Central Information Commission Judgements

Mr. Asif Hussain vs Central Board Of Secondary … on 29 March, 2010

Central Information Commission
Mr. Asif Hussain vs Central Board Of Secondary … on 29 March, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                      Decision No.CIC/SG/A/2010/000303/7273
                                                            Appeal No. CIC/SG/A/2010/000303

Appellant                                     :      Mr. Asif Hussain,
                                                     House no.-61, Gali no. 7,
                                                     Sarswati Colony, Bara Road,
                                                     Kota-324001.

Respondent                                    :      Central Public Information Officer
                                                     Regional Officer's Office,
                                                     Central Board of Secondary Education,
                                                     Todarmal Marg, Ajmer-305030,
                                                     Rajsthan.

RTI application filed on                      :      08/10/2009
PIO replied                                   :      16/10/2009
First Appeal filed on                         :      08/11/2009
First Appellate Authority order               :      Not mentioned.
Second Appeal Received on                     :      02/02/2010
Notice of Hearing Sent on                     :      03/03/2010
Hearing Held on                               :      29/03/2010

Information sought:
Appellant sought following information regarding Kumari Pinki Chauhan (Teacher), appointed
at Mayur Public School, Ajmer:
    1.     Information about Appointment date of Kumari Pinki (Teacher) in said school.
    2.     Incoming & outgoing time of said teacher.
    3.     Photocopy of her attendance register of each month from appointment to working till
           date .

PIO's Reply:
That information sought by the Appellant is not available in this office.

Grounds for First Appeal:
Information was not provided.

Order of the First Appellate Authority:
 A reply was given by the FAA that information sought by the Appellant had already provided
vide 16/10/2009.

Grounds for Second Appeal:
Information not provided.
 Relevant Facts

emerging during Hearing:

Both the parties were given an opportunity for hearing. However, neither party appeared. From a
perusal of the papers it appears that the information sought is not held by the Public Authority.
Since the information sought pertains to a Private unaided school the RTI application cannot be
transferred to the School under Section 6(3) of the RTI Act. The PIO has clearly stated that the
School in question is not a public authority under Section 2(h) of the RTI Act.

Decision:

The appeal is dismissed.

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
29 March 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj