Central Information Commission Judgements

Mrs. Rajesh Kumari vs Jawahar Navodaya Vidyalaya on 10 September, 2009

Central Information Commission
Mrs. Rajesh Kumari vs Jawahar Navodaya Vidyalaya on 10 September, 2009
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                             Decision No. CIC/SG/A/2009/001728/4747
                                                    Appeal No. CIC/SG/A/2009/001728

Relevant Facts

emerging from the Appeal

Appellant : Mrs. Rajesh Kumari
Jawahar Navodaya Vidylaya
Chhonkarwara, Distt. Bharatpur,
(Raj)

Respondent : Assistant Public Information Officer
Jawahar Navodaya Vidyalaya
Chhonkarwara, Bharatpur,
(Rajasthan)

RTI application filed on : 20/05/2009
PIO replied : 17/06/2009
First appeal filed on : 17/06/2009
First Appellate Authority order : Not Ordered
Second Appeal received on : 15/07/2009

S. No. Information Sought PIO’s Reply

1. Details of amount provided by the Information has been provided in the
Vidyalaya Samiti for play and tabular form.
music, details of amount spent for
this purpose and details of balance
amount.

2. Name and designation of the Information has been provided in the
member of the Committee tabular form.
constituted to spend amount on
library, music and play. Details of
the amount spent by the individual
in the committee with copy of all
the bills and details of mode of
payment.

3. Reason for approving only tuition Due to the lack of fund for recharging of
fee of the Appellant’s child vide Education fee in the session of 2008-09
order No. 1-101JNVB/2009 dated none of the employees were paid from this
25/03/2009 and not giving other item. The Appellant’s claim was also lying
facilities like accommodation fee in the office. In this regard budget has been
according to the rule of Central asked from the committee. Payment would
Government. have been made as soon as budget was
received. The said order was not issued
from the concerned department.

4. Reason for non-payment of AHM In the office of Principal it was decided that
amount for the month of April the Appellant will be appointed Assistant
2009. Head of the Chamber. Information related
to this was not available in Accounts
Departments hence payment could not be
made in April. Now the payment of the
said amount had to be made in May.

Ground of First Appeal:

Incomplete and unsatisfactory reply received form the PIO.

First Appellate Authority ordered:
Not Ordered.

Ground of the Second Appeal:

Incomplete answer received from the PIO and no action taken by the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. P Raja Rao, PIO; Mr. SF Haq, OS to PIO
The PIO shows that he has given the information on time and has also made attempts to
redress the grievances of the Appellant.

Decision:

The Appeal is disposed.

The information has been given.

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
10 September 2009

(In any correspondence on this decision, mention the complete decision number.)
(GJ)