CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2009/002242/5327
Appeal No. CIC/SG/A/2009/002242
Appellant : Mr. Pawan Kumar,
H.No. 334, Gali No. 5,
Prem Nagar, Karawal Nagar,
Delhi-110094
Respondent : Mr. Anjum Masood
Public Information officer
Directorate of Education,
Govt. of NCT of Delhi
Old Secretariat,
Delhi-110054
RTI application filed on : 06/02/2009
PIO replied : 06/03/2009
First Appeal filed on : 06/04/2009
First Appellate Authority order : 27/05/2009
Second Appeal Received on : 02/09/2009
Information sought:
Appellant sought information regarding his caste "Raya Tawar" mentioned in Sr.No 50 of
backward caste as declared by Govt. of Delhi in year 1995. Appellant wanted to know the
number of staff of above mentioned caste working in Department of Education, Govt. of Delhi,
from year 1995 to at present and number of staffs working as teacher and Department of
Administration, on which post with following details:
1. Name 2. Father/ Husband's Name 3. Permanent Address
4. Present Address 5.Post 6. Working Place
7. Photocopies of cast certificate.
PIO's Reply:
1. Record on the basis of caste is not been kept in this branch.
2. Not concerned with this branch.
Grounds for First Appeal:
Appellant mentioned that requested information had not been provided
Order of the First Appellate Authority:
FAA stated that the reply given by PIO was satisfactory.
Grounds for Second Appeal:
Appellant was unsatisfied with decision of FAA.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. Pawan Kumar
Respondent: Mr. Anjum Masood, Public Information officer;
The Appellant has sought information about people belonging to the “Raya Tawar” caste
working in the Education Department. He wants this information those who had been working
since 1995. The PIO states that information is not maintained in the sought format and the
information would have to be culled out from the individual dossiers of the employees. This is
virtually an impossible task.
Decision:
The appeal is dismissed.
It is not possible to collate or gather the information required by the Appellant.
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 October 2009
(In any correspondence on this decision, mention the complete decision number.)Rnj