Central Information Commission Judgements

Mr. Prem Pal Bhasin vs Directorate Of Education, Govt. … on 22 January, 2010

Central Information Commission
Mr. Prem Pal Bhasin vs Directorate Of Education, Govt. … on 22 January, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2009/003123/6534
                                                           Appeal No. CIC/SG/A/2009/003123
Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. Prem Pal Bhasin
                                            2100 Type IV Delhi Govt. Flats,
                                            Gulabi Bagh, Delhi - 110007

Respondent                           :      Mr. K. Khan
                                            APIO & EO Zone-IV
                                            Directorate of Education
                                            Govt. of NCT of Delhi
                                            O/o the DDE (North East)
                                            B-Block, Yamuna Vihar,
                                            Delhi - 110053

RTI application filed on             :      21/08/2009
PIO replied                          :      Not mentioned
First appeal filed on                :      29/09/2009
First Appellate Authority order      :      29/10/2009
Second Appeal received on            :      12/12/2009
Date of Notice of Hearing            :      22/12/2009
Hearing Held on                      :      22/01/2010

The Appellant had sought information regarding Sardar Patel Public School, Karawal Nagar,
Delhi (North East Zone):

S. No Information Sought

1. Date on which this school was recognized.

2. How many teachers in the school are qualified and unqualified?

3. Whether all the teachers in the school are qualified by the Department.

4. Whether appointment of Principal in the school is as per rules. If yes give certified copy
of the rules.

5. The HRA recovery of Ms. Sashibala TGT Sanskrit appointed on 01/08/88 was calculated
from 04/07/89 instead of 01/08/88. The recovery for the period 01/08/88 to 04/07/89 was
not done, kindly allow inspection of the files and provide information.

PIO’s reply:

Not mentioned.

First Appeal:

No information was provided by the PIO.

Order of the FAA:

The FAA ordered that, “As per the status report given by the PIO, the application of the
appellant filed under RTI Act was transferred to PIO/DDE(North-East) since the information
was available with the PIO/Dy. Director(North-East) only. So the PIO/DDE(North) is directed to
provide proper information to the appellant of his RTI Application within a week’s time of the
issue of this order.”

Ground of the Second Appeal:

No information has been provided even after the order of the FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Prem Pal Bhasin;

Respondent: Mr. K. Khan, APIO & EO Zone-IV;

The PIO states that the RTI application was transferred to him on 04/09/2009 and he
claims that he replied to this application on 15/09/2009. In which he gave the date of recognition
of the school. The PIO had also given information non points -2 & 3 and stated that information
on points – 4 & 5 was not available since it is not mandatory that unaided recognized schools
must give this information. Subsequently some of the information on points 4 & 5 has been
obtained form the School and provided to the appellant.

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
22 January 2010

(In any correspondence on this decision, mention the complete decision number.)(RR)