CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002227/9497
Appeal No. CIC/SG/A/2010/002227
Relevant Facts
emerging from the Appeal:
Appellant : Mr. M.S Anand
48, saket Kunj, S-9
Rohini
Delhi-110085
Respondent : Ms. Neema Kumari
Public information officer & Dy. Director
Directorate of Education
District North West
Office of the deputy directorate of education
B.L Block Shalimar Bagh
Delhi-110085
RTI application filed on : 07/05/2010
PIO replied : 09/06/2010
First appeal filed on : 14/06/2010
First Appellate Authority order : 12/07/2010
Second Appeal received on : 08/08/2010
Information sought
Provide the copy of the letter or the order D. no. 136 dated 03-06-2005 for declaration of H.O.S of Mr.
M.S Anand V.P G.M School , Shahabad Dairy , was sent to D.D.E (NW-A) through E.O zone -10.
Whether Mr. M.S Anand V.P was declared H.O.S from 25-05-2005 to 30-04-2006. If not give the
name of the H.O.S during 25-05-2005 to 30-04-2006 from the above mentioned school.
Reply of the Public Information Officer
PIO had enclosed the reply as received from the schools and had stated that the letter is not traceable.
Grounds for the First Appeal:
Information denied to the appellant and is unsatisfactory.
Order of the First Appellate Authority (FAA):
FAA was satisfied by the reply furnished by the PIO.
Grounds for the Second Appeal:
Unsatisfactory reply of the PIO and the FAA
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. M.S Anand;
Respondent: Ms. Neema Kumari, Public information officer & Dy. Director;
The PIO has stated that the letter appointing the appellant as HOS is missing and inspite of best
efforts it has not been found. However, the PIO admits that the appellant was HOS during the period
25-05-2005 to 30-04-2006. In view of this the PIO states that she will give a letter to the effect that the
original appointment order cannot be found but the appellant was addressed to the period 25-05-2005
to 30-04-2006.
Decision:
The Appeal is allowed.
The PIO is directed to give the letter as directed above to the appellant before
05 October 2010.
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
27 September 2010
(For any further correspondence on this matter, please mention the file number quoted above.) (VK)