Central Information Commission Judgements

Mr. Parmod Kumar Singh vs Kendriya Vidayala Sangathan on 11 March, 2010

Central Information Commission
Mr. Parmod Kumar Singh vs Kendriya Vidayala Sangathan on 11 March, 2010
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                   Decision No. CIC/SG/C/2009/001612/7117
                                                     Complaint No. CIC/SG/C/2009/001612

Complainant                               :       Mr. Parmod Kumar Singh
                                                  S/o Shri Ram Sagar Singh,
                                                  H.No. 1180, Beachupur,
                                                  Subhas Nagar, Mugalsarai,
                                                  Dist. Chandolai, U.P

Respondent                                :       Mr. M. L. Sahu
                                                  Public Information Officer &
                                                  Administrative Officer
                                                  Kendriya Vidayala Sangathan,
                                                  Regional Office,
                                                  Sector-J, Aliganj, Lucknow-226024

RTI application filed on                  :       11/06/2009
PIO replied                               :       Not replied.
First Appeal filed on                     :       21/07/2009
Complaint filed on                        :       25/11/2009

Sl.             Information Sought                PIO's reply(vide submission dt.11/12/2009)
1. Provide certified copy of main list of         Copy of main list of selection prepared for
    selection prepared for Primary Teachers and   Primary Teachers and trained Bachelor
    trained Bachelor Teachers (subject wise) in   Teachers (subject wise) in year 1993 is
    year 1993.                                    enclosed.
2. Provide the certified photocopy of             This record is not available in this office.
    appointment letter of candidates listed
    finally from main list of selection
    mentioned in Sl.No 1.
3. Provide certified copy of main list of         Panel of year 1995 is not available in this
    selection prepared for Primary Teachers and   office, the Complainant has already been sent
    trained Bachelor Teachers (subject wise) in   this information vide letter dt. 21/23-01-2009.
    year 1995.
4. Provide the certified photocopy of             This record is not available in this office.
    appointment letter of candidates listed
    finally from main list of selection
    mentioned in Sl.No 1, 2 & 3.

Reply of PIO:
Not enclosed.

Grounds for First Appeal:
Information was not provided
 Grounds for Complaint:
Information was not provided

Submission after Complaint Notice:
Submission dt.11/12/2009 From the PIO:
The copy of information dt. 11/12/2009 furnished to the Complainant had been received by the
Commission.

Submission dt. 21/12/2009 From the Complainant:
What information furnished by the PIO was incomplete & not certified.

Relevant Facts

emerging during Hearing:

The following were present:

Complainant: Mr. Parmod Kumar Singh;

Respondent: Mr. M. L. Sahu, Public Information Officer & Administrative Officer;

The Complainant has been provided information by the PIO on most of the queries. The
PIO states that the original RTI application was not received by him and it is difficult for the
Commission to establish whether the RTI application was received or not. The PIO has provided
information on some of queries which relate to an appointment made in 1995. However, he has
not been able to locate some of the records. The Complainant states that he would be satisfied if
he was given the offer of appointment given to PRTs Seema Singh, Kamlesh Kumari, Jotsna
Dwivedi, Sunita Sharma, Chandrakala, Lalita Kanojia and Satbir Singh.

Decision:

The Complaint is allowed.

The PIO is directed to give the information as stated above to the Complainant before
30 March 2010.

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
11 March 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj