CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002424/9789
Appeal No. CIC/SG/A/2010/002424
Relevant Facts
emerging from the Appeal
Appellant : Mr. Bhupesh Gupta
15/28 Old Chandrawal
Civil Line
Delhi-54
Respondent : Ms. S. J. Lyall
Public Information Officer & Manager
B.M.Gange Girls S.R. Sec School
21, Raj Niwas Marg
Delhi-54
RTI application filed on : 05/04/2010
PIO replied : 22/04/2010
First appeal filed on : 10/05/2010
First Appellate Authority order : No order
Second Appeal received on : 31/08/2010
Information Sought:
1. What was the area measurement of B.M. Gange Sr. Sec School, Rajnivas .
2. Where and how did the school get the plot.
3. What was the school’s Khasra for the plot.
4. On whose name had the school plot been bought.
5. Whether the school plot comes under any Government authority.
Reply of the Public Information Officer (PIO)
1. Total Land Area was 27.8 acres.
2. The Baptist Church Trust Association under which the property was vested. I t was registered trust
under companies Act. The Baptist Missionary Society Corporation was looking after the
management of the institution vide Deed of Appointment of New Trustees Being No. 3610 for the
year 1958.
3. Plot No./Khasra No. 431 of 27.8 acres (one plot)
4. In the name of the Baptist Church Trust Association.
5. It was a free hold land(Institutional Land)
6. It was called as Murphy state . They had given to Baptist Mission Society Corporation and then to
the Baptist Church Trust Association.
Grounds for the First Appeal:
Unsatisfactory reply of the PIO.
Order of the First Appellate Authority (FAA):
No order.
Grounds for the Second Appeal:
Unsatisfactory and incomplete information by the PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Absent;
Respondent: Ms. M. M. Philip, Officiating Principal on behalf of Ms. S. J. Lyall, PIO & Manager;
The respondent shows that information as per the records has been provided to the appellant. The
School has been in existence since 1915 and the land has been with the school since then. The respondent
has also informed the appellant that this is free hold land.
Decision:
The Appeal is dismissed.
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
15 October 2010
(In any correspondence on this decision, mention the complete decision number.)(AM)