CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002976/6269
Appeal No. CIC/SG/A/2009/002976
Relevant Facts
emerging from the Appeal
Appellant : Mr. Mohan Singh
89, Siddharth Niketan, Sector 14, Kaushambi,
Ghaziabad – 201010
Respondent : Public Information Officer
Directorate of Education
O/o the Dy. Director of Education (East), Anand
Vihar, Delhi – 110092
RTI application filed on : 23/05/2009
PIO replied : 16/06/2009
First appeal filed on : 20/07/2009
First Appellate Authority order : 26/08/2009
Second Appeal received on : 25/11/2009
Date of Notice of Hearing : 04/12/2009
Hearing Held on : 05/01/2010
Information Sought:
1. Total no. of classes conducted (for the sessions 2004-2010) standard wise by the school
RSKV, Kalyanvas, Delhi – 110091.
2. Number of students in each standard – class wise and section wise.
3. How many sections in each standard were framed/extended?
4. How many students were declared successful and unsuccessful after final examinations in
each section along with discipline?
5. Total number of girl students enrolled/ registered in each academic session.
Reply of the PIO:
The PIO replied that the information requested amounted to six pages and that the same could be
obtained by depositing Rs. 12/- @ Rs. 2/- per page in the office.
First Appeal:
The wrong collection amount of Rs. 12/- must be refunded to the Appellant.
Order of the FAA:
The FAA observed that the Appellant had received the information after depositing Rs. 12/-
which should have been refunded to him as it was collected from the Delhi Govt. School and
accordingly disposed off the appeal.
Ground of the Second Appeal:
That the wrong collection amount of Rs. 12/- should be refunded.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Mohan Singh;
Respondent: Absent;
The Appellant is protesting against Rs.12/- additional fee charged form him for providing
6 pages of information. The Appellant feels that this fee can be charged only if it is a photocopy
and not if it is collated. As per Section 4(a) of the rules prescribed by the Central Government
the public authority may charge, “rupees two for each page (in A-4 or A-3 size paper) created or
copied;”. Hence the PIO has charged that additional fee as per the rules.
Decision:
The Appeal is disposed.
The information 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
05 January 2010
(In any correspondence on this decision, mention the complete decision number.)(PS)