CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002637/9968
Appeal No. CIC/SG/A/2010/002637
Relevant Facts
emerging from the Appeal:
Appellant : Ms Ritu Mehra,
c/o Pardarshita,
F-186, New Seema Puri,
Delhi-110095
Respondent : Mr. R. N. Sharma
Public Information Officer & DDE(NE)
Deputy Director of Education,
Distt. North-East, RTI Cell,
Yamuna Vihar, Delhi-53
RTI application filed on : 26/05/2010
PIO replied : 19/06/2010
First appeal filed on : 09/08/2010
First Appellate Authority order : 30/08/2010
Second Appeal received on : 20/09/2010
Information sought:
1. How much PTA fund, Pupil Welfare Fund and VKS Fund was collected by the school SKV, New
Seema Puri, Delhi or received from planning from 1/5/2010 to 31/05/2010.
2. Provide the guidelines for utilizing the PTA Fund, Pupil Welfare Fund and VKS Fund.
3. I want to inspect all the details related to expenditure done from PTA Fund, Pupil Welfare Fund and
VKS Fund, therefore please also inform me the date and time for the inspection and make sure that all
documents/bills/vouchers/day book/ledger in context to PTA Fund, Pupil Welfare Fund and VKS
Fund has to be provided at the time of inspection.
4. How much total PTA Fund, Pupil Welfare Fund and VKS Fund was utilized in session 2009-2010?
Reply of the PIO:
The PIO asked the appellant to deposit Rs. 46 to get the required information.
Grounds for first appeal:
Unsatisfactory reply of the PIO.
The First Appellate Authority ordered:
The FAA directed the PIO to provide the copies of information free of cost and return the amount
deposited.
Grounds for second appeal:
“I had filled an RTI Application on dated 29.05.20 10 in the office of Respondent I for seeking some
information.
On dated 22.06.2010 I have received a letter from the Respondent 1.In the letter the Respondent-1 has
asked me to deposit a sum of Rs. 46/- for giving me the information which I had asked in my RTI
Application.
On dated 30.06.20 10 I had deposited the requisite amount of Rs. 46/- for getting the information but I
have not received any kind of information till the date of filling First Appeal.
Then I had filled First Appeal to the Respondent 2 on dated 12.08.2010. The hearing was held on
26.08.20 10. After carefully reading all the facts the Respondent-2 has ordered the Respondent-I to
provide me the complete information free of cost and returned the amount deposited but I have not
received my deposited amount till the date of filling this appeal.
In the mean time of hearing the Respondent-I has provided me 11 pages information but in his letter he
asked me to deposit Rs.46/- for 23 pages. It shows the Mala-fide intention of Respondent–l to not
providing me the requisite information.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Farhan representing Ms. Ritu Mehra;
Respondent: Mr. C. M. Sharma, UDC on behalf of Mr. R. N. Sharma, PIO & DDE(NE);
The information has been provided and it appears that the PIO made an error in asking for 46
rupees for 23 pages of information whereas only 11 pages of information was available. The PIO is
warned to take greater care in dealing with RTI Applications. It is very clear that because of lack of
Coordination in the department the information reached the appellant late. IN view of this the
Commission awards compensation of Rs.2000/- to the appellant under Section 19(8)(b) of the RTI
Act. The appellant has been made to file an unnecessary appeal and has suffered loss and detriment of
getting the information late. The PIO is warned that reoccurrence of such events will lead to
imposition of penalty under Section 20(1) of the RTI Act.
It also emerges that information regarding PTA & VKS Funds are being sought regularity by many
citizens. In view of this the Commission under it powers under Section 19(8)(a) of the RTI Act directs
the PIO to ensure that this information is displayed every month on the website of the Public
Authority. This will be in discharge of its obligations under Section-4 of the RTI Act. This
information will be displayed from April-2010 on the website of the department and updated by 10 th of
every month. The PIO is directed to display this information on the website before 30 December 2010
on the website of the Department and inform the appellant and the Commission.
Decision:
The appeal is allowed.
The information has been provided.
The PIO is directed to ensure that a cheque of Rs.2000/- is sent to the appellant before
30 December 2010.
The PIO is also directed to display the information as directed above on the website of
the Department before 30 December 2010 and inform the appellant and the
Commission. The PIO is directed to email the compliance report along with the url
address where the information has been uploaded to rtimonitoring@gmail.com.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
01 November 2010
(In any correspondence on this decision, mention the complete decision number.)(AM)