Central Information Commission
Mr.Prem Chand Vimal vs Directorate Of Education, Gnct, … on 16 June, 2011
CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000952/12898
Appeal No. CIC/SG/A/2011/000952
Relevant facts emerging from the Appeal:
Appellant : Mr. Prem Chand
E-44, Rajiv Nagar Ph-1,
Begum Pur, New Delhi-86
Respondent : Ms. Indira Rani Singh
Public Information Officer & DDE (SW-A),
Directorate of Education, GNCTD
C-4, Basant Vihar,
New Delhi-57
RTI application filed on : 03/01/2011
PIO replied on : 21/01/2011
First Appeal filed on : 24/01/2011
First Appellate Authority order of : 03/02/2011
Second Appeal received on : 07/04/2011
Out of the 5 queries of the Appellant, satisfactory answers were received to 3. The following
remain unsatisfactorily answered by the PIO:
SL. Query
1. (a)under which rule was the Appellant denied the post of ACP? What were the reasons for the same
(b) In the absence of any rule/ reason, who will be held responsible for the injustice caused to the
Appellant?
4. (e) Photocopy of the order by which the Appellant was put on duty on 24.3.2006 for the CBSE
Exam-2006, Janakpuri Center
(f)Photocopy of the complaint against the Appellant filed by the staff.
PIO`s reply:
PIO has given point wise reply
Grounds for the First Appeal:
Unsatisfactory answers received to some of the questions.
Order of the First Appellate Authority (FAA):
The PIO was directed to furnish the information with which the Appellant was unsatisfied within 15
days of the order.
Ground of the Second Appeal:
Unsatisfactory answers received.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Prem Chand;
Respondent: Ms. Indira Rani Singh, PIO & DDE (SW-A);
All the information has been provided to the appellant as per records.
Decision:
The Appeal is disposed.
Shailesh Gandhi
Information Commissioner
16 June 2011
(In any correspondence on this decision, mention the complete decision number. (DW))