Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3118/IC(A)/2008
F. No.CIC/MA/A/2008/00944
Dated, the 25th August, 2008
Name of the Appellant: Sh. S.S. Dahiya
Name of the Public Authority: Directorate of Education, GNCT of Delhi
i
Facts
:
1. Both the parties were heard on 21/8/2008.
2. The appellant has asked for information relating to the score of marks in
Secondary School Examination on the basis of which students were selected for
admission to 11th class Science stream in 2007-08 by the Salwan Public School,
Mayur Vihar, Delhi. The appellant has also sought to know the score of marks of
the students in 11th class Science stream in 2007-08 and the qualifications of the
teachers teaching them.
3. The PIO has refused to furnish the information on the ground that the
information asked for are not available and that he cannot access the information
u/s 2(f) of the Act.
4. During the hearing, the appellant alleged manipulation in admission policy
of the School and stated that the School has not recruited competent staff to
teach students of science stream at the Secondary level. As a result, the
performance of students have deteriorated. He also said that the school
authorities have been compelling students to encourage them to leave the school
particularly those who scored less than 80 per cent marks.
5. In the course of hearing, the PIO agreed to ask the Chairman/Principal of
the Salwan Public School, Mayur Vihar, Delhi, to provide the information asked
for by the appellant.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
Decision:
6. As agreed by the PIO, he should obtain the following information from the
school authorities:
(i) Percentage of marks of students in Secondary School Examination
on the basis of which students were admitted to 11th class Science
stream 2007-08.
(ii) Percentage of marks scored by students in 11th class Science
stream in 2007-08.
(iii) Qualification of teachers teaching class 11th Science stream
including their teaching experiences.
The above information should be obtained by the PIO and furnished to the
appellant within 15 working days from the date of issue of this decision.
7. In case, however, the School authorities do not cooperate, the matter
should be reported to the Commission for initiating appropriate penal action
against the School.
8. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Sh. S.S. Dahiya, 112-B, Pocket-6, MIG Flats, Mayur Vihar, Phase-III,
Delhi – 96
2. Sh. R.N. Sharma, PIO/DDE (East), Directorate of Education, GNCT of
Delhi, Distt. East, Anand Vihar, Delhi – 92.
3. Dr. R.K. Sharma, RDE (E)/Appellate Authority, Directorate of Education,
GNCT of Delhi, SBV School Building, Rani Garden, Delhi – 31.
ii
“All men by nature desire to know.” – Aristotle
2