Central Information Commission Judgements

Mr. Bhoopendra Kumar Mishra vs Central Board Of Secondary … on 30 March, 2009

Central Information Commission
Mr. Bhoopendra Kumar Mishra vs Central Board Of Secondary … on 30 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 /SG/A/2009/000019/2512
                                                Appeal No. CIC /SG/A/2009/000019

Relevant Facts

emerging from the Appeal

Appellant : Mr. Bhoopendra Kumar Mishra,
Sheoganj, Arrah,
Bihar-802301.

Respondent : Mr. Joseph Emmanuel.

Dy. Secretary (Affln.) & PIO,
Central Board of Secondary Education,
Shiksha Kendra, 2, Community Centre,
Preet Vihar, Vikas Marg, Delhi-110092.



RTI application filed on            :       12/08/2008
PIO replied                         :       29/08/2008
First appeal filed on               :       13/09/2008
First Appellate Authority order     :       not mentioned
Second Appeal filed on              :       31/10/2008

Detail of required information :-

The appellant had asked in RTI application for supply of information about
number of teachers including designation, qualification, experience of each employee
working in Ishan International Public School, Kankarbagh, Patna, Bihar, etc.

The PIO replied.

Please refer to your request dated 12/08/2008 received on 20/08/2008 under
RTI Act regarding supply of information about number of teachers including
designation, qualification, experience of each employee working in Ishan International
Public School, Kankarbagh, Patna, Bihar, etc. it is hereby informed that your case is
under process and the reply will be sent to you shortly.

The First Appellate Authority ordered.
Not replied.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Absent
Respondent: Mr. Khushal Singh PIO
The PIO has replied that they do not have the information on the date required by the
appellant. The PIO should have given this reply initially. The PIO is now directed to
get the information from the school as on 31/3/2008 and send it to the appellant.

Decision:

The appeal is allowed.

The PIO will give the information to the appellant before 25 April 2009.

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

Shailesh Gandhi
Information Commissioner
30 March 2009

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