CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000248/12213
Appeal No. CIC/SG/A/2011/000248
Relevant facts emerging from the Appeal:
Appellant : Mr. Gurdip Singh,
5147, Pahar Ganj,
Krishna Market,
New Delhi - 110055
Respondents : Mrs. Saroj Khurana
A.P.I.O. & Vice Principal
Gargi Sarvodaya Kanya Vidyalaya,
Government School
Arjun Nagar, Green Park Extn.
New Delhi- 110016
RTI application filed on : 01/10/2010
PIO replied on : 20/12/2010
First Appeal filed on : 05/012011
First Appellate Authority order of : 19/01/2011
Second Appeal received on : 24/01/2011
The Appellant had sought information with respect to a Government School, Gargi Sarvodaya
Kanya Vidyalaya:
Q.No Information Sought Reply of PIO
1 If the school knew that the appellants School has not asked MCD to demolish any
property was being encroached upon or if property
the asked MCD to carry on the demolition..
2 Copy of Inspection Note CS 2857-2863 Inspection Note provided
3 Name of Vice Principal and Education Names provided.
Officer.
Grounds for the First Appeal:
Complete information was not received.
Order of the First Appellate Authority (FAA):
With regards to Q.No 1, the appellant was provided a copy of letter from the Joint Meeting of
Vidyalay Kalyan Samiti and Parents Teacher association at the time of the hearing
Ground of the Second Appeal:
Not satisfied by answer to Question No 1.
Relevant Facts
emerging during Hearing:
Appellant: Mr. Gurdip Singh;
Respondent: Mrs. Saroj Khurana, A.P.I.O. & Vice Principal, Gargi Sarvodaya Kanya Vidyalaya;
The PIO has provided the information available as per the records. The Appellant wants to
know the basis on which the chief secretary has mentioned that during the inspection round he was
informed by the District Education Officer that there are three shops which are encroachments. The
Respondents state that there is nothing on there record to establish that there were any encroachments.
The only mention of any encroachment is a letter given by the PTA and VKS Chairman to the Chief
Minister of Delhi on 25/03/2010 which has been given to the Appellant.
Decision:
The Appeal is disposed.
The information available on the records 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
02 May 2011
(In any correspondence on this decision, mention the complete decision number.)