Central Information Commission Judgements

Dr. Irshad Khan vs Municipal Corporation Of Delhi, … on 3 March, 2009

Central Information Commission
Dr. Irshad Khan vs Municipal Corporation Of Delhi, … on 3 March, 2009
               CENTRAL INFORMATION COMMISSION
                      Room No. 415, 4th Floor,
                    Block IV, Old JNU Campus,
                        New Delhi -110 067
                       Tel: + 91 11 26161796

                                      Decision No. CIC /WB/A/2008/00808/SG/2148
                                             Appeal No. CIC/WB/A/2008/00808/SG

Relevant Facts

emerging from the Appeal:

Appellant : Dr. Irshad Khan
F-181, New Seema Puri,
New Delhi – 110095

Respondent 1 : Director (Primary Education)
& Public Information Officer
Municipal Corporation of Delhi
O/o the Director (Primary Education),
Kashmiri Gate, Nigam Bhawan,
New Delhi – 110092

RTI application filed on : 21/08/2007 ID No. 495
PIO replied : 02/11/2007
First appeal filed on : 29/01/2008
First Appellate Authority order : 12/02/2008
Second Appeal filed on : 13/05/2008

The appellant had sought information from MCD-Education Department regarding
non-teaching staff in first shift of primary school at Dilshad Colony.
Sl. Information Sought PIO’s Reply

1. How many non-teaching staffs are in the school? 03 numbers.

2. Give details of each non-teaching staff as name, 1. Mrs. Kamlesh, attendant,
post, work and gross salary. Rs.10,889/-

                                                             2. Mr.      Kailash,   Sweeper,
                                                              Rs.7044/-
                                                             3. Mrs.      Simlesh,    Aaya,
                                                              Rs.8575/-
3. In and out time of each non-teaching staff?                7.15 AM to 12.45.PM

The First Appellate Authority ordered:
The first appellate authority in his ordered states that “Since the work of supervision
and control of the Education Department (H.Q.) is under the Addl. Commissioner
(Slum and JJ) and he is the 1st Appellate Authority in these appeals, all 32 appeals are
being sent to him for appropriate action.”

Relevant Facts emerging during Hearing:
The following were present.

Appellant : Absent
Respondent : Mr. T.C. Arora PIO
The appellant has given a letter stating that all the information has been provided
satisfactorily. The PIO is warned to ensure that the timeframe of the RTI act in giving
information.

Decision:

The appeal is allowed.

The information has already been provided to the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
3rd March, 2009

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