CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000779/7680
Appeal No. CIC/SG/A/2010/000779
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Bhupesh Gupta
H-3 Aruna Nagar, Majnu ka Tilla
Civil Lines
Delhi - 10054
Respondent : Ms. Indira Rani Singh
Public Information Officer & Dy. Director
Deputy Director of Education (NW-B)
FU Block, Pitampura
Delhi- 110034
RTI application filed on : 08/12/2009
PIO replied : 18/02/2010
First appeal filed on : 12/01/2010
First Appellate Authority order : 05/02/2010
Second Appeal received on : 25/03/2010
Date of Notice of Hearing : 01/04/2010
Hearing Held on : 11/05/2010
Sl. Information sought Reply of PIO: Alleged by PIO that
Information already sent on 24/12/2009
In regard to Maxforst School, Parwana Road, Pitampura Delhi – 110034
1. How many students are studying in the school? As per record, 472 students are studying in
Maxfort School for the year 2009-2010
2. Is the land of Maxfort School allotted by the Yes
Govt. Agencies?
3. Information ( names, father’s name , complete List enclosed
address) about students who are studying in the
school under free-ship, belonging to the weaker
sections of society
4. Details of the fund which was released for ews Release of fund regarding EWS amounting
students category, in favour of Maxfort School Rs.8352 vide cheque no. 424992 in favour of
in the session of 2008-2009 & 2009-2010 Maxfort School for the year 2008-2009
EWS fund for the year 2009-2010 not released
till date
Grounds for First Appeal:
No information received from the PIO
Order of the FAA:
PIO directed to provide the complete information once again directly to the appellant within 15
days.
Grounds for the Second Appeal:
Incomplete information provided by PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Bhupesh Gupta;
Respondent: Ms. Indira Rani Singh, Public Information Officer & Dy. Director;
The Appellant has been given the information on all the points except the addresses of
the students who have been given admission under EWS Quota. The PIO states that the
addresses of such students are not provided to the Department and that as per the
rules/orders/circulars there is no requirement of obtaining the addresses of the children who have
been given admission under EWS Quota. The Appellant disputes this and states that this
information has to be obtained by the Education Department from the schools. The PIO is
directed to provide the copy of circulars/orders which detail the returns/information to be
provided by schools about the EWS Quota to the Department. If these require the address of the
students to be provided by the schools the PIO is directed to obtain the addresses and give it to
the Appellant.
Decision:
The Appeal is allowed.
The PIO is directed to provide the copy of circulars/orders which detail the
returns/informations to be provided by schools about the EWS Quota to the Department. If
these require the addresses of the students to be provided by the schools the PIO is directed
to obtain the addresses and give it to the Appellant before 25 May 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
11 May 2010
(In any correspondence on this decision, mention the complete decision number.)(DR)