Central Information Commission Judgements

Mr. Anil Kumar Gupta vs Kendriya Vidyalaya, Bareilly on 24 April, 2009

Central Information Commission
Mr. Anil Kumar Gupta vs Kendriya Vidyalaya, Bareilly on 24 April, 2009
               CENTRAL INFORMATION COMMISSION
                      Room no. 415, 4th Floor,
                    Block IV, Old JNU Campus,
                        New Delhi - 110066
                       Tel: +91 11 26161796

                                      Decision No. CIC/SG/A/2009/000359/2924
                                             Appeal No. CIC/SG/A/2009/000359
Relevant facts emerging from the Appeal:

Appellant                             :       Mr. Anil Kumar Gupta,
                                              E-1067, Rajendra Nagar, Avas-Vikas,
                                              Izat Nagar, Bareilly, (U.P.).

Respondent                            :       Principal &PIO,

Kendriya Vidyalaya,
N.E.R. Road no. 7,
Izat Nagar, Bareilly, (U.P.).

RTI application filed on              :       09/01/2009
PIO replied                           :
First Appeal filed on                 :       27/01/2009
First Appellate Authority order       :       20/01/2009
Second Appeal filed on                :       28/02/2009

Detail of required information:-

The appellant had asked in RTI application regarding issuance of letter
no. F.31/KV/NER Bly/2008-09/350 dated 06/01/2008 issued by the Principal K.V.
Bareilly.

1. In the above cited letter it is informed that “this is to inform you that the period
w.e.f. 29.06.1999 to 16.10.2001 has been treated as dies-none”. It is therefore
requested to provide the certified attested copy of the order of the Competent
Authority i.e. Principal K.V. NER, Bareilly/Assistant Commissioner KVS
Dehradun Region / Joint Commissioner KVS HQ, New Delhi / Commissioner
KVS, New Delhi.

2. The principal KV, NER, Bareilly has issued Relieving order No. F-KV/NER
Bly/2007-08/695 dated 15.03.2008 in compliance with the Hon’ble High Court
Allahabad order dated 13.02.2007 in CMWP NO. 5662/2005 and in partial
modification of relieving order dated 28.06.1999 issued to Mr. A.K. Gupta Ex-
TGT Maths KV, NER, Bereilly is modified to KV Doom Dooma instead of
KV, Teju, other contains will remain unchanged. It is therefore, requested to
provide the certified attested copy of revised LPC issued to the Principal, KV,
Doom Dooma in connection with the revised relieving order, and incompliance
of modified transfer order dated ………. issued by the KVS to KV Doom
Dooma from KV, NER, Bareilly, and incompliance of Hon’ble CAT Allahabad
order dated 06.10.2004 in OA No. 607 of 2002.

3. It is also requested to provide the acknowledgement receipt to sent the
modifying relieving order and revised LPC to the Principal KV, Doom Dooma
in connection with Anil Kumar Gupta Ex- TGT (Maths) KV, NER, Bareilly.
The PIO replied.

Not mentiond

First Appellate Authority Ordered:

“This is to inform you that the required information / certified copy of the order
should be asked from KVS, Dehradun region or the Principal KV, J.R.C., Bareilly.
Where your Personal file and service book are kept, as this Vidyalaya is not the
custodian of your Personal records.”

Relevant facts emerging during hearing:

The following were present.

Appellant: Mr. Anil Kumar Gupta,
Respondent: Mr. B.D. Oli APIO
Mr. C.B. Solanki PIO
The PIO will give the following information to the appellant:
Query 1. The PIO will the copy of the Memorandum of 27/11/2001 with a letter that it
is the only letter regarding treating a certain period as dies-none.
Query 2. The PIO will give a letter stating that there is no change LPC.
Query 3. The PIO will give a copy of the letter sent to Principal, KVS, Doomdooma
Alongwith the copy of the dispatch register.

Decision:

The Appeal is allowed.

The PIO will furnish the information described above to the appellant
before 5 May 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
24 April 2009

(In any case correspondence on this decision, mention the complete decision number.)