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 1, Cited by 0]

Central Information Commission

Mrkrishan Kumar Khunte vs Ministry Of Human Resource Development on 23 September, 2015

                   CENTRAL INFORMATION COMMISSION
  (Room No.315, B­Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi 110 066)

               Prof. M. Sridhar Acharyulu (Madabhushi Sridhar)

                              Information Commissioner

                             (Video Conference, Bilaspur)

                                CIC/CC/A/2015/004475­SA
                                CIC/CC/A/2015/004476­SA
                                CIC/CC/A/2015/004477­SA
                                CIC/CC/A/2015/004478­SA
                                CIC/CC/A/2015/004479­SA
                                CIC/CC/A/2015/004480­SA
                                CIC/CC/A/2015/004481­SA
                                CIC/CC/A/2015/004482­SA
                                CIC/CC/A/2015/004483­SA
                                CIC/CC/A/2015/004489­SA
                                CIC/CC/A/2015/004495­SA
                                CIC/CC/A/2015/004496­SA
                                CIC/CC/A/2015/004498­SA



                                                  
                Krishan Kumar Khunte Vs. Guru Ghasidas University 

                              (Video Conference - Bilaspur)

                              Important Dates and time taken:

 CIC/CC/A/2015/004475­SA
 CIC/CC/A/2015/004476­SA
 CIC/CC/A/2015/004477­SA
 CIC/CC/A/2015/004478­SA
 CIC/CC/A/2015/004479­SA
 CIC/CC/A/2015/004480­SA
 CIC/CC/A/2015/004481­SA
 CIC/CC/A/2015/004482­SA

  RTI/CPIO:19­8/2­9­14(14)       FA/FAO:21­10/2­2­15(104)   2nd appeal: 16­6­2015



CIC/CC/A/2015/004475­SA TO 4483, 4489­SA, 4495.96,98­SA[13 FILES] 
                                Page 1
       Disposed of with directions      Hearing:17­09­2015                 Decision: 23­09­2015  


  
     CIC/CC/A/2015/004483­SA
     CIC/CC/A/2015/004495­SA
     CIC/CC/A/2015/004496­SA
     CIC/CC/A/2015/004498­SA

      RTI/CPIO:4­8/3­9­14(30)          FA/FAO:21­10/2­2­15(104)           2nd appeal: 16­6­2015

      Disposed of with directions      Hearing:17­09­2015                 Decision: 23­09­2015  


  


 Parties present:    


       Both the parties are present for video conference at NIC centre, Bilaspur. 



FACTS: 

CIC/CC/A/2015/004475­SA CIC/CC/A/2015/004483­SA CIC/CC/A/2015/004495­SA

2.   Appellant by his RTI application had sought information regarding   Shri Rajesh Mahule's  appointment.       PIO   replied   on   2/3.09.2014   providing   para­wise   reply.       Being   unsatisfied,  appellant filed first appeal.   Having received no reply from FAA,   appellant approached the  Commission in second appeal.

CIC/CC/A/2015/004476­SA

3.       Appellant   by   his   RTI   application   had   sought   information   regarding   Shri   Ravishankar  Pandey.   He wanted the copy of the documents submitted by him before appointment, his API  score, copy of the summary sheet, copy of the recommendations of the Selection Committee  etc.   PIO replied on 02.09.2014 providing para­wise reply.   Being  unsatisfied, appellant filed  first appeal. Having received no reply from FAA, appellant approached the Commission in  second appeal.

CIC/CC/A/2015/004475­SA TO 4483, 4489­SA, 4495.96,98­SA[13 FILES]  Page 2 CIC/CC/A/2015/004477­SA

4.   Appellant by his RTI application had sought information regarding Shri K.P Namdeo.  He  wanted the copy of the documents submitted by him before appointment, his API score, copy  of the summary sheet, copy of the recommendations of the Selection Committee etc.     PIO  replied on 02.09.2014 providing para­wise reply.  Being unsatisfied,  appellant filed first appeal.  Having received no reply from FAA, appellant approached the Commission in second appeal. CIC/CC/A/2015/004478­SA

5.   Appellant by his RTI application had sought information regarding Shri SH Bodakhe.  He  wanted the copy of the documents submitted by him before appointment, his API score, copy  of the summary sheet, copy of the recommendations of the Selection Committee etc.     PIO  replied on 02.09.2014 providing para­wise reply.  Being unsatisfied,  appellant filed first appeal.  Having received no reply from FAA, appellant approached the Commission in second appeal. CIC/CC/A/2015/004479­SA

6.   Appellant by his RTI application had sought information regarding Shri Alphana Ram.  He  wanted the copy of the documents submitted by him before appointment, his API score, copy  of the summary sheet, copy of the recommendations of the Selection Committee etc.     PIO  replied on 02.09.2014 providing para­wise reply.  Being unsatisfied,  appellant filed first appeal.  Having received no reply from FAA, appellant approached the Commission in second appeal. CIC/CC/A/2015/004480­SA CIC/CC/A/2015/004481­SA

7.   Appellant by his RTI application had sought information regarding Shri Abhishek Awasthi.  He wanted the copy of the documents submitted by him before appointment, his API score,  copy of the summary sheet, copy of the recommendations of the Selection Committee etc.  PIO replied on 02.09.2014 providing para­wise reply.   Being unsatisfied,   appellant filed first  appeal.  Having received no reply from FAA, appellant approached the Commission in second  appeal.

