CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003250/10758
Appeal No. CIC/SG/A/2010/003250
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Sanjeev Kumar
C-502A, Shivaji Gali, Chajjupur,
Shahdra, Delhi-110032
Respondent : Mr. Urmil Khanna
Public Information Officer &
Dy. Director of Education (North)
Directorate of Education
Government of National Capital Territory of Delhi
Lucknow Road, Timarpur,
Delhi-110054
RTI application filed on : 10/05/2010
PIO replied : Not enclosed
First appeal filed on : 11/06/2010
First Appellate Authority order : 07/07/2010
Second Appeal received on : 26/11/2010
Information Sought:
The applicant has asked 10 questions regarding his Annual Confidential Report of the year 2007-2008. He
has asked the reasons for deletion of ACR for certain years, the action taken on his applications and
various processes through which the A.C.Rs are marked according to prevalent rules.
Reply of the Public Information Officer:
Not enclosed.
Grounds for the First Appeal:
No reply by the PIO.
Order of the First Appellate Authority (FAA):
Order is reproduced below:
“During the course of hearing, it was informed by the PIO that there was a miscommunication between
the appellant and the HOS as the ACR was not reflected in the online system.
The appellant provided a hard copy of the ACR to the PIO during the course of hearing and the PIO
assured the appellant to resolve his grievance.
After going through the application, appeal and the statement of the PIO and the appellant, I am of the
view that the grievance of the appellant has been settled as such no directions to the PIO are required.
Appeal is disposed of accordingly.”
Grounds for the Second Appeal:
The grievance was not redressed by the PIO. The copy of ACR was also not provided.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Sanjeev Kumar;
Respondent : Mr. Urmil Khanna, Public Information Officer & Dy. Director of Education (North);
Mr. Udai Singh, Principal, RPBV Link Road, Karol Bagh Delhi;
The PIO has provided considerable information but is now directed to provide the following
information:
1- Query-04: The steps taken after 16/04/2010 about the ACR of the Appellant.
2- The ACR given to appellant reveals adverse remarks. The PIO will provide the basis on
which this remarks were given.
Decision:
The Appeal is allowed.
The PIO is directed to give the information as directed above to the Appellant before
20 January 2011.
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
03 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)