The PIO will give the information stated above to the appellant before 25 February 2009.
This decision is announced in open chamber. Notice of this decision be given free of cost to the parties.
Shailesh Gandhi Information Commissioner February 12, 2009.
(In any correspondence on this decision, mentioned the complete decision number.)