Central Information Commission Judgements

Mr. D. R. Kapila vs Govt. Of N.C.T. Of Delhi & Sharadha … on 7 October, 2009

Central Information Commission
Mr. D. R. Kapila vs Govt. Of N.C.T. Of Delhi & Sharadha … on 7 October, 2009
                        CENTRAL INFORMATION COMMISSION
                         Club Building, Opposite Ber Sarai Market,
                           Old JNU Campus, New Delhi - 110067.
                                   Tel: + 91 11 26161796

                                                             Decision No. CIC/SG/A/2009/001998/5055
                                                                    Appeal No. CIC/SG/A/2009/001998

Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. D. R. Kapila
                                            R/o A-179, Daya Nand Colony,
                                            Lajpat Nagar, New Delhi-110024.

Respondent 1)                        :      PIO
                                            Govt. of N.C.T. of Delhi

O/o Regional Director of Education (South)
C-4, Vasant Vihar, New Delhi-110057.

Respondent 2)                        :      Mr. Ramesh Chandra Sharma
                                            PIO

Sharadha Ram Sanatan Dharm Senior Secondary-

                                            School
                                            Lajpat Nagar-IV,
                                            New Delhi - 110024

RTI application filed on             :      27/01/2009
PIO replied                          :      17/03/2009
First appeal filed on                :      02/04/2009
First Appellate Authority order      :      09/04/2009
Second Appeal filed on               :      19/08/2009

Information sought:

The Appellant had sought following information in respect of appointment in SRSD Senior Secondary
School (Aided), Dayanand Colony, Lajpat Nagar-IV, New Delhi:
RTI no. 1:-

1. How many selections taken place of teaching/ non teaching staff since last one year?

2. If so? Name of persons who are appointed be informed, also how many selected candidates have
applied for said each post directly, and number of candidates applied through employment
exchange?

3. Whether Miss Radhika Sharma has been appointed or not? If yes, is she is related to any member
of managing committee of the school and by which process she applied for the said post, directly
or through employment exchange?

4. The education qualification of al the person who were appointed and also the marks obtained in
there academic qualification 10th onwards?

5. The names of members of selection committee each from school and department who were present
and marks allotted by each member to selected candidate?

6. How many candidates selected are related to members of managing committee of the said school
and related to other members of selection board?

7. The list of candidates (whether qualified, selection or not) who applied for the respective post and
there education qualification?

8. Is there any proposal to appoint Mr. Ganga Rao presently working as Chowkidar on deputation to
any other post?

RTI no. 2:-

1. How much amount (year wise) has been deposited towards Municipal Tax, since financial year of
2002 to 2003 till date?

2. How much amount and interest is balance towards the managing committee of the school of MCD
Tax since 1958?

3. What steps managing committee is taking to pay balance amount due to MCD with regards to said
Tax?

Reply of PIO:

Regional Director (S) Mr. Dharam Vir Singh had transferred Appellant’s RTI application to the DDE/PIO
(South), C-Block, Defence Colony, New Delhi on date 17/03/2009.

Grounds for First Appeal:

Received a reply to one of the RTI Applications from APIO which was vague, illusive, and defamatory
and was devoid of merits.

The First Appellate Authority order:

Regional Director (S) Mr. Dharam Vir Singh transferred Appellant’s First Appeal to the Manager/Ist.
Appellate Authority, SRSD, Senior Secondary School, Lajpat Nagar-IV, New Delhi-110024 on date
09/04/2009.

Grounds for Second Appeal:

Received a reply to one of the RTI Applications from APIO which was vague, illusive, and defamatory
and was devoid of merits.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. D. R. Kapila
Respondent: Absent
The RTI was transferred to the PIO of Sharadha Ram Sanatan Dharm Senior Secondary School, Lajpat
Nagar-4,New Delhi 110004. A perusal of the paper provided by the Appellant shows that the relevant
information has not been provided to the Appellant. Since Sharadha Ram Sanatan Dharm Senior
Secondary School is an aided school it is a public authority and should have given the relevant replies.
The PIO of the School is now directed to provide the following information to the Appellant:

1- Details of the Education Qualification of Mrs. Radhika Sharma who is employed with
the School.

2- The PIO will also provide the information of the selection process and the details of all
the candidates who were considered for the job alongwith Mrs. Radhika Sharma and
their education qualifications.

Note: The Education Qualification will also describe the Institute/University from which the qualification
was obtained.

Decision:

The appeal is allowed.

The PIO Mr. Ramesh Chandra Sharma of Sharadha Ram Sanatan Dharm Senior Secondary School is
directed to give the information described above to the appellant before 30 October 2009.
This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
7 October 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(AK)