Central Information Commission Judgements

Ms. Rashmi Kapoor vs Directorate Of Education, Gnct Of … on 1 September, 2008

Central Information Commission
Ms. Rashmi Kapoor vs Directorate Of Education, Gnct Of … on 1 September, 2008
                       Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                         Bhikaji Cama Place, New Delhi-110066
                                 Website: www.cic.gov.in

                                                           Decision No. 3197 /IC(A)/2008

                                                              F. No. CIC/MA/A/2008/01024

                                                          Dated, the 1st September, 2008

Name of the Appellant                :       Ms. Rashmi Kapoor

Name of the Public Authority         :       Directorate of Education, GNCT of Delhi

Facts

:

1. Both the parties were heard to day, i.e. on 01.09.2008.

2. The appellant has grievances relating to service matters, mainly promotion
under A.C.P. scheme, grant of increment during probation period and entitlement for
free education of teachers’ children, etc. The PIO has duly replied and furnished the
information on the basis of available records.

3. During the hearing, it emerged that the un-aided school where the appellant is
working, has not been granting increment during the probationary period. In this
context, she has submitted complaints to the Management, which has not
responded. The PIO however agreed to ask the Management of the school to do the
needful in accordance with the existing rules.

4. The PIO also clarified that there are clear rules for grant of ACP for the
employees of the government schools but the implementation of this scheme
relevant to un-aided schools are yet to be notified.

1

If you don’t ask, you don’t get – Mahatma Gandhi
1
Decision:

5. As agreed between the parties, the PIO would provide the following:

i) A copy of the order of the Hon’ble Court in which the entitlement of free
education for the children of the teachers has been decided.

ii) The details of action taken in respect of the grant of increment for teachers
during the probation period.

6. The information, as above, should be furnished within 15 working days from
the date of issue of this decision. The appeal 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. Rashmi Kapoor, St. Mark’s Employees Welfare Association, C3A/63C,
Janakpuri, New Delhi-110058.

2. Ms. Abha Joshi, Asstt. Director of Education (ACT) & PIO, Directorate of
Education, GNCT of Delhi, Room No. 212, ‘A’, Old Secretariat, Delhi-110054.

2

All men by nature desire to know – Aristotle
2