Central Information Commission Judgements

Mrs. Ritu Mehra vs Municipal Corporation Of Delhi on 23 February, 2009

Central Information Commission
Mrs. Ritu Mehra vs Municipal Corporation Of Delhi on 23 February, 2009
              CENTRAL INFORMATION COMMISSION
                     Room No. 415, 4th Floor,
                   Block IV, Old JNU Campus,
                       New Delhi -110 067
                      Tel: + 91 11 26161796

                                      Decision No. CIC /WB/A/2008/00786/SG/1958
                                             Appeal No. CIC/WB/A/2008/00786/SG

Relevant Facts

emerging from the Appeal:

Appellant : Mrs. Ritu Mehra
C/o Shri Pardarshita
D-132, New Seema Puri,
New Delhi – 110095

Respondent : Director (Primary Education)
& Public Information Officer
Municipal Corporation of Delhi
O/o the Director (Primary Education),
Kashmiri Gate, Nigam Bhawan,
New Delhi – 110092

RTI application filed on : 06/09/2007
PIO replied : Not mentioned
First appeal filed on : 29/01/2008
First Appellate Authority order : 12/02/2008
Second Appeal filed on : 13/05/2008

Information Sought:

The appellant had sought information from MCD regarding stipend distributed to first
shift students of primary school at New Seema Puri in 2006-07 in a given format.

PIO’s Reply:

Not mentioned.

The First Appellate Authority ordered:
The first appellate authority in his ordered states that “Since the work of supervision
and control of the Education Department (H.Q.) is under the Addl. Commissioner
(Slum and JJ) and he is the 1st Appellate Authority in these appeals, all 32 appeals are
being sent to him for appropriate action.”

Relevant Facts emerging during Hearing:
The following were present.

Appellant : Mrs. Ritu Mehra
Respondent : Mr. T.C. Arora PIO
The information has been received by the appellant satisfactorily. However the
information has been received late and the PIO is warned to give the information
within the time specified in the RTI act to avoid the penal provisions of Section 20
(1).

Decision:

The appeal is allowed.

The appellant has received the information.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
23rd February 2009

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