Central Information Commission Judgements

Mr.Bhupeshgupta vs Directorate Of Education, Gnct, … on 29 April, 2010

Central Information Commission
Mr.Bhupeshgupta vs Directorate Of Education, Gnct, … on 29 April, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                      Decision No. CIC/SG/A/2010/000718/7609
                                                            Appeal No. CIC/SG/A/2010/000718
Relevant Facts

emerging from the Appeal:

Appellant                            :         Mr. Bhupesh Gupta
                                               H-3, Aruna Nagar,
                                               Majnu ka Tila, Civil Lines,
                                               Delhi - 110054.

Respondent                           :         Mr. Marcel Ekka
                                               Public Information Officer &

Asstt. Director of Education(ACT)
Directorate of Education (ACT Branch),
GNCTD
Old Secretariat, Delhi – 110054.


RTI application filed on             :         14/12/2009
PIO replied                          :         13/01/2010
First appeal filed on                :         15/01/2010
First Appellate Authority order      :         Not ordered
Second Appeal received on            :         18/03/2010
Hearing Notice sent on               :         26/03/2010
Hearing held on                      :         29/04/2010

Information Sought:

Details of all such schools which has been allocated land by the Govt. organization at rebate.

Reply of the PIO:

Details of school has been given (enclosed).

Ground of First Appeal:

Incomplete information received from the PIO.

First Appellate Authority ordered:

Not ordered.

Ground of the Second Appeal:

No information received from the PIO and no action taken by the FAA.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. Bhupesh Gupta;

Respondent : Mr. Marcel Ekka, PIO & Assistant Director(Act.);

The Appellant states that there are some schools which have been given land by the
Government and which should have EWS quota which are not listed in the information provided
by the PIO. The PIO states that he has given information based on the records. It appears that
there may be some confusion on this matter. The Commission directs the PIO to put a column in
the list of DOE Unaided Schools in which it is shown whether the school has been given land
and is expected to have EWS quota. The PIO states that he will ensure that this is done before
15 May 2010.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information about schools which should have EWS
quota in the list of DOE Unaided Schools by 15 May 2010.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
29 April 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)