In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/002145
Date of Hearing : November 17, 2011
Date of Decision : November 17, 2011
Parties:
Applicant
Smt. Beena Arora
XF4, A4, Shiva Enclave
Paschim Vihar
New Delhi
The Applicant was represented by Shri. Satish Kumar Arora during the hearing
Respondents
O/o Dy. Director of Education
District ; North West A
Govt. of NCT of Delhi
BL Block
Pitampura
Delhi
Represented by : Ms.Vinita Shanker, EO9 representing PIO
Ms.Poonam Syal, Principal, Sant Nirankari Public School
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/002145
ORDER
Background
1. The Applicant filed an RTI Application dt.24.5.11 with the PIO, O/o DDE(NWA), GNCTD. She
sought monthwise details of the salary paid to the eleven teachers (names indicated in the RTI
Application) by Sant Nirankari Public School from the date of their appointment till 31.3.10. The PIO
replied on 22.6.11 enclosing the reply dt.8.6.11 furnished by the Principal of the School who stated
that as per their understanding the date of appointment of a teacher is deemed to be from the date of
recognition of the school or the actual date of joining whichever is later. She added that they were
able to retrieve the old salary registers with effect from April 1990 except 1998 and invited the
Applicant to visit the office on working days and note the information required. The Applicant filed an
appeal dt.12.7.11 with the Appellate Authority stating that information asked for is of eleven teachers
and not nine teachers. Besides the information asked for needs authentication and that can only
serve the purpose if it is furnished through the education department. Dr.Sunita S.Kaushik, Appellate
Authority replied on 1.8.11 stating that on careful examination of the documents, it is found that the
information provided by the PIO is not complete and directed the PIO to provide the information within
ten days. The Applicant filed a second appeal dt.24.8.11 before CIC requesting for the information.
Decision
2. During the hearing, the Respondents submitted that information as sought by the Appellant, month
wise for the last 3 years 20082009, 20092010 and 20102011has been compiled and is ready to be
furnished to the Appellant. With the permission of the Commission , a copy of the same was handed
over to the Appellant’s representative during the hearing. The Respondents also pointed out that
information sought is voluminous as the Appellant is seeking monthwise payment details of 11
teachers for over 15 years and that compilation of information will disproportionately divert the
resources of the Public Authority.
3. The Commission on perusal of the information sought and after hearing the Respondents is of the
opinion that compiling details of monthwise pay of 11 teachers for more than 10years(leaving out the
period for which information has already been provided) would indeed disproportionately divert the
resources of the Public Authority as per section 7(9) of the RTI Act and hence directs the PIO to
allow the Appellant to inspect the relevant records over two consecutive days so that the Appellant
can glean for himself the information required by him . In the event the Appellant seeks copies of
documents, the same may be provided at Rs.2/ per page as photocopying charges. The entire
exercise to be completed by 17.12.11 and the Appellant to submit a compliance report to the
Commission by 24.12.11.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Smt. Beena Arora
XF4, A4, Shiva Enclave
Paschim Vihar
New Delhi
2. The Public Information Officer
O/o Dy. Director of Education
District ; North West A
Govt. of NCT of Delhi
BL Block
Pitampura
Delhi
3. The Appellate Authority
O/o Regional Director of education (North)
G.Coed. S.V.Building
F/U Block, Pitampura
Delhi 110 034
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving
(1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which he/she
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what
information has not been provided.