Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3081/IC(A)/2008
F. No. CIC/MA/A/2008/00332
Dated, the18th August, 2008
Name of the Appellant : Ms. Mithlesh Swami
Name of the Public Authority : Dte. of Education of GNCT of Delhi
Facts
:
1. The complainant was heard on 14.08.2008.
2. The complainant stated that she has asked for action taken report on a
complaint submitted by her. She stated that the information furnished to her is
incomplete and mis-leading. She, therefore, pleaded for inspection of the file in
which her complaint was processed and subsequent action including the inquiry
conducted on the basis of the complaint submitted by her.
Decision:
3. As there is no denial of information by the PIO, the complainant’s plea for
inspection of the entire records and files is accepted. The PIO is directed to allow
inspection of records within 15 working days from the date of issue of this decision.
Both the parties are advised to mutually decide a convenient date and time for
inspection.
1
If you don’t ask, you don’t get – Mahatma Gandhi
1
4. The complainant is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties:
1. Ms. Mithlesh Swami, House No. C-251, Minto Road Complex, New Delhi-
110002.
2. The Dy. Director of Education & PIO, Directorate of Education, GNCT of
Delhi, Old Secretariat, Delhi-110054.
2
All men by nature desire to know – Aristotle
2