Central Information Commission Judgements

Mr. Lavkush Dubey vs Kendriya Vidyalaya Sangathan on 2 March, 2009

Central Information Commission
Mr. Lavkush Dubey vs Kendriya Vidyalaya Sangathan on 2 March, 2009
                 CENTRAL INFORMATION COMMISSION
                        Room No. 415, 4th Floor,
                      Block IV, Old JNU Campus,
                          New Delhi -110 067
                         Tel: + 91 11 26161796

                                            Decision No. CIC /SG/A/2008/00288/2118
                                                   Appeal No. CIC/SG/A/2008/00288

Relevant Facts

emerging from the Appeal:

Appellant                              :       Mr. Lavkush Dubey
                                               L-210-B, Pocket-L,
                                               DDA Flats, Dilshad Garden,
                                               Delhi - 110095

Respondent 1                           :       Mr. Kanhaiya Chaudhary

Assistant Commissioner (Admn. & Fin.)
& Public Information Officer
Kendriya Vidyalaya Sangathan
18, Institutional Area,
Shaheed Jeet Singh Marg,
New Delhi – 110602.


RTI application filed on               :       20/06/2008
PIO replied                            :       10/07/2008
First appeal filed on                  :       29/07/2008
First Appellate Authority order        :       Not mentioned
Second Appeal filed on                 :       20/09/2008

The appellant had sought information from Kendriya Vidyalaya Sangatha regarding
admissions procedures.

Sl. Information Sought PIO’s Reply

1. On what basis admission to Mr. Abhishek Under special quota of Hon’ble
Kumar Dubey was given admission in class H.R.D. Minister.
8th at Kendriya Vidalaya, AFC, Vigyan
Vihar.

2. Reasons for refusing admission of my kids. Not replied.

Not satisfied with the replies of PIO the appellant filed first appeal.
The First Appellate Authority ordered:
Not mentioned.

Relevant Facts emerging during Hearing:
The following were present.

Appellant : Mr. Lavkush Dubey
Respondent : Mr. Kanahiya Chaudhary PIO
The appellant is a in CRPF and was not given admission forms for his daughters who
had sought admission in class 8 and 3 in the year 2008 in first shift in New Friend’s
Centre, Vigyan Vihar . He feels that the process only favours those with influence.
The PIO is directed to get the list of those who were given admission forms for these
classes and also the list of children who were given admission in these classes in
2008. These will be sent to the appellant and the Commission.

Decision:

The appeal is allowed.

The PIO will provide the information described above to the appellant and the
Commission before 15 March 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
March 2, 2009

(In any correspondence on this decision, mentioned the complete decision number.)