CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001099/8054
Appeal No. CIC/SG/A/2010/001099
Relevant Facts
emerging from the Appeal
Appellant : Mr. Hakam Singh,
J-510/8, Sector- 16,
Rohini,
New Delhi- 110089.
Respondent : Public Information Officer &
On Special Duty to Lt. Governor,
Lt. Governor’s Secretariat,
Raj Niwas, Delhi- 110054.
RTI application filed on : 02/02/2010 PIO replied : 25/02/2010 First appeal filed on : 11/03/2010 First Appellate Authority Ordered on : No order. Second Appeal received on : 28/04/2010
The Appellant wanted information on action taken by Hon’ble Lt. Governor(LG) of Delhi on
non-compliance of GOI Policy to fill up the backlog reserved vacancies by Navyug Schools of
NDMC under M/o Home Affairs.
S.No Information Sought Reply of the Public Information
Officer (PIO)
1. a) Furnish details of action taken or proposed to be Both representations have been
taken by Hon’ble LG on representation made dated forwarded to Chairman, NDMC for
24th September,2009 and 29th December, 2009 appropriate action.
regarding non-compliance of DOPT orders. Relevant files may be inspected on
b) Reasons, if no action taken. 03.03.2010 at 11 am.
2. Efforts made/action taken by Hon’ble LG on illegal Same as above.
efforts of NSES to continue services of general
category teachers appointed against reserved
vacancies and also against non-compliance by NSES
of DOPT orders.
3. Action taken by the Hon’ble LG against misleading Same as above
and false statements on follows up action taken to
implement DOPT Orders.
4. a) Whether NDMC sought permission of MHA/LG Same as above.
Secretariat for abolition of direct recruitment at PG
level.
b) Action taken against erring officers who had
resorted to unconstitutional practices.
Grounds for the First Appeal:
Unsatisfactory information received from the PIO.
First Appellate Authority (FAA) order:
No order.
Grounds for the Second Appeal:
No information provided by the PIO.
Relevant Facts emerging during Hearing:
Both the parties were given an opportunity for hearing. However, neither party appeared. From a
perusal of the papers shows that the PIO has provided the information sought by the appellant.
Effectively the information provided states that the LG’s office has only forwarded the
representations to NDMC.
Decision:
The Appeal is disposed.
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
08 June 2010
(In any correspondence on this decision, mention the complete decision number.)(SC)