Central Information Commission Judgements

Mr. Ajmer Singh vs Government Of Nct Of Delhi on 25 January, 2011

Central Information Commission
Mr. Ajmer Singh vs Government Of Nct Of Delhi on 25 January, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/003511/11126
                                                                     Appeal No. CIC/SG/A/2010/003511
Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Ajmer Singh
                                           238-B, Paschim Vihar Ext.,
                                           New Delhi- 63

Respondent                          :      Mr. Baljeet Singh
                                           PIO & Manager,
                                           Khalsa Girls Sr. Secondary School
                                           Aided under Directorate of Education
                                           Chuna Mandi, Pakarganj,
                                           New Delhi- 110055

RTI application filed on            :      15/10/2010
PIO replied                         :      08/12/2010
First appeal filed on               :      25/11/2010
First Appellate Authority order     :      not mentioned
Second Appeal received on           :      15/12/2010

Information Sought:

The appellant has sought information regarding:

1. How many employees have been appointed through Direct recruitment since 1975 till date in the
school and also supply me the following relevant information/documents related to these
recruitment:

i. Copies of the clearance letter for filing up these vacancies.

                    ii.     Copies of the roster register.
                    iii.    Copies of the advertisement and employment exchange list related to filling up
                            these vacancies.
                    iv.     Copy of the list of candidate applied for and called for interview.
                    v.      Copy of the proceedings regarding selected candidates.
                    vi.     Copies of the broad sheets of interview.
                    vii.    Copies of testimonials of selected candidates including the copy of the
                            experience certificate.

2. How many employees have been appointed through Promotion since 1975 in the school and also
supply me the following relevant information related to these recruitment:

i. Copies of the seniority list of candidates.

ii. Copies of the assessment sheet of the candidates of zone of consideration.
iii. Copies of the C.R. of the promoted employees.

3. How many employees have been given Sr. Scale ACP, MACP, and awarded selection scale since
1975 including name of the person and date.

4. Please provide me the copy of the approved scheme of the management of the school.

5. Provide me the list of the Local Managing Committee with details.

6. Please provide me the documents regarding local managing committee:

i. Copy of the minutes of the election of the local managing committee renewed.
ii. Copy of the membership no. of the L.M.C. member along with copy of the
receipt of fee and name of A/C no. and bank name where it is deposited.

Reply of the PIO:

1. The information asked for in query no.1 and 2 cannot be supplied due to exemption from disclosure
under section 8(3).

2. In respect of query no. 5 and 6, it is submitted that the following does not fall under the purview of
section 2(f).

Grounds of First Appeal:

No reply given by the PIO.

Order of the FAA:

Not mentioned.

Ground of the Second Appeal:

Not satisfied with the reply.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Ajmer Singh;

Respondent: Mr. Baljeet Singh, PIO & Manager;

The Appellant has sought information on various matters for the period 1975 onwards. The PIO has
wrongly refused information under Section 8(3) of the RTI Act. Section 8(3) of the RTI Act states that after
the lapse of 20 years information can only be denied under exemption clauses 8(1)(a), (c) & (i). Thus after
the period of 20 years 07 of the exemption clauses of Section 8(1) are not applicable. The Respondent has
realized his mistake. However, he states that the information sought by the Appellant is not available in the
collated form. The Appellant is willing to inspect the service files and service books. The PIO will facilitate
an inspection of these by the Appellant on 04 and 05 February 2011 from 10.30AM onwards.

The PIO will also give names of the Managing Committee members and copies of the slips of membership
if available. If any of these is not available the PIO will state this.

Decision:

The Appeal is allowed.

The PIO will provide the information about the Managing Committee members as
directed above to the Appellant before 05 February 2011.

The PIO is also directed to facilitate an inspection of the service files and service books by
the Appellant on 04th & 05th February 2011 from 10.30AM onwards. The PIO will give
attested photocopies of records which the Appellant wants free of cost upto 200 pages.
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
25 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)