CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003385/10944
Appeal No. CIC/SG/A/2010/003385
Relevant Facts
emerging from the Appeal
Appellant : Mr. Ashwani Bagri
A-6/24, Ground Floor,
Paschim Vihar, New Delhi- 63
Respondent : Ms. Shukla Malhotra
PIO & Deputy Director,
Directorate of Education,
Govt. of NCT of Delhi
Zone West- B, G-Block,
Vikas Puri, New Delhi
RTI application filed on : 06/08/2010
PIO replied : 04/09/2010
First appeal filed on : 07/10/2010
First Appellate Authority order : 11/11/2010
Second Appeal received on : 01/12/2010
Information Sought:
The appellant has sought information regarding:
1. Total number of students studying in Saint Mathew Public School, Pashchim Vihar.
2. Total number of the students belonging to EWS studying in the above school. Mention their name,
father’s name and address.
3. Details of the students who have taken admission under E.W.S. between 2009 to 2010.
4. Whether Income certificate signed by SDM has been taken from the students who have been
admitted under E.W.S.
5. Whether son of Mrs. Geetha, Madeepur, New Delhi has been admitted in class- II in this school.
6. If yes, then provide the photocopy of all the documents submitted by him during admission.
7. He has been given admission in the school under which category.
8. Whether Mrs. Geetha had filed any complaint against the school. If yes, then what action has been
taken on the complaint.
Reply of the PIO:
The PIO had replied accordingly:
1. 306.
2. Q. No. 2 & 3- 34, 27.
3. Q. 4- not maintained in the zone.
4. Q. 5- yes.
5. Q. 6- documents are with the school.
6. Q. 7- half freeship quota.
7. Q. 8- yes, the complaint lodged and action taken by giving admission in Doon Public School under
E.W.S. as she required in EWS Quota.
Grounds of First Appeal:
Not satisfied with the information given by the PIO.
Order of the FAA:
Specific reply to Q. No. 8 be given within 10 days of the receipt of the order.
Ground of the Second Appeal:
The PIO in reply of the Q. no. 1 had replied that the list has been attached but no such list has been
provided. Also, the photocopy of the income certificate signed by SDM had also been asked but the PIO did
not provide the same.
Clear and complete information should be provided by the PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Ms. Shukla Malhotra, PIO & Deputy Director;
The Respondent states that the complete information has been provided to the Appellant. The
Respondent states that on 18/11/2010 information has per the order of the FAA has also been sent to the
Appellant.
Decision:
The Appeal is disposed.
The information appears to have 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
14 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)