Central Information Commission Judgements

Mr. Daya Shankar Sharma vs Govt. Of Nct Of Delhi on 31 March, 2009

Central Information Commission
Mr. Daya Shankar Sharma vs Govt. Of Nct Of Delhi on 31 March, 2009
             CENTRAL INFORMATION COMMISSION
                    Room No. 415, 4th Floor,
                  Block IV, Old JNU Campus,
                      New Delhi -110067
                     Tel: + 91 11 26161796

                                        Decision No. CIC /SG/A/2009/000023/2542
                                               Appeal No. CIC/ SG/A/2009/000023

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Daya Shankar Sharma,
Gali No.-5, Jarodakalan Part -II,
Delhi-110084.

Respondent : Mr. R.P. Yadava,
Dy. Director of Education & PIO,
Govt. of NCT of Delhi,
District North East,
Office of the Dy. Director of
Education, RTI Cell,
Yamuna Vihar, Delhi.


RTI application filed on            :       07/10/2008
PIO replied                         :       13/10/2008
First Appeal filed on               :       29/10/2008
First Appellate Authority order     :       not mentioned.
Second Appeal filed on              :       02/01/2009

The appellant had asked in his RTI Application for copy of record of
School’s Inspector, the basis of Affiliation and copy of NOC. The appellant
also want name’s of the Teachers, Salary report of the year 1991 to 1999 from
the schools.

The PIO replied.

The point wise information is denied by the School Authority on the basis of
CIC order no. CIC/OK/A/2007/01365 dated 25.04.2008. The detailed reply
furnished by the School Authority had been provided to the appellant.

The First Appellate Authority ordered:
Not replied.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Absent
Respondent : Ms. Sushila Ahlawat APIO
The appellant wants information about certain unaided schools which are not Public
authorities. The PIO has pointed this out to the appellant.
The PIO is directed to provide the information to the appellant:

1. Report of inspector of schools by which recognition was given to the
schools.

2. Copy of recognition.

Decision:

The appeal is allowed.

The PIO will give the information described above 10 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
31st March 2009

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