Central Information Commission Judgements

Mr.Umesh Bharti vs Government Of Nct Of Delhi on 10 October, 2011

Central Information Commission
Mr.Umesh Bharti vs Government Of Nct Of Delhi on 10 October, 2011
                     In the Central Information Commission 
                                                   at
                                             New Delhi

                                                                          File No. CIC/AD/A/2011/001833


Date of Hearing :  October 10, 2011

Date of Decision :  October 10, 2011



Parties:  



Appellant

Shri Umesh Bharti
L 207, Magolpuri
Delhi 110 083

The Appellant was present.

Respondents 

Directorate of Education
Government of NCT of Delhi
New Delhi

Represented by: Shri Devi Singh, DDE and Shri L.M. Pande, Education officer.

                       Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                           In the Central Information Commission 
                                                               at
                                                       New Delhi

                                                                                           File No: CIC/AD/A/2011/001833



                                                            ORDER

Background

1. The Applicant  filed his RTI­application dated 01.04.2011 with the PIO, Dte. Of Education, New Delhi 

seeking various information in respect of a complaint (dated 26.07.2010), which he filed with the Director 

(Education), Old Secretariat, Delhi. Through this complaint, the Applicant had reported the misconduct of 

the teachers (name identified in the complaint) of one of the schools namely, Government Sarvodaya Bal 

Vidyalaya, K Block, Mangolpuri, Delhi. He, in this complaint, had also alleged that the teachers of the said 

schools were found to be involved in objectionable activities (i.e consumption of liquor, smoking) during 

the school hours. In response to this application, the Education Officer, Zone XII on 20.05.2011 forwarded 

a reply dated 20.05.2011 of Vice President of the said school to the Appellant. In this letter, the Vice 

President, while mentioning that the Applicant has not given any proof in support of his allegations had 

stated   that   the   Applicant   has   not   asked   any   specific   information   under   the   RTI­Act.   The   Applicant, 

aggrieved with this reply, filed his first appeal with the Appellate Authority on 31.05.2011. The AA, in his 

order   dated   17.06.2011,   recorded   that   the   Appellant   has   added   to   his   first   appeal   a   letter   dated 

30.03.2011, which the PIO has not received. He (AA) therefore, forwarded the said letter to the PIO with a 

direction that the PIO should provide the necessary information to the Appellant as per the said letter. The 

Appellant, thereafter, filed the present appeal before the Commission on 28.07.2011 alleging that the 

information given to him is misleading and unsatisfactory.

Decision

2. During the hearing, the Appellant, while expressing his pain and anguish at the callous approach of the 

senior officers of the public authority, who, despite his several complaints to them, have not taken any 

action  against  the  teachers  of  the  said schools, stated that his sole purpose in initiating the present 

proceeding is to bring those wrongdoers (teachers) to justice. He also feared the possible danger to the 
future of his own  kids, who are studying in the said school, in view of the wrong activities of the teachers. 

He mentioned that he has got enough evidence (described as a video recording in CD) to prove his 

charges  against  the said school  teachers and that he is willing to share the same with the authority 

competent to take action against the teachers 

3. Considering the seriousness of the charges leveled by the Appellant here, it is recommended that the 

Secretary, Education, GNCTD enquire into the matter immediately and take appropriate action under the 

service rules against the employee(s), if the charges against them are  found to be true. A detailed report 

in  this regard  may be submitted to  the Appellant   preferably   by 30.11.11, under  intimation  to the 

Commission.  

4. Appeal is disposed of with the above recommendation.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc: 

1. Shri Umesh Bharti
L 207, Magolpuri
Delhi 110 083

2. The Secretary (Education)      (copy of complaint dt. 26.07.2010 is enclosed)
Government of NCT of Delhi
Old Secretariat,
Delhi 110 054

3. The Appellate Authority
Directorate of Education
Government of NCT of Delhi
Office of the Regional Director (North)
G. Co­ed. S.V.Building, F U Block,
Pitampura
Delhi

4. Public Information Officer
Directorate of Education
Government of NCT of Delhi
Office of Education Officer Zone XII
Distt NW (B), School Complex
Q Block, Mangolpuri
Delhi

5. Officer in charge, NIC