Central Information Commission Judgements

Mr. Chander Singh Dalal vs Directorate Of Education, … on 18 March, 2010

Central Information Commission
Mr. Chander Singh Dalal vs Directorate Of Education, … on 18 March, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/000305/7196
                                                           Appeal No. CIC/SG/A/2010/000305

Relevant Facts

emerging from the Appeal

Appellant : Mr. Chander Singh Dalal
H.No. 103 Sector 6
Bahadurgarh – 124507 Haryana
Distt. Jhajjar

Respondent : Ms. Indira Rani Singh
Public Information Officer & Dy. Director
Directorate of Education
Department of Education (North West B)
FU- Block, Pitam Pura
Delhi- 110088.


RTI application filed on             :      25/08/2009
PIO replied                          :      11/09/2009
First appeal filed on                :      16/10/2009
First Appellate Authority order      :      27/11/2009
Second Appeal received on            :      06/02/2010
Date of Notice of Hearing            :      18/02/2010
Hearing Held on                      :      18/03/2010

Information Sought:

1. a) Whether if it is a fact if the principal of the new school has to write letters to the
principal of the old school (Smt. Ram Devi) for getting service book/LPC/GPF Statement
of the appellant’s daughter. If so, the action proposed under the rules in such cases be
intimidated

b) The said principal (old school) issued two different LPC’s in the aforesaid case, if so,
the exact dates of issue of those certificates and reasons thereof be intimidated quoting
rules in that question.

Rely of the PIO:

1. a) Question is not clear

b) Although the appellant’s daughter was relieved on 10/07/2009 but due to shortage of
ministerial staff the school issued her LPC till 30/06/2009 so that she could draw her
salary for the month of June from the new school. Only a telephonic message from
principal of new school was received for the request of issuing her a new LPC. New LCP
issued to mention her salary for 10 days along with increment.

Grounds for First Appeal:

Incomplete and unsatisfactory information provided by the PIO
Order of the FAA:

PIO is directed to provide complete information to the appellant directly within 10 days under
intimation to the undersigned. There are some grievances of the applicant which may be looked
into administratively by DDE (NW-B).

Grounds for the Second Appeal:

Orders of the Appellant Authority have not been compiled with.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Chander Singh Dalal;

Respondent: Ms. Indira Rani Singh, Public Information Officer & Dy. Director;

The PIO has provided the information.

Decision:

The Appeal is disposed.

The information has 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
18 March 2010
(In any correspondence on this decision, mention the complete decision number.)(DR)