CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001653/8719
Appeal No. CIC/SG/A/2010/001653
Relevant Facts
emerging from the Appeal
Appellant : Mr. Abdul Alim Barni
H.N. 1107, Gali no. 39/03,
DDA Flats, Ashok Vihar,
Jafrabad, New Delhi-110053.
Respondent : Mr. R. N. Sharma
Public Information Officer &
Dy. Director of Education
Directorate of Education
Government of N.C.T. of Delhi
District North-East, RTI Cell,
Yamuna Vihar, New Delhi.
RTI application filed on : 20/03/2010
PIO replied : 17/04/2010
First appeal filed on : 04/05//2010
First Appellate Authority order : 20/05/2010
Second Appeal received on : 17/06/2010
Sl. Information sought Reply of the Public Information Officer (PIO)
1. ID number of Mr. Harish Kumar vide which his He did not have an ID number.
attendance was registered online.
2. The address of the Office where his attendance The address of the company Everonn Pvt. Ltd was
was sent. not available with the School
3. The name and address of the company which The address of the company Everonn Pvt. Ltd was
had sent him to the School. not available with the School
4. The time period during which he worked at the The record was sent to the Company and was not
School. available with the School.
Grounds for the First Appeal:
The required information was not provided by the PIO.
Order of the First Appellate Authority (FAA):
The PIO was directed to supply the complete information on Point no.1 & 4 within 10 days.
Grounds for the Second Appeal:
Unfair disposal of the appeal and non-supply of information.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Abdul Alim Barni;
Respondent: Mr. R. N. Sharma, Public Information Officer & Dy. Director of Education;
The PIO has provided all the information and also given the additional information after the order
of the FAA. The PIO is now directed to provide the exact date on which Mr. Harish Kumar had joined and
the exact date when he has left the service.
In one reply the school has stated that the attendance was provided online. However, the respondent states
that this was the mistake and the Monthly Monitoring Report (MMR) was being provided online and not
the attendance.
Decision:
The Appeal is allowed.
The PIO is directed to give the information as described above to the appellant
before 10 August 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
27 July 2010
(In any correspondence on this decision, mention the complete decision number.)(ND)