Central Information Commission Judgements

Mr.Inder Mohan Singh vs Government Of Nct Of Delhi on 18 April, 2011

Central Information Commission
Mr.Inder Mohan Singh vs Government Of Nct Of Delhi on 18 April, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                                Decision No. CIC/SG/A/2011/000404/12032
                                                                        Appeal No. CIC/SG/A/2011/000404
Relevant Facts

emerging from the Appeal

Appellant : Mr. Inder Mohan Singh,
General Secretary,
Dashmesh Sewa Society (Regd),
K-92 A, Krishna Park Extn.

New Delhi -110018.

Respondent : Mrs. H. K. Talwar
Public Information Officer & Principal
Guru Harikrishan Public School,
O/o The Principal,
Hemkunt Colony,
New Delhi -110048.


RTI application filed on               :         03-12-2010
PIO replied                            :         27-01-2010
First appeal filed on                  :         04-01-2011
First Appellate Authority order        :         Not ordered
Second Appeal received on              :         07-02-2011

Information Sought:

The appellant had regarding the appointment for the post of Accountant in your school.

1. Eligibility criteria for appointment for the post of “ACCOUNTANT’
Scale of Pay Qualification Experience Max. age limit Period of probation

2. a) Whether any Accountant has ever been appointed or working in your
school, who do not fulfill the eligibility criteria mentioned in para 1.

b) If yes, the following details of such employees be furnished:
Name Scale of Qualificatio Experience Date of Date of Date of Details of advance
pay n birth appointmen confirmation increment granted
t

The PIO replied:-

Point No.-1 Eligibility criteria for appointment for the post of “ACCOUNTANT”.

As laid down by the Dept, of Education, as and when required.
Point No.2 (a) No Accountant has been appointed in G.FI.P.S. Hemkunt Colony.

First Appeal:

The appellant is not satisfied with the PIO’s reply.

Order of the FAAs Order:

No order had been passed by The First Appellate Authority.
Ground for the Second appeal:

The appellant is not satisfied with the PIO reply and no order had been passed after the first appeal by
the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Inder Mohan Singh,
Respondent : Mr. H. S. Bindra, Office Superintendent on behalf of Mrs. H. K. Talwar, Public
Information Officer & Principal;

The PIO has provided certain information but is now directed to provide the following information
to the Appellant:

1- The PIO is directed to provide information on query-1 to the Appellant.
2- The PIO is also directed to provide complete information on query-2 to the Appellant.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information on the two points as directed above to
the Appellant before 05 May 2011.

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
18 April 2011
(In any correspondence on this decision, mention the complete decision number.) (BK)