Central Information Commission Judgements

Mr.Keshav Kumar vs Directorate Of Education, Gnct, … on 11 April, 2011

Central Information Commission
Mr.Keshav Kumar vs Directorate Of Education, Gnct, … on 11 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/2011/000383/11958
                                                                     Appeal No. CIC/SG/A/2011/000383

Relevant Facts

emerging from the Appeal:

Appellant                            :       Mr. Keshav Kumar
                                             C -48, Karampura,
                                             New Delhi -110015.

Respondent                           :       Mr. K. P. S. Malik
                                             PIO & Principal
                                             Government of NCT of Delhi
                                             SBM Senior Secondary Schoo1
                                             Shivaji Marg, New Delhi -1l0015.

RTI application filed on             :       24/07/2010
PIO replied on                       :       10/08/2010
First Appeal filed on                :       30/08/2010
First Appellate Authority order of   :       08/10/2010

Information sought:-

The appellate wants the mentioned details:-

1) The copy of the document that contains the rules & regulations that are necessary for running and
establishing the school.

2) School is presently reopened please provide the information about the following:-

a) What is the total area of the school presently and what it was earlier?

b) What is the area of the play ground presently and what it was earlier?

c) Permission for running the school?

3) If there is a difference in the area of the school that was established earlier than information about
whether the area belongs to any department?

Grounds for the First Appeal:

The appellant was not satisfied

Order of the First Appellate Authority (FAA):
The appellant had filed the appeal stating that he had received incomplete information.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. Keshav Kumar;

Respondent : Mr. K. P. S. Malik, PIO & Principal;

The PIO has given most of the information to the Appellant as per the records. However, the
Appellant has certain doubts. The PIO has brought a copy of the rent receipt of the said school of
09/05/1972 and also a license agreement which shows that M/s DCM Shriram Consolidated Ltd. has
given the school on an annual lease to DSCL Education Society. Both the copies are being handed over to
the Appellant before the Commission.

Page 1 of 2

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

Page 2 of 2