Central Information Commission Judgements

Mr.Devi Ram vs Mcd, Gnct Delhi on 24 March, 2011

Central Information Commission
Mr.Devi Ram vs Mcd, Gnct Delhi on 24 March, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                        Decision No. CIC/SG/A/2011/000187/11639
                                                                Appeal No. CIC/SG/A/2011/000187

Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. Deviram
                                            S/O Mr. Ram Sanehi
                                            V.P.O Chairman, District Rohtak,
                                            Haryana-124001

Respondent                          :       Mr. Jas Ram Kain
                                            PIO & Deputy Director
                                            Education Department
                                            Municipal Corporation of Delhi
                                            Shahdara North Zone, Keshav Chowk,
                                            Delhi - 110053

RTI application filed on            :       16/08/2010
PIO replied                         :       29/10/2010
First appeal filed on               :       27/09/2010
First Appellate Authority order     :       Not mentioned.
Second Appeal received on           :       18/01/2011

S.No Information sought by the appellant is regarding a list of selected            Reply of the PIO

primary teachers that was issued by D.S.S.S.B for regular
appointment in M.C.D… Out of this list a few roll numbers have been
selected, under mentioned information regarding these have been
sought for.

1. Provide for exact name, father’s/husband’s name, full permanent address, Out of the entire
full correspondence address, date of appointment, category, date of birth, list, details of only
marks obtained in the main exam held on 15/02/2009 and merit no. of two teachers have
every candidate in the list having the roll numbers that have been been provided.
mentioned in the query.

2. Provide full address of the present posting station/ name and place of the Same as above.

school of present posting, name of the shift (morning or evening), time of
every shift, present status of service of every above said candidate.

3. Provide all the details of total amount of present salary including all the Same as above
emoluments describing separately every emoluments of salary on the date
of delivery of those required information of every above said candidates.

First Appeal:

Requisite information was not provided.

Order of the FAA:

Not Ordered

Ground of the Second Appeal:

No reply was sought.

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Mr. Deviram;

Respondent : Mr. Jas Ram Kain, PIO & Deputy Director;

The Respondent states that information is not available in the format sought by the Appellant
and the record keeping has been very poor in the office. Information has been provided to the appellant
earlier about two names and after further searching the respondent has brought information about four
names. However, he has not been able to get information regarding Mr. Sachin, Mr. Hemraj Soni and
Ms. Sunita Sharma. The Respondent states that the information of all the teachers in the zone has been
elected into 190 CDs. He is offering inspection of the CDs at his office to the Appellant on 11 April
2011 from 09.00AM onwards.

Decision:

The Appeal is allowed.

The PIO is directed to facilitate an inspection of the CDs by the appellant on
11 April 2011 from 09.00AM onwards. Based on the records identified by the
Appellant the PIO will give the information in writing to the Appellant.
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
24 March 2011
(In any correspondence on this decision, mention the complete decision number.) (SK)