CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2009/901805/4829
Appeal No. CIC/SG/A/2009/901805
Appellant : Mr. Rajesh,
Flat No. 84 A, Pocket A,
Ashok Vihar, Phase II, Delhi
Respondent : Public Information Officer,
O/o the Deputy Director of
Education ,
District North West-B, FU-Block,
Pitampura, Delhi-110088
RTI application filed on : 13/04/2009
PIO replied : 08/06/2009
First Appeal filed on : 11/06/2009
First Appellate Authority order : Not mentioned
Second Appeal Received on : 20/07/2009
Information sought:
Appellant sought information about details of salary of table tennis coach.
Details were following:
1. Whether any part time table tennis coach was appointed by Mata Jai Kaur
Public School, Ashok Vihar, Phase-III Delhi during the period Mar 07 to
April 09?
2. Inform how much gross salary was paid to that part time table tennis coach in
financial years 2007-08 & 2008-09?
3. How much taxes were deducted on the salary paid to that teacher in financial
year 2007-08 & 2008-09?
4. Attested copies of Form 16 A may be provide in respect of above teacher for
financial years 2007-08 & 2008-09
PIO's Reply:
PIO replied, "The school has never appointed any Table Tennis Teacher in the school".
Grounds for First Appeal:
Appellant alleged that completely false and misleading information provided by the PIO.
He mentioned that a Table Tennis coach worked for that mentioned school for two years.
Order of the First Appellate Authority:
Not mentioned.
Grounds for Second Appeal:
Appellant stated that FAA refused to accept the proof of working in the school on ad hoc
basis. Appellant has enclosed the copy of proof.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. Rajesh
Respondent: Mr. D.P.Singh
The PIO has given information that no table tennis teacher was appointed in Mata Jai
Kaur Public School. The Appellant has complained that false information has been
provided to him and has attached photocopy of a certificate from the school dated
01/05/2007 signed by Mr. G.S.Ghai stating that Ms. Alka Sharma is working as table
tennis coach in the school. The Appellant has also attached photocopies of two cheques
of Rs. 4,500/ issued by Mata Jai Kaur Public School issued on 07/09/2007 and
10/10/2007. This appears to be conclusive proof that false information has been provided.
The PIO is directed to inquire into this matter and provide a report to the Appellant and
Commission as to how the false information was provided. He will also indicate the
action taken on the Principal of the same school for providing the false information. The
PIO will submit the report before 30 October 2009 to the Appellant and the Commission.
Decision:
The appeal is allowed.
The PIO is directed to submit the report as described above to the Appellant and the
Commission 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
17 September 2009
(In any correspondence on this decision, mention the complete decision number.)Rnj