CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000809/13528
Appeal No. CIC/SG/A/2011/000809
Relevant Facts
emerging from the Appeal
Appellant : Mrs A.S. Templeton,
6-A, New Cantt Road
Dehradun
Uttarakhand – 248001
Respondent : Ms. Saroj Sain
Public Information Officer & EO(Zone-III)
Directorate of Education, Govt. of NCT of Delhi,
Office of Deputy Director of Education,
Distt. East, Anand Vihar,
Delhi -110092
RTI application filed on : 03/02/2011
PIO replied : 07/03/2011
First appeal filed on : 03/03/2011
First Appellate Authority order : not enclosed
Second Appeal received on : 23/03/2011
Information sought by the appellant:
Kindly provide photocopies of the following documents of the Manager of Somerville School,
Vasundhara Enclave, Delhi 96 : –
1. Photocopy of the Graduation Degree.
2. Photocopies of the testimonials showing teaching and Educational Administrative Experience
of 10 years.
3. Photocopy of the Appointment letter as Manager of the school.
Reply of the PIO :
The information sought by you is not the part of document which a private recognized school has to submit to
the department annually under Rule 180(1) of DSEA&R 1973, hence can not be provided under RTI Act, 2005.
Ground of the First Appeal:
The required information was not received within time
Order of the FAA:
Not enclosed
Ground of the Second Appeal:
The information sought for has not been provided.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mrs. A.S. Templeton;
Respondent: Ms. Saroj Sain, Public Information Officer & EO(Zone-III);
The Appellant has sought certain information about Somerville School, Vasundhara Enclave,
Delhi which is a private unaided recognized school. The PIO is unable to supply the information
which is not held by the department nor required to be submitted annually under rule 181 of DSEAR
Act 1973. Since the school does no appear to be a Public Authority the RTI application cannot be
transferred to it.
Decision:
The Appeal is disposed.
Information available with the department has been provided.
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
18 July 2011
(In any correspondence on this decision, mention the complete decision number. (PK))