CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001530/13666
Appeal No. CIC/SG/A/2011/001530
Relevant Facts
emerging from the Appeal
Appellant : Mr. Monouwar Hussain
N-143 1st floor Abne Fazal Enclave -I,
Jamia Nagar, New Delhi
Respondent : Mr. Lakhan Lal
Deemed PIO & Principal
Government Boys Senior Secondary School
Chirag Delhi, New Delhi
RTI application filed on : 09/12/2010
PIO replied : 04/01/2011
First appeal filed on : 10/02/2011
First Appellate Authority order : 23/02/2011
Appeal received on : 08/06/2011
Sl. Information sought by the appellant Reply of the PIO
Information in r/0 Ranjan Sharma TGT (Eng) Under Photo copy of all complaints filed by
1. suspension:- parents and student enclosed.
Total no. of complaints filed by student and parents to
vice Principal/HQS against Shri Ranjan Sharma TGT
presently suspended. Provide copy of complaint.
2. Total no of memo’s issues to Shri Ranjan Sharma by Photo copy of all memos and order issued
vice Principal HOS till date. is enclosed.
3. Total No. of complaints lodged by vice Principal/HOS Photo copy of total no of complaints
to higher authorities against Sh. Ranjan Sharma TGT forwarded by HOS to Higher authority
(Eng.) against Ranjan Shrama enclosed.
4. Attested photocopy of all mark sheet and certificate of Photo copy of mark sheet/ certificate are not
Sh.Ranjan Sharma. pasted in service Book and letter written to
Ranjan Sharma.
5. Attested photocopy of police verification report of Sh. Photocopy of entry of police report
Ranjan Sharma as per service record. regarding character on page 3 in service
book enclosed. Report as mentioned in the
entries on page 43-48 not available in
service book.
6. Copy of show cause notice issued to Sh. Ranjan Photocopy of show cause notice enclosed.
Sharma by DDE(South).
7. Total no. of times Sh. Ranjan Sharma was suspended in Mr. Ranjan Sharma suspended twice in this
entire service till date. Provide copy of suspension school.
letter, charge sheet/ memorandum and action taken
report by DDE.
8. Copy of attendance register special reference to Sh. Photocopy of attendance enclosed.
Ranjan Sharma from date of initial joining in this
school.
9 Attested photo copy of medical examination report of Photocopy of entry of medical exam. On
Sh. Ranjan Sharma. page 3 enclosed. Report are not available on
page no. 1 as mentioned on entry.
Ground of the First Appeal:
Not having received satisfactory information and complete information from APIO. The specific
grounds are:-
1. In regard to query 1 the APIO failed to provide police verification.
2. The APIO failed to provide 2nd suspension chargesheet along with supporting documents regarding
query no. 7.
3. The APIO has failed to provide copy of medical examination report regarding query no. 9.
Order of the FAA:
The APIO has made reply duly on time and the FAA authority states that the complete information
has been provided to the appellant by APIO.
Ground of the Second Appeal:
The appellant is not satisfied with the information provided by the APIO and the order of FAA and
hence second appeal is filed.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Monouwar Hussain;
Respondent : Mr. Lakhan Lal, Deemed PIO & Principal;
Most of the information has been provided to the Appellant. The marksheet of Mr. Ranjan
Sharma has not been provided since it was not available with the School. During the discussions it
appears that the marksheet of Mr. Ranjan Sharma will be available with the Directorate of Education
(South) Mr. Anil Kumar Yadav, Grade-II, Office of DDE(South), Defence Colony, New Delhi.
Decision:
The Appeal is allowed.
The Commission directs Mr. Anil Kumar Yadav to provide the attested
photocopy of the marksheet of Mr. Ranjan Sharma to the Appellant before 20 August
2011. Mr. Anil Kumar Yadav is also directed to provide an attested photocopy of an
inquiry report.
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
26 July 2011
(In any correspondence on this decision, mention the complete decision number.) (SB)