Central Information Commission Judgements

Mr.Inder Mohan Singh vs Directorate Of Education, Gnct, … on 16 September, 2010

Central Information Commission
Mr.Inder Mohan Singh vs Directorate Of Education, Gnct, … on 16 September, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                             Decision No.CIC/SG/A/2009/003218/6912Adjunct
                                                          Appeal No. CIC/SG/A/2009/003218

Appellant                                    :       Mr. Inder Mohan Singh,
                                                     Chairman [Legal Affairs]
                                                     Delhi Sikh Gurudwara Prabhand
                                                             Sudhar Action Committee,
                                                     1, Hari Nagar Ashram,
                                                     New Delhi-110014

Respondent                                   :      Mrs. H. K. Talwar
                                                           Principal & PIO
                                             Guru Harkrishan Public School
                                             West Jyoti Nagar, Shahdara,
                                             Delhi-110094

RTI application filed on                     :       05/11/2009
Respondent replied                           :       16/11/2009
First Appeal filed on                        :       18/11/2009
First Appellate Authority order              :       Not mentioned.
Second Appeal Received on                    :       02/12/2009
Notice of Hearing Sent on                    :       05/01/2010
Hearing Held on                              :       04/02/2010

Information sought:
1.a).Giving the list of six employees (sl.no. 8 to 13 of enclosure) Appellant stated that an appeal
was filed by "Jathedar Kuldip Singh Bhogal Vs. Delhi Sikh Gurudwara Management Committee
& others", the Principal of the said above school filed an affidavit dated 15/10/2009 with the
CIC to the effect that the employees mentioned at S.No. 8 to 13 of Para No. 5 of the above said
appeal "who appear to be overage or under qualified were given relaxation as per relevant rules
at the time of their appointments"

b) Appellant requested for a copy of the Orders and/or noting containing justifications regarding
grant of relaxation in respect of each employee separately mentioned in the enclosed list.

PIO's Reply:
Since the school is an unaided private school, RTI Act can not be made applicable to the
Unaided Private Institutions which are otherwise not applicable to them.

Grounds for First Appeal:
Information denied.
    1.    Appellant stated that said school run by the Delhi Sikh Gurudwara Management
          Committee, hence the said school is also a "Public Authority".
    2.    The information sought is not exempted.
                                                                                       Page 1 of 4
 Order of the First Appellate Authority:
Not mentioned.

Reply to the First Appeal:
   1.      Delhi Sikh Gurdwara Management Committee is covered under RTI Act. Delhi Sikh
           Gurudwara Management Committee can supply information available with them.
           Guru Hairkrishan Public School West Joyti Nagar, Shahdara Delhi is run by the
           School management. It is a private and unaided school. It is not established under
           Delhi Sikh Gurudwara Act, 1971. Therefore it is not covered under the RTI Act.
           2005. Our School, thus, cannot supply information.
   2.      Information sought is exempted under the RTI Act.

Grounds for Second Appeal:
Irrelevant & contradictory information. Appeal not heard.

Relevant Facts

emerged during the Hearing on 04 February 2010:

“The following were present
Appellant: Mr. Inder Mohan Singh;

Respondent: Absent;

The appellant states that he has given detailed arguments in his appeal to support his claim that
Guru Harkrishan Public Schools are public authority under RTI Act. These grounds are as
follows:

“All the Guru Harkishan Public Schools” are part and parcel and directly under the control of
Delhi Sikh Gurdwara Management Committee on the following grounds:

(i) That these Schools were established by the said Committee;

(ii) That the said Committee purchased land from the Government on Concessional
Rates and incurred entire expenditure for purchase of land and construction of
buildings for these Schools from its account;

(iii) That the Governing bodies/Managing Committee of these Schools are
constituted/dissolved by the said Committee from time to time. A copy of order/letter
Dt. 09/05.2009 regarding dissolution of the Governing Bodies of all Schools,
Hospitals & Institutions are annexed herewith as Annexure A-2.

(iv) That the transfers of Principals, Teaching & Non-teaching staff from one school to
another is made by the said Committee.

(v) That the Balance Sheets of these Schools are clubbed with the balance sheets of the
said Committee, while seeking Income-Tax exemptions;

(vi) That funds are given by the said Committee to run these Schools in case of any
deficit;

(vii) The land for these schools are allotted by the Government on concessional rates.

Income-Tax and House Tax rebate is given to these Schools. Hence, these Schools
are also directly & indirectly financed by the Government.

