Central Information Commission Judgements

Mr.Manoj Kumar vs Department Of Education,Gnct … on 3 August, 2011

Central Information Commission
Mr.Manoj Kumar vs Department Of Education,Gnct … on 3 August, 2011
                             CENTRAL INFORMATION COMMISSION
                                 Club Building (Near Post Office)
                               Old JNU Campus, New Delhi - 110067
                                      Tel: +91-11-26161796

                                                                       Decision No. CIC/SG/C/2011/000488/13840
                                                                           Complaint No. CIC/SG/C/2011/000488

Complainant                                         :           Mr. Manoj Kumar
                                                                21/21, Raj Niwas Marg Civil Line,
                                                                Delhi- 110054

Respondent                                          :           Principal,
                                                                Queen Mary's School,
                                                                Sector 25 Rohini,
                                                                New Delhi 110085

Facts

arising from the Complaint:

The Complainant filed a RTI application with the Queen Mary’s School, Delhi on
17/03/2011 asking for certain information. On not having received any information within the
mandated time, the Complainant filed a Complaint under Section 18 of the RTI Act with the
Commission on 19/05/2011. On this basis, the Commission issued a notice to the PIO, Queen
Mary’s School, New Delhi on 25/05/2011 with a direction to provide the information to the
Complainant and further sought an explanation for not furnishing the information within the
mandated time.

The Commission received a letter dated 10/06/2011 from the Respondent wherein it has
been stated that the school is an unaided private school and hence not a Public authority. In view
of this it was contended that since it was not a Public authority as defined under Section 2 (h) of
the RTI Act, it was not under any legal obligation to disclose information as per the provisions of
the RTI Act.

Decision:

The Complaint is disposed.

The institution does not appear to be a Public authority.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
03 August 2011