Central Information Commission Judgements

Mr.S Gahlaut vs Government Of Nct Of Delhi on 11 November, 2011

Central Information Commission
Mr.S Gahlaut vs Government Of Nct Of Delhi on 11 November, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                               File No: CIC/AD/A/2011/002078




Date  of Hearing :  November 11, 2011

Date of Decision :  November 11, 2011


Parties:

           Applicant

           Ms.Santra Gahlaut
           A­3/147, Janakpuri
           New Delhi

           The Applicant was represented by Shri B.S.Gahlaut during the hearing


           Respondents

           Directorate of Education
           RTI Cell, Room No.220
           Old Secretariat
           New Delhi

           Represented by : Shri Ajay Kumar Sharma, Asst. Director, ACP Cell




                         Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                           at
                                                   New Delhi
                                                                                       File No: CIC/AD/A/2011/002078


                                                        ORDER

Background

1. The Applicant filed an RTI Application dt.26.3.11 with the PIO, O/o DDE, GNCTD.  She stated that 

ACP Cell vide their letter dt.23.12.09 had rejected her ACP claim merely on the ground that   her 

qualifications are  B.Com B.Ed whereas she is B.PED, M.A.B.Ed.  The Appellate Authority vide his 

order dt.10.12.10 directed the DDE(AC) to process the case of ACP taking the proposal from the 

DDE concerned.  In this context, the Applicant  sought the status of the case as also certified copies 

of related rules and regulations in case the ACP is not approved.  Shri Aunjum Masood, PIO replied 

on 28.4.11 enclosing the information dt.8.4.11 furnished by Shri Ajay Kumar Sharma, ADE(ACP Cell) 

who stated that the ACP cell has not yet received the case file for the Applicant for re­examination 

from DDE(West­B).   Not satisfied with the reply, the Applicant filed an appeal dt.7.5.11 with the 

Appellate  Authority  and  on  not receiving any response from the AA, she   filed a second appeal 

dt.12.8.11 before CIC. 

Decision

2. During the hearing, the Appellant’s representative submitted that all he wants is the rule based on 

which   the   second   ACP   was   rejected.     The     Respondents   on   their   part   produced   before   the 

Commission,   the   letter   dt.2.8.11   written   by   Shri   Ajay   Kumar   Sharma   (ADE­ACP   Cell   )     to   the 

DDE(West­B) in which it was stated that as per R.R., degree of M.Ped is required for grant of 2 nd ACP 

and that the  Appellant does not fulfill these requirements .   

3. As agreed to during the hearing, the copies of the rules   based on which the Public Authority had 

rejected   the   2nd  ACP   to   the   Appellant   were     handed   over   to   the   Appellant’s   representative 

immediately after the hearing, thus fulfilling the requirement of the Appellant.

4. In view of the above, the case is closed at the Commission’s end..

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Santra Gahlaut
A­3/147, Janakpuri
New Delhi

2. The Public Information Officer
Directorate of Education
RTI Cell, Room No.220
Old Secretariat
New Delhi

3. The Appellate Authority
Directorate of Education
Room No.17
Old Secretariat
New Delhi

4. Officer in charge, NIC