Central Information Commission Judgements

Shamsher Sing Sandhu vs St. Theresa’S Convent School, … on 24 March, 2009

Central Information Commission
Shamsher Sing Sandhu vs St. Theresa’S Convent School, … on 24 March, 2009
                   CENTRAL INFORMATION COMMISSION
                          Room No. 415, 4th Floor,
                        Block IV, Old JNU Campus,
                            New Delhi - 110067.
                           Tel : + 91 11 26161796

                                                    Decision No. CIC /SG/C/2009/000217/2402
                                                       Complaint No. CIC/SG/C/2009/000217

Complainant                                :        Shamsher Sing Sandhu
                                                    Kothi # 533, Sector-7
                                                    Urban Eastate
                                                    Karnal, Haryana

Respondent                                 :        The Principal
                                                    St. Theresa's Convent School
                                                    Kunjpura Road, Karnal
                                                    Haryana

Facts

arising from the Complaint:

Mr. Shamsher Sing Sadhu had filed a RTI application with the Principal, St.
Theresa’s Convent School on 16/01/2009 asking for certain information.

On perusal of the complaint it is found that, the Principal of St. Theresa’s Convent
School has replied, ‘ ‘It (the school) does not receive any grant from any Government or
semi Government department.’ The school has therefore claimed it is not a Public
authority as defined in the RTI act.

The complainant has given no grounds challenging the claim of the school of not
being a Public authority. Hence the complaint is not sustainable, since the RTI act only
applies to Public authority as defined by Section 2 (h).

Decision:

Complaint is dismissed

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
March 24, 2009.

For any further communication with the Commission please mention the decision No. given at the top.