Central Information Commission Judgements

Mr.Dhirendra Kumar vs Ministry Of Women And Child … on 9 September, 2011

Central Information Commission
Mr.Dhirendra Kumar vs Ministry Of Women And Child … on 9 September, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                             Case No. CIC/SS/A/2011/001094

Name of Appellant                       :       Shri Dhirender Kumar

Name of Respondent                      :       National Bal Bhavan

Date of Hearing                         :       01.09.2011

                                            ORDER

Shri Dhirender Kumar, the appellant has filed this appeal dated 22.6.2011 before
the Commission against the National Bal Bhavan (NBB), Ministry of Human Resource
Development, Department of School Education & Literacy, New Delhi for providing
incomplete and misleading information to his RTI-request dated 25.2.2011. The matter
came up for hearing on 01.09.2011. The appellant was present in person, whereas the
respondents were represented by Shri P. Chandhuri, Deputy Director and Shri Dinesh
Kumar, Assistant.

2. The appellant filed RTI-request dated 25.2.2011 seeking information on nine
queries pertaining to Technical Assistants working in the NBB. The PIO vide letter No.
5(5)/2011-Adm/13390 dated 17.3.2011 provided information on Point Nos. 1 to 6 and
informed the appellant that Points No. 7 to 9 were not covered within the ambit of
‘information’ as defined u/s 2(f) of the RTI Act.

3. Aggrieved by reply of PIO, the appellant preferred first-appeal on 5.4.2011 before
FAA. The appellant has not received any response from the FAA till the time of filing the
instant appeal before the Commission.

4. During the hearing the respondent submitted that FAA vide order No. 5(5)/2007-
11-Admn dated 17.8.2011 has decided appellant’s first-appeal and provided requisite
2 Case No. CIC/SS/A/2011/001094

information/ clarification on the points raised by the appellant in his first-appeal. The delay
in deciding appellant’s first-appeal was due to busy schedule, as large number of children
take admission during summer vacations in NBB to take part in the various activities
conducted by the NBB.

5. After hearing the parties and on perusal of relevant documents, the Commission
observes that the requisite information permissible under the RTI Act has been provided
by the respondent to the appellant. The replies of respondent are upheld. However, the
First Appellate Authority is hereby cautioned to be more careful in future and to reply the
RTI appellants within time frame prescribed in the RTI Act, 2005.

(Sushma Singh)
Information Commissioner
09.09.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar
Address of the parties:

Shri Dhirender Kumar,
National Bal Bhavan,
Kotla Road,
New Delhi-110002.

The PIO,
National Bal Bhavan,
Ministry of Human Resource Development,
Department of School Education & Literacy,
Kotla Road,
New Delhi-110002.

The First Appellate Authority,
National Bal Bhavan,
Ministry of Human Resource Development,
Department of School Education & Literacy,
Kotla Road,
New Delhi-110002.