Central Information Commission Judgements

Ms.Amna vs Mcd, Gnct Delhi on 6 October, 2010

Central Information Commission
Ms.Amna vs Mcd, Gnct Delhi on 6 October, 2010
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796

                                                                Decision No. CIC/SG/A/2010/002257/9661
                                                                       Appeal No. CIC/SG/A/2010/002257

Relevant Facts

emerging from the Appeal

Appellant : Ms. Amna
F – 185, 186,
New Seema Puri,
Delhi – 95.

Respondent : Mr. Kanwar Singh
Public Information Officer & Dy. Education Officer
Municipal Corporation of Delhi
O/o Deputy Education Officer
Shahdara (North) Zone, Education Deptt.,
Keshav Chowk, Delhi-110053.


RTI application filed on               :      15/04/2010
PIO replied                            :      05/05/2010
First appeal filed on                  :      09/06/2010
First Appellate Authority order        :      26/07/2010
Second Appeal received on              :      09/08/2010

   S. No     Information Sought                       Reply of the Public Information Officer (PIO)
   1.        How many students have received          In the Session of 2009-2010, No child got free of
             free of cost shoes and socks from the    cost shoes and socks from the department.
             mentioned school in the year 2009-
             2010? Please provide the details of
             the students.

2. Copy of the register pertaining to the N/A
distribution of the free of cost shoes
and socks for the session of 2009-

2010

3. In which months of the session, are N/A
the children provided with the free
of cost shoes and socks?

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO

Order of the First Appellate Authority (FAA):
Appeal dismissed by the FAA.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and Appeal dismissed by the FAA
Page 1 of 2
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Rajeev Kumar representing Smt. Aamna
Respondent: Mr. Kanwar Singh, Public Information Officer & Dy. Education Officer;

The PIO has replied that cash has been distributed to the children for shoes and socks, hence he
had not provided the list sought by the appellant. The appellant would like to inspect the money
disbursement register. The PIO is directed to facilitate an inspection of the money disbursement register
by the appellant on 30 October 2010 at 10.30AM.

Decision:

The Appeal is allowed.

The PIO is directed to facilitate an inspection of the money disbursement register by the
appellant on 30 October 2010 at 10.30AM. The PIO will give photocopies of the records
which the appellant wants free of cost upto 50 pages.
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
06 October 2010
(In any correspondence on this decision, mentioned the complete decision number.)(AK)

Page 2 of 2