CENTRAL INFORMATION COMMISSION
Room no. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110067
Tel: +91 11 26161796
Decision No. CIC/WB/A/2008/00797/SG/2153
Appeal No. CIC/ WB/A/2008/00797
Relevant facts emerging from the Appeal:
Appellant : Mr. Dig Pal Singh
C/o Pardarshita,
D-132. New Seemapuri,
Delhi - 110 095
Respondent 1. : Public Information Officer
Director (Primary Education)
Municipal Corporation of Delhi
Nigam Bhawan, Kashmiri Gate,
Delhi – 110006
RTI filed on : 21/08/2007
APIO : 02/09/2007
First Appeal filed on : 29/01/2008
First Appellate Authority order : 09/02/2008
Second Appeal filed on : 13/05/2008
Information Sought:
The appellant had sought information from MCD regarding teachers in second shift of the
Primary School at New Seemapuri, New Delhi.
Sl. Information Sought PIO’s Reply
1. Provide name of the Head Mistress? Post is vacant.
2. In and out time of Head Mistress? Post is vacant.
3. In and out time of each teacher? In and out time for each teacher is &.15AM
and 12.45PM.
4. How many teachers are there? List of teachers furnished.
5. Furnish names of each teacher? List of teachers furnished.
6. Furnish names of teachers teaching in List of teachers furnished.
each section?
7. If a teacher is on leave then who is Head Master manages the class in case of
responsible for teaching the respective leave.
class?
8. How many teachers required in the Total 14 teacher required.
school?
9. How many teachers are working in the As per above point no.4.
school?
10. Does the Head Mistress inform her Yes. And we have informed.
officers for not having required number
of teachers?
11. If Head Mistress had informed her Copies enclosed.
officers then furnish copies of the
notices?
Not satisfied by the Reply of PIO the appellant filed First Appeal.
First Appellate Authority Ordered:
The First Appellate Authority on 09/02/2008 informed to the appellant that the work of
supervision and control of the Education Department (H.Q.) is under the Addl.
Commissioner(Slum & JJ) and he is the 1st Appellate.
Relevant facts emerging during hearing:
The following were present.
Appellant: Absent
Respondent : Mr. T.C. Arora PIO
The appellant has given a letter stating that all the information has been provided satisfactorily.
The PIO is warned to ensure that the timeframe of the RTI act in giving information.
Decision:
The appeal is allowed.
The information has already been provided to the appellant.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
3rd March, 2009
(In any correspondence on this decision, mentioned the complete decision number.)