Central Information Commission Judgements

Mr.Umesh Bharti vs Directorate Of Education, Gnct, … on 28 July, 2011

Central Information Commission
Mr.Umesh Bharti vs Directorate Of Education, Gnct, … on 28 July, 2011
                         In the Central Information Commission 
                                                                  at
                                                         New Delhi

                                                                                             File No: CIC/SG/A/2011/001662
                                                                                                         



Date  of Hearing     :  July 28, 2011

Date of Decision     :  July 28, 2011



Parties:

           Applicant

                    Shri Umesh Bharti
                    R/o  L­207, Mangolpuri
                    Delhi - 110 083.

                    Applicant was present along with  Shri Munna Lal, Shri Rajesh Kumar

           Respondent(s)

                    Directorate of Education
                    O/o  the  District Edn. Officer
                    Zone­XII Distt
                    N.W (B) School Complex
                    Q Block, Mangolpuri
                    Delhi - 110083.

                    Represented by   :   Shri Lalit Mohan Pande, Education Oficer.



                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                                In the Central Information Commission 
                                                                 at
                                                        New Delhi
                                                                                                                              
                                                                                             File No: CIC/SG/A/2011/001662


                                                             ORDER

Background

1. The RTI Application dated  24.2.11 was  filed by the Applicant with the PIO, Directorate of Education, 

Zone­XII,   Mangolpuri,   Delhi   seeking  information  related  to    action  taken  on  his  complaint  dated 

19.2.11 besides information against 19 points all related to the complaint lodged with  the Education 

Officer.  The PIO  provided the information on 28..2.11. Not satisfied with this reply the Applicant filed 

his   first appeal.   The Appellate Authority directed the Applicant to be present for a   hearing on 

29.3.11 and issued an order dated 4.4.11   wherein he   stated that on perusal of the information 

provided it was noted that all the available information has been provided to the Applicant by the PIO. 

Not satisfied with this reply the Applicant filed a second appeal before the Commission dated Nil 

which was registered in the Commission on 21.6.11.

Decision. 

  

     2.  During the hearing the Applicant stated that he had on the same day i.e. on 19.2.11  filed an    RTI 

Application  seeking the same information  from the Principal of the said school and that he had noted 

that there is a contradiction in replies of the Principal and of the Education Officer against points 2, 3, 

4, 5, 7, 9, 13, 15, 16, 18 and 19.  He sought reasons for this contradiction. The Commission after 

hearing the Applicant directs the PIO/Education Officer   to confirm which information against the 
above mentioned points is correct (his or the Principal’s)  and if there is a contradiction in any of the 

replies, reasons  for the  same and giving the correct information. 

3. In the event some information has been provided wrong either by the Principal or  by the Education 

officer, the Commission directs the official who has provided the wrong information to showcause as 

to  why a penalty should not be imposed upon him for seemingly willfully  denying the information to 

the  Appellant.   

4. The information  to be provided to the Applicant by 30th August 2011 and the explanation to reach the 

Commission by the same date.

 3. The  Appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Umesh Bharti
R/o  L­207, Mangolpuri
Delhi – 110 083.

2. The Public Information Officer
Directorate of Education
O/o  the  District Edn. Officer
Zone­XII Distt
N.W (B) School Complex
Q Block, Mangolpuri
Delhi – 110083.

3. The Appellate Authority
Directorate of Education
O/o the Regional Director of Edn (N)
C0­ed. S V Building, F/U Block
Pitampura,
Delhi – 110034.

4. Officer in charge, NIC.

           .

 

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint.  In the prayer, the Appellant/Complainant may indicate, what information has not been provided.