Central Information Commission Judgements

Mr. Rajendra Yadav vs Directorate Of Education, Gnctd on 17 December, 2009

Central Information Commission
Mr. Rajendra Yadav vs Directorate Of Education, Gnctd on 17 December, 2009
                    CENTRAL INFORMATION COMMISSION
                         Club Building, Old JNU Campus,
                    Opp. Ber Sarai Market, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                   Decision No. CIC/SG/A/2009/002697/5969
                                                          Appeal No. CIC/SG/A/2009/002697

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Rajendra Yadav
                                           Neha Nursery, NH-8,
                                           Shankar Chowk, DLF-III,
                                           Gurgaon (Haryana)

Respondent                          :      Mr. J.B.Singh

Public Information Officer & Dy. Director (Edu.)
Directorate of Education, GNCTD
O/o the Dy. Director of Education (SW-B)
Najafgarh, New Delhi

RTI application filed on : 24/08/2009
PIO replied : 23/09/2009
First appeal filed on : Not mentioned
First Appellate Authority order : 09/10/2009
Second Appeal received on : 23/10/2009
Hearing Notice issued on : 05/11/2009
Hearing held on : 17/12/2009

The Appellant had sought following information from PIO, Directorate of Education:

Sl. Information sought PIO’s reply

1. A Certificate should be given to Mr. Children Education allowance for 2008-09 had not
Rajendra Yadav if he has received been made. No payment certificate had been sent
children education allowance. If he to Principal, GBSS Sector-3, R.K.Puram on
has not received then no payment 24.08.09. However you can obtain a copy of the
certificate be issued. same by payment of Rs.2/-.

2. Kindly provide GPF Statement of Mr. GPF statement for the year 2007-08 and 2008-09
Rahendra Yadav for the year 2007-08 has not been issued by Accounts Officer no.-II,
and 2008-09. GPF A/C no. R.K.Puram.

SCH/44542.

3. Please send my ACR folder from 1979 No letter from Mr. Rajendra Yadav and his
to 2009 to R.K.Puram, Sector-3, Principal is received in the regard. As soon as we
School. receive the letter we shall send the folder.

4. Photocopy of any direction the In respect of question one Mr. Rajendera came to
Directorate of Education has issued in office and subsequently the certificate was sent to
respect of my above three points. Principal/vice principal. He never came in respect
of question no. 2 & 3.

5. Call details of phone number Bill are of 6 pages and call records 45, hence you
25319800 and bills copy for last six may obtain the information by depositing Rs.2/-

months. per page.

6. Photocopies of bills/vouchers of the Sought information is of 90 pages, hence you can
payments made for the purchase of obtain photocopies by paying Rs.2/- per page.
sports’ goods.

Grounds for First Appeal:

No information provided by the PIO.

Order of the First Appellate Authority:

The FAA ordered that, “Neither the APIO nor the Appellant are present. The perusal of
the information provided by the PIO(SW-B) reveals that it is satisfactory.”

Grounds for Second Appeal:

Wrong and unsatisfactory information provided by the PIO.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Rajendra Yadav;

Respondent: Mr. J.B.Singh, Public Information Officer & Dy. Director (Edu.);

The PIO has given certain information but is now directed to give following information:
1- Query-3: The PIO has replied that the principal had not received any letter from the
appellant. The Appellant has produced evidence of delivering three letters to the
School. The PIO is directed to take appropriate action with the school authorities and
provide information on this query to the appellant.

Decision:

The appeal is allowed.

The PIO is directed to give the information as mentioned above to the appellant before 30
December 2009.

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 cost as per Section 7(6) of
RTI Ac.

Shailesh Gandhi
Information Commissioner
17 December 2009

(In any correspondence on this decision, mentioned the complete decision number.)k.j.