Central Information Commission Judgements

Mr. Farhan vs Directorate Of Education, Gnct, … on 3 November, 2010

Central Information Commission
Mr. Farhan vs Directorate Of Education, Gnct, … on 3 November, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/002636/10009
                                                                   Appeal No. CIC/SG/A/2010/002636

Relevant Facts emerging from the Appeal

Appellant                           :       Mr. Farhan
                                            F-185, 186, New Seema Puri
                                            Delhi-110095.

Respondent                          :       Mr. R. N. Sharma
                                            PIO & DDE
                                            Directorate of Education
                                            Govt. of NCT of Delhi
                                            B-Block, Yamuna Vihar,
                                            Delhi-110053.

RTI application filed on            :       29/05/2010
PIO replied                         :       22/06/2010
First appeal filed on               :       09/08/2010
First Appellate Authority order     :       Not ordered
Second Appeal received on           :       20/09/2010
Notice of Hearing sent on           :       05/10/2010

The Appellant had sought following information for GH-G(Co-ed) SS, Old Seema Puri, Delhi ID
No.1106122 related to the PTA Fund, Pupil Welfare Fund and VKS Fund for the session 2010-11,
provide the following information from 1st May 2010 to 31st May 2010:-
 Sr.               Information sought                                    Reply of PIO
1.    How much PTA Fund, Pupil Welfare Fund Period Ist May 2010 to 31st May 2010.
      and VKS Fund was collected by school or            Fund                   Amount
      received from planning for above mentioned (1) P.T.A                      8350
      session?                                      (2) P.W.F.                  11375
                                                    (3) V.K.S.                     200000 (this is fund of
                                                    one year 2010-11 for a single month)
2.    Provide the guidelines for utilizing the PTA Kindly see the website of Dte. of Education for
      Fund, Pupil Welfare Fund and VKS Fund.        guidelines of utilizing fund of VKS and PTA fund
                                                    for...............                and.....purpose.           PWF
                                                    ............................

3. The Appellant want to inspect all the details For inspection please fixed date, time and permission
related to expenditure done from PTA Fund, by H.O.D. of Education Deptt..
Pupil Welfare Fund and VKS Fund,
therefore also inform 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 provided at the time
to inspection.

4. How much total PTA Fund, Pupil Welfare Information are following:-

Fund and VKS Fund was utilized in session Year Sr.No. Name of fund Utilized
2009-2010? 2009-10 1. VKS 200000=00

2. P.W.F. 117374=00

3. P.T.A. 34324=00

First Appeal:

Non-receipt of information from the PIO within the stipulated time.

Order of the FAA:

Not ordered.

Ground of the Second Appeal:

Unsatisfactory response received from the PIO.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Farhan;

Respondent : Mr. R. N. Sharma, PIO & DDE;

The information has been provided to the appellant and there is some disputes and difference of
opinion about certain dates and facts. The Commission advises both sides to take the whole matter in the
spirit of providing transparency at some reasonable cost and efforts.

Decision:

The Appeal is disposed.

The information has been provided.

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
03 November 2010
(In any correspondence on this decision, mention the complete decision number.)(AK)