Central Information Commission Judgements

Mr.V K Agarwal vs Department Of School Education … on 19 January, 2011

Central Information Commission
Mr.V K Agarwal vs Department Of School Education … on 19 January, 2011
                       CENTRAL INFORMATION COMMISSION
                       Room No.296, II Floor, B Wing, August Kranti Bhawan,
                             Bhikaji Cama Place, New Delhi-110066.
                             Telefax:011-26180532 & 011-26107254
                                           website:cic.gov.in

                                Appeal No. : CIC/DS/A/2010/001603
                                                                                  Date : January 19, 2011

Appellant                       :       Shri V. K. Agarwal, New Delhi.

Public Authority                :       Kendriya Vidyalaya Sangathan, New Delhi.

                                                ORDER

The Commission has received an appeal petition, dated 12/05/2010 (Diary No:35589/2010)
from Shri V. K. Agarwal in respect of his/her RTI-application on 25/01/2010 filed with the
CPIO, Office of the Assistant Commissioner, Kendriya Vidyalaya Sangathan, 18, Institutional
Area, Shaheed Jeet Singh Marg, New Delhi-110602.

2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s RTI-request was
replied to by the CPIO, letter No.:F.11011/1-3672/2008-KVS (Hqrs.)/PIC/6695, dated 03/02/2010.

3. The Appellant preferred his/her first-appeal on 26/03/2010 before the First Appellate Authority,
which has not been decided by FAA (Copy of First Appeal is enclosed).

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, viz. appeals and
complaints, the matter is remitted to the First Appellate Authority, with the following directions:

i. In case the first appeal dated 26/03/2010 has not been disposed of by FAA, he should
dispose of the first appeal by passing a speaking order in the matter, within 2 weeks of
receipt of this order.

ii. In case FAA has already disposed of the first-appeal, he should furnish a copy of his
order to the Appellant within one (1) week of receipt of this order.

iii. A copy of First Appellate Authority order will be endorsed to the Commission clearly
indicating the case number and reason for delay, if any, in providing informations.

5. In case, the Appellant still feels aggrieved by the decision of FAA, he/she shall be free to approach
the Commission in second appeal under section 19(3), along with complaint under section18, if
any, within the prescribed time limit.

6 The matter is closed with the above directions.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to:-

1. Shri V. K. Agarwal
WZ-75, ‘G’ Floor,
Gali No.-4, Shiv Nagar,
New Delhi-110058.

Contact Nos. :99536 34440 / 011-2557 3534.

2. Central Public Information Officer
Office of the Assistant Commissioner,
Kendriya Vidyalaya Sangathan,
18, Institutional Area,
Shaheed Jeet Singh Marg,
New Delhi-110602.

3. First Appellate Authority under RTI
Office of the Commissioner,
Kendriya Vidyalaya Sangathan,
18, Institutional Area,
Shaheed Jeet Singh Marg,
New Delhi-110602.

­:­