Central Information Commission Judgements

Mr.Piyush Ranjan vs Navodya Vidyala Samiti on 26 August, 2009

Central Information Commission
Mr.Piyush Ranjan vs Navodya Vidyala Samiti on 26 August, 2009
                      CENTRAL INFORMATION COMMISSION
                       Club Building, Opposite Ber Sarai Market,
                         Old JNU Campus, New Delhi - 110067.
                                 Tel: +91-11-26161796

                                                          Decision No.CIC/SG/A/2009/001643/4583
                                                                Appeal No. CIC/SG/A/2009/001643

Appellant                                    :     Mr.Piyush Ranjan,
                                                   C/o Sri Mahendra Prasad Singh,
                                                   Mohalla-Biratpur,
                                                   Distt. - Aurangabad (Bihar)-824101.

Respondent                                   :     Mr. Madan Pal
                                                   Public Information Officer
                                                   Navodya Vidyala Samiti
                                                   Regional Officer, Boring Road,
                                                   Patna - 13.

RTI application filed on                     :     16/01/2009
PIO replied                                  :     06/02/2009
First Appeal filed on                        :     13/03/2009
First Appellate Authority order              :     31/03/2009
Second Appeal Received on                    :     04/07/2009

Information sought:
Appellant sought information regarding following:
   1.      Certified copy of letter dated F-2-2 (15)/S.A/NVS/PTR/P2008/43222 dated 13/01/2009
   2.      Certified copy of visitors register in which Appellant's elder brother appeared on
           27/11/2008.

PIO's Reply:
Information was provided to the Appellant.

Grounds for First Appeal:
Appellant stated that he submitted Rs. 30/ to get information. Appellant alleged that misleading
information had been provided. He requested to provide desired information and give guideline to PIO.

Order of the First Appellate Authority:
FAA stated that Appellant could get information appearing at NVS, Patna on 13/04/2009.

Grounds for Second Appeal:
Misleading information had been provided by the PIO. Appellant stated that he requested only copy of
mentioned document/letter. He did not pray for inspecting or seeing the files.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent
Respondent: Mr. Madan Pal, PIO
The PIO shows that all the relevant information has been provided to the Appellant. Since the
Appellant is not happy he has also been offered an inspection of the files. Based on the papers shown
to the Commission it appears that information has been provided adequately.
Decision:

The appeal is dismissed.

The information has been provided.

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
26 August 2009

(In any correspondence on this decision, mention the complete decision number.)Rnj