CIC/CC/A/2015/004482­SA CIC/CC/A/2015/004475­SA TO 4483, 4489­SA, 4495.96,98­SA[13 FILES]  Page 3

8.     Appellant by his RTI application had sought information regarding Shri Pradeep Samal.  He wanted the copy of the documents submitted by him before appointment, his API score,  copy of the summary sheet, copy of the recommendations of the Selection Committee etc.  PIO replied on 02.09.2014 providing para­wise reply.   Being unsatisfied,   appellant filed first  appeal.  Having received no reply from FAA, appellant approached the Commission in second  appeal.

CIC/CC/A/2015/004489­SA

9.   Appellant by his RTI application had sought information regarding Shri Sanjay Lanjhiana.  He wanted the copy of the documents submitted by him before appointment, his API score,  copy of the summary sheet, copy of the recommendations of the Selection Committee etc.  PIO replied on 02.09.2014 providing para­wise reply.   Being unsatisfied, appellant filed first  appeal.  Having received no reply from FAA, appellant approached the Commission in second  appeal.

CIC/CC/A/2015/004496­SA

10.   Appellant by his RTI application had sought information regarding Shri J Poonam Ekka.  He wanted the copy of the documents submitted by him before appointment, his API score,  copy of the summary sheet, copy of the recommendations of the Selection Committee etc.  PIO replied on 03.09.2014 providing para­wise reply.   Being unsatisfied, appellant filed first  appeal.  Having received no reply from FAA, appellant approached the Commission in second  appeal.

CIC/CC/A/2015/004498­SA

11.    Appellant by his RTI application had sought information regarding Shri C P Dewangan.  He wanted the copy of the documents submitted by him before appointment, his API score,  copy of the summary sheet, copy of the recommendations of the Selection Committee etc.  PIO replied on 03.09.2014 providing para­wise reply.   Being unsatisfied,   appellant filed first  appeal.  Having received no reply from FAA, appellant approached the Commission in second  appeal. 

DECISION: 

CIC/CC/A/2015/004475­SA TO 4483, 4489­SA, 4495.96,98­SA[13 FILES]  Page 4 CIC/CC/A/2015/004475­SA CIC/CC/A/2015/004476­SA CIC/CC/A/2015/004477­SA CIC/CC/A/2015/004478­SA CIC/CC/A/2015/004479­SA CIC/CC/A/2015/004480­SA CIC/CC/A/2015/004481­SA CIC/CC/A/2015/004482­SA CIC/CC/A/2015/004483­SA CIC/CC/A/2015/004489­SA CIC/CC/A/2015/004495­SA CIC/CC/A/2015/004496­SA CIC/CC/A/2015/004498­SA

12.    Both the parties made their submissions through video­conference from Bilaspur.  The  Commission   heard   the   submissions   and   perused   the   record   in   all   the   13(thirteen)   files  mentioned above.  The appellant is seeking same information regarding different people who  were   appointed   by   the   Public   Authority   as   per   the   recommendations   of   the   Selection  Committee.   When the Commission enquired from the respondent officer whether there are  any irregularities/complaints/inquiry against those persons, he denied about the existence of  any irregularity in their appointment.   In view of this, the Commission directs the CPIO to  provide the information as per the RTI Act,  after collecting costs from the appellant, within 15  days   from   the   date   of   receipt   of   this   order.     The   13(thirteen)   appeals   are  disposed   of  accordingly.    

  

 (M. Sridhar Acharyulu) Information Commissioner Authenticated true copy (Babu Lal) Deputy Registrar.

Address of the parties :

1. The CPIO under RTI Act,   CIC/CC/A/2015/004475­SA TO 4483, 4489­SA, 4495.96,98­SA[13 FILES]  Page 5 Guru Ghasidas University, RTI Cell,  Koni BILASPUR­495009
2. Shri Krishan Kumar Khunte Samudayak Bhavan, Civil Court Bilaspur­495009 (Chattisgarh State) CIC/CC/A/2015/004475­SA TO 4483, 4489­SA, 4495.96,98­SA[13 FILES]  Page 6