(viii) All these Schools are recognized by the Directorate of Education, Govt. of NCT of
Delhi and affiliated with the Central Board of Secondary Education, Delhi. Thus,
these Schools have to follow the “Delhi Schools Education Act” and are answerable
to the Government.

(ix) The control of the Committee on Guru Harkrishan Public School is further
established by the following orders/letters issued by the said Committee:-

1- Orders/letter Dt. 14.05.2009 issued by the Chief Administrator of
the Committee giving directions to all the
Page 2 of 4
schools/institutions/hospitals/dispensaries being run by the said Committee,
to seek prior approval of the Committee while making any appointment,
promotion & Special Increments. A copy of such letter dt. 14.05.2009 is
annexed herewith as Annexure A-3.

2- Order Dt.15.05.2009 issued by the Chief Administrator of the
Committee in which all the confirmation granted to the employees of
DSGM/Schools/Institutions/Hospitals/Dispensaries run under the said
Committee prior to completion of one year of service were cancelled. A copy
of the said letter Dt.15.05.2009 is annexed herewith as Annexure A-4.
3- Office order Dt. 19.06.2009 issued by the President of the said
Committee in which all appointments, promotions including new posts/ranks,
special scale, increment made during 9th Feb., 2007 to 9th May, 2009 made in
Guru Harkrishan Public Schools, Kalkaji and Hemkunt Colony Branches in
Delhi were cancelled. A copy of the said office order Dt. 19.06.2009 is
annexed herewith as Annexure A-5.

In view of above, all these Schools being run under the management of the said Committee come
under the preview of the Right to Information Act, 2005 and liable to provide information under
the said Act.”

Order was reserved during the hearing.

Decision announced on 19 February 2010:

“The Commission in its Decision no. CIC/SG/A/2009/003014/6859 dated 10 February 2010
decided that the complete Board is nominated by the Gurudwara Prabhandak Committee and at
least 9 members are members of the Gurudwara Prabhandak Committee, New Delhi. Thus it is
clear that the Gurudwara Prabhandak Committee has complete and pervasive control over the
affairs of Guru Harkrishan Public School. In view of this the Guru Harkrishan Public School is
effectively a mere extension of the Gurudwara Prabhandak Committee and would have to
provide information under the RTI Act. Hence the information would have to be provided. Since
the school is at a separate location from the Delhi Sikh Gurudwara Prabandhak Committee the
school must have a PIO as per the provisions of Section 5(1) of the RTI Act. The school is
directed to appoint a PIO before 28 February 2010.”

The appeal was Allowed.

“The PIO of the Guru Harkrishan Public School is directed to provide the
Complete information to the Appellant before 15 March 2010.”

Facts leading to show cause hearing on 16/09/2010:

The Commission received a letter dated 03/08/2010 from the Appellant wherein he had
alleged that he had not been provided complete information till date. The PIO was directed to
provide complete and correct information to the Appellant before 08/09/2010. A copy of the
same information was to be delivered to undersigned by 15/09/2010. The PIO was further
directed to appear before the Commission at the above mentioned address on 16/09/2010 at 4.00
p.m. along with written explanation to show cause why a penalty should not be imposed on him
under section 20 (1) and (2) of the RTI Act, 2005.

Page 3 of 4

Relevant Facts emerged during the Hearing on 16 September 2010:
The following were present
Respondent: Mr. Satpal Singh, OS on behalf of Mrs. H. K. Talwar, PIO & Principal; Mr.
Pramajit Singh, Advocate;

The respondent states that the PIO has been appointed and the desired information has
been sent to the appellant vide speed post receipt no. ED088710851IN on 06/09/2010. It appears
that the information has now been provided. Since the public authority had obtain the stay from
the Delhi High Court against the Commission decision declaring them the public authority they
have not provided information as per the order of the Commission. Now that the matter is settled
the public authority is following the provision of the RTI Act. In view of this the Commission
drops the penalty proceedings under Section 20(1) of the RTI Act.

The Commission directs the public authority to also ensure that the requirements of Section-4 are
duly complied with before 30 October 2010.

Adjunct Decision:

Delhi Sikh Gurudwara Management Committee is directed to ensure
compliance of Section-4 of the RTI Act before 30 October 2010.

The PIO is directed to email the report before 30 October 2010 along with the url
address where the information has been uploaded to rtimonitoring@gmail.com.
The Report must include:

1. Measures taken to fulfill disclosure obligations under Section 4 including
making information available on your official website.

2. Measures put in place to ensure regular updating of the information uploaded on
the websites.

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
16 September 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj

Page 4 of 4