CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000108/7271
Appeal No. CIC/SG/A/2010/000108
Relevant Facts
emerging from the Appeal:
Appellant : Mr. S P Mishra,
Chamber No 106, Patiala House Courts,
New Delhi- 110001.
Respondent (1) : Mrs. P. D. Yadav
D.D.E.(SW-A)/PIO
Directorate of Education
C-4 Vasant Vihar
New Delhi - 110057
Respondent (2) : Mr.S.N.Juneja
Manager & PIO
Delhi Police Public School,
B-4, Safdarjung Enclave,
New Delhi - 110029
RTI application filed on : 20/05/2009
PIO replied : 23/07/2009
First appeal filed on : 08/08/2009
First Appellate Authority order : 14/09/2009
Second Appeal received on : 15/10/2009
Notice of Hearing Sent on : 03/03/2010
Hearing Held on : 29/03/2010
S.No Information sought Reply of PIO
6. Recommendation of Selection Committee recommends the name of Mrs. Sunila
selection committee along Athley as most suitable candidate on the basis of overall merit.
with proof. The copy of the recommendations of the Selection Committee
is confidential matter and connot be supplied to the appellant
7. Merit list of all the The merit list supplied by the Selection Committee can not be
candidates. supplied under rule 8 (1) (j) of RTI
8. Minutes of recommendation Cannot be supplied under rule 8 (1) (j) of RTI
of management committee
Grounds for First Appeal:
Incomplete and unsatisfactory information provided by the PIO in the above matters.
Order of the FAA:
In regard to the concerened, it is not part of the annual returns of filled by the school authority
and is not available with the PIO’s office and so could not be provided to the appellant.
Grounds for the Second Appeal:
Incomplete and unsatisfactory information provided by PIO and FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. S.P.Mishra;
Respondent(1): Mrs. P. D. Yadav, D.D.E.(S.W. A)/PIO;
Respondent(2):Mr.S.N.Juneja, Manager, Delhi Police Public School;
The information has been provided to the Appellant.
Decision:
The appeal is disposed.
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
29 March 2010
(In any correspondence on this decision, mention the complete decision number.)ASH