Central Information Commission Judgements

Mr. R. B. Singh vs Kendriya Vidyalaya Okha on 18 February, 2010

Central Information Commission
Mr. R. B. Singh vs Kendriya Vidyalaya Okha on 18 February, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2010/000079/6891
                                                            Appeal No. CIC/SG/A/2010/000079
Relevant Facts

emerging from the Appeal:

Appellant                             :      Mr. R. B. Singh
                                             Kendriya Vidyalaya No. 1,
                                             Ichhanath Surat.

Respondent                            :      Mr. Madhav Parmar
                                             PIO & Principal
                                             Kendriya Vidyalaya Okha
                                             Distt. Jamnagar - 361350, Okha,
                                             Gujrat.

RTI application filed on              :      27/01/2009
PIO replied                           :      09/03/2009
First appeal filed on                 :      25/08/2009
First Appellate Authority order       :      Not ordered
Second Appeal filed on                :      25/12/2009
Second Appeal received on             :      07/01/2010
Hearing Notice sent on                :      18/01/2010
Hearing held on                       :      18/02/2010

S.No.               Information Sought                                  PIO's reply
1.      Details of quarter in which several items     All the articles fitted in staff quarters as per
        (as mentioned in RTI application) were        available records in the Vidyalaya. Regarding
        fitted with signature of occupant. Name of    flush tank no records was available hence the
        the dealer/person from whom flush tank        copy of bill of flush tank was given
        was purchased with supply order and bill.     (enclosed).
2.      Reason for keeping TA bill of the             Letter had been issued to Mr. B. L. Raman,
        Appellant pending.                            Ex-PPL vide letter No.12011/2009/KV

OKA/521 dated 16/02/2009 but till then no
response received.

3. Details of item purchased on the name of The information about purchasing of furniture
furniture with name of supplier, date on 2007-08 as per explanation given by Mr. N.
which it was recorded in entry register and Bhatiya, I/C furniture was given (enclosed).
date on which payment was made to the
supplier.

4. The procedure/method by which Mr. B. The explanation given by Mr. B. K. Mishra
K. Mishra, TGT Sank signed several was given (enclosed).
cheque nos. strationg from 97117 to 24
and 096140-41 on several dates from
05/0/2008 to 21/05/2008 when he was on
leave from 04/05/2008.

Note: The Appellant vide his letter dated 23/03/2009 raised several issues on the reply given by
the PIO and the PIO its letter dated 23/04/2009 replied to the Appellant.
Ground of First Appeal:

Unsatisfactory and incomplete information received from the PIO.

First Appellate Authority ordered:

Not ordered.

Ground of the Second Appeal:

Non-receipt of proper information from the PIO and no action taken by the FAA.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. R. B. Singh on video conference from NIC-Surat (Gujarat) Studio;
Respondent : Mr. Madhav Parmar, PIO & Principal;

The PIO is directed to give the following information to the Appellant:
1- Photocopy of the TA Bill with the remarks on it.
2- Photocopy of the security register showing the information about the purchase of
furniture.

Decision:

The Appeal is allowed.

The PIO is directed to give the information mentioned above to the appellant before
28 February 2010.

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 February 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)