CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002191/9487
Appeal No. CIC/SG/A/2010/002191
Relevant Facts
emerging from the Appeal
Appellant : Mr. Mahipal Sahoo
17/81, Kalyanpuri
Delhi-110095
Respondent : Mr. Usha Kumari
Public Information Officer & Dy. Director
Deputy Director of Education (East)
Directorate of Education
Govt. of NCT of Delhi
Anand Vihar, Delhi – 110092
RTI application filed on : 14/05/2010
PIO replied : 24/06/2010
First appeal filed on : 22/06/2010
First Appellate Authority order : 09/07/2010
Second Appeal received on : 04/08/2010
S. No Information Sought Reply of the Public Information Officer (PIO)
1. Reason of not getting the T.C and Birth Does not come under the definition of information
certificate under section 2 (f) of the RTI Act.
(a)Order of the T.C and Birth certificate
(b)The service charges of T.C and Birth
certificate
2. Reason for not allowing Devendra Sood Does not come under the definition of information
further education. under section 2 (f) of the RTI Act.
3. Whether there is any provision under which Does not come under the definition of information
the school authority can prevent any student under section 2 (f) of the RTI Act.
from seeking information in the school.
4. Number of days after leaving the school by Same day of next day.
student for giving the T.C
5. After the completion of form by Deepa Does not come under the definition of information
ma’am under section 2 (f) of the RTI Act.
6. Receipt after submission of student’s form.
Does not come under the definition of information
under section 2 (f) of the RTI Act.
7. Number of years in school Information will be provided after collecting the
information.
8. To receive the T.C, Birth certificate and Information will be provided after collecting the
Report card information.
9. Number of winter and summer uniform with Information will be provided after collecting the
the applicant’s signature. information.
10. Details of added amount which has been Information will be provided after collecting the
given to Devendra along with the signature information.
Page 1 of 3
11. Total number of students in 2009 and 2010 in Students in 2009 were 2061 and in 2010 were 2042
record and ways in which the Government
helped the school.
12. Attendance register of every class from march Specify the class
2009 to march 2010
13. Total number of classroom till Dec 2009 and Total 20 rooms at present and every class has 4
number of fans given fans.
14. Total number of teachers of the school and Total teachers are 66 and name s are attached
their names
15. Total number of desk and chairs usable and Total desks are 415+150=565
unusable.
16. Information about drinking water for students Water is filled from the Delhi Water Board.
and number of tanks
17. Number of school guards with name and 03 guards given by Headquarters.
certificate .
18. Amount of mid day meals per students 240/- per student
19. Number of books in school library Books-4165
20. T.C form with signature .If so from 1st march Information not given in Section 2(f)
2009 to 15th march the total number with
names and address
21. Number of roofs of class that are made out of Consolidation form
stone.
22. Roof work and stone work Same as 21
23. Total number of area of the school , Same as 21
classrooms ,free space .
24. Number of fund in 2007,2008,2009 for the Information given
school with record.
25. Fund of 2007,2008,2009 in different list with Information given
photocopy
26. Any kind of RTI misconduct Information not given in Section 2(f)
27. Number of students passed, failed and
compartment in 2009-2010
28. Number of total students for B.P.F of 2009- No such class of students studying in Government
2010 school
29. Facilities given to B.P.F students in 2009- Same as 28
2010.
Grounds for the First Appeal:
Incomplete information provided by the PIO.
Order of the First Appellate Authority (FAA):
The PIO was directed to send revised information with reference to query nos 4,6,8,9,10,15,21.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO.
Page 2 of 3
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Mahipal Sahoo;
Respondent : Mr. Lasmi Awasthy, ADE on behalf of Mr. Usha Kumari PIO & Dy. Director;
The appellant admits that he has received the information after the order of the FAA. The
information has been provided to the appellant but the following additional information needs to be
provided:
1- Original of the Transfer Certificate for his Grand Son and a copy of the affidavit based on
which filed at the time of admission in lieu of Birth Certificate.
2- Query-7 & 10: Specific information will be provided.
3- Query 17: Names of the guards. Decision: The Appeal is allowed.
The PIO is directed to give the additional information as directed above to the
appellant before 10 October 2010 at 11.00AM. The information will be given by Mr.
Kamil Khan from RTI Branch, Room no. 101, D-Block Anand Vihar personally.
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
24 September 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)
Page 3 of 3