Central Information Commission Judgements

Mr.Bhupesh Kumar vs Directorate Of Education, Gnct, … on 30 July, 2010

Central Information Commission
Mr.Bhupesh Kumar vs Directorate Of Education, Gnct, … on 30 July, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                                Decision No. CIC/SG/A/2010/001672/8777
                                                                       Appeal No. CIC/SG/A/2010/001672

Relevant Facts

emerging from the Appeal

Appellant : Mr. Bhupesh Kumar
E-28, Radhey Puri,
Delhi – 51.

Respondent                            :       Ms. Laxmi Awasthy,
                                              ADE(East) and APIO

Office of Deputy Director of Education
Government of NCT of Delhi
District East, Anand Vihar,
Delhi.


RTI application filed on              :       09/03/2010
PIO replied                           :       13/04/2010
First appeal filed on                 :       12/04/2010
First Appellate Authority order       :       03/05/2010
Second Appeal received on             :       18/06/2010

  Sl.                      Information Sought                                   Reply of the PIO
1.      The proceedings of the mentioned complaints at the          Information enclosed.

Directorate (e) level and the Regional (E) level.

2. Status of the Complaints that have been disposed off/ Not material information as defined under
Proceedings are going on. Section 2 (f) of RTI, Act, 2005.

3. Provide the noting portions of the same. Please specify the noting portions.

4. What are the bills under reference over return back to Not material information as defined under
beneficiary; those are to be processed following CS Section 2 (f) of RTI, Act, 2005.
Rules.

5. If the bills are returned back to beneficiary mention Not material information as defined under
the date and diary no. of the office from where these Section 2 (f) of RTI, Act, 2005.
are returned back.

6. If the bills referred under Q no. (e), at stage are theseNot material information as defined under
bills? Section 2 (f) of RTI, Act, 2005.

7. If not reluctance the reason for the same Not material information as defined under
Section 2 (f) of RTI, Act, 2005.

8. If three bills of Rs. 970, Rs.442.75, and Rs.695.25 are Information enclosed.

submitted in the office at the same time, in only a bill
of Rs 970 is approved by condoned by CA,
remaining two bills are not condoned. Please provide
photocopy noting portion with the following.

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO
Page 1 of 2
Order of the First Appellate Authority (FAA):
PIO is directed to provide the complete information to the Appellant within 30 days.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;

Respondent: Ms. Laxmi Awasthy, ADE(East) and APIO;

The respondent states that the further information comprising of six pages had also been provided
to the appellant after the order of the FAA on 18/05/2010. From a perusal of the papers it appears that all
the information has been provided to the appellant.

Decision:

The Appeal is disposed.

The information appears to have been provided.
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
30 July 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)

Page 2 of 2