Central Information Commission Judgements

Mr.Padmanabhan M vs Kendriya Vidyalaya Sangathan on 9 July, 2010

Central Information Commission
Mr.Padmanabhan M vs Kendriya Vidyalaya Sangathan on 9 July, 2010
                               Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi­
                                             110066
                   Telefax:011­26180532 & 011­26107254 website­cic.gov.in
                      Appeal/Complaint: No. CIC/SG/A/2010/001058 



Appellant /Complainant                         :       Shri Padmanabhan M, Ahmedabad 

Public Authority                                :       Kendriya Vidyalaya Sangthan, 
N.Delhi                                                      (Shri M.P. Mahajan, Eduction 
Officer,                                                     CPIO and Sh. Somit 
Shrivastav,APIO
                                                       ­   Through video conferencing)

Date of Hearing                                 :      09 /07/2010

Date of Decision                                   :   09/07/2010

Facts

:­ 

1. RTI   request   dated   5.10.2009   was   preferred   by   the   appellant   Shri   M. 
Padmanabhan vide which he sought information from the CPIO, Kendriya Vidyalaya 
Sangthan, New Delhi regarding   the sub­para of Para.8 of KVS Transfer Guidelines 
under which he had been transferred along with copies of documents pertaining  to the 
said transfer.  

2. The   CPIO   vide   his   order   dated   5.11.2009   informed   the   appellant   that   the 
transfer had been ordered under provision of para.8 of the KVS Transfer Guidelines 
with the approval of Commissioner, KVS and also provided him with a copy of the note 
sheet wherein approval of the Competent Authority was obtained.

3. Not being satisfied, the appellant  preferred appeal before the FAA and stated 
once again that he wishes to have information regarding the sub­para of para.8 under 
which his transfer  had been ordered since there are 6 sub­paras to para.8. 

4. The FAA vide order dated 21.1.2010 reiterated the information provided by the 
CPIO and stated that competent authority had not specified any sub­para of Para .8 of 
KVS Transfer Guidelines  while approving the transfer. 

5. Being  aggrieved  and  not  being  satisfied,  the  appellant  has  challenged    the 
above decision before the Commission. 

6. The matter was heard today.  Respondents were present as above in person. 
Appellant was heard through video conferencing. 

7. Respondents   once   again   restated     their   position   that   no   sub   section   were 
mentioned in the file  which only ordered  transfers as per “discussion”.  As per their 
averment, the summary of the discussion between the Dy. Commissioner,(Personnel) 
and the Commissioner is no where recorded in the file and therefore could not be 
provided to the appellant.

8. The appellant drew  attention to sub section (d) of section 4(1) of the Act which 
states   “every   public   authority   shall   provide   reasons   for   its   administrative   or   quasi 
judicial decision  to affected person”.  He also quoted sub section (5) of Section 25 of 
the   act   and   appealed   to   the   Commission   to   give   recommendation   to   the   public 
authority regarding steps which ought to be taken by them for conforming with the 
provision and spirit of the Act. 

Decision

 9. The Commission appreciates the points made by the appellant and is of the 
view that the public authority should have maintained the record of discussion held 
prior to issue of the transfer orders in the true spirit of transparency in the actions of 
the public authority.   In the absence of such transparency through maintenance of 
proper records the public authority attracts allegations of arbitrariness when it fact 
there   would   have   been   no   mala­fide   in   their   actions.     The   attention   of   the 
Commissioner,   Kendriya   Vidyalaya   Sangathan   is   invited   to   this   order   along   with 
suggestion that he may like to revisit this issue and order a systemic change in the 
maintenance of records following discussions on administrative matters that impact 
their  personnel. This will be in harmony with spirit and the letter of the RTI Act. 

10. However, in this case since no other information is available on record it may 
not be possible for the respondent to provide additional information to the appellant.  

11. The matter is accordingly closed at the Commission’s end. 

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T.K.Mohapatra)
Under  Secretary & Dy. Registrar

Copy to:­

1. Sh. Padmanabhan  M
14, New Pushpak Housing Society
Hansol, Sardarnagar – Post,
Ahmedabad – 382475 – Gujrat.

2. Shri M.P.Mahajan,
Education Officer, CPIO, Kendriya Vidyalaya Sangthan,(HQ)
18, Institutional Area, 
Shaheed Jeet Ging Marg,
New Delhi.

3. Shri Somit Shrivastav,
APIO, , Kendriya Vidyalaya Sangthan,(HQ)
18, Institutional Area, 
Shaheed Jeet Ging Marg,
New Delhi.

4. The Commissioner, 
Kendriya Vidyalaya Sangthan (HQ)
  18, Institutional Area, 
Shaheed Jeet Ging Marg,
New Delhi.