CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002418/9755
Appeal No. CIC/SG/A/2010/002418
Relevant Facts
emerging from the Appeal
Appellant : Mr. Priya Ranjan Singh
520 E-Block
Shakur Pur, JJ colony
Delhi-110034
Respondent : Ms. Swatantra Bala
Public Information Officer & Additional Director
Municipal Corporation Of Delhi
Education Department
4th Floor, Kashmere Gate
Delhi-6
RTI application filed on : 04/06/2010
PIO replied : 10/06/2010
First appeal filed on : Not enclosed
First Appellate Authority order : 27/07/2010
Second Appeal received on : 31/08/2010
Information Sought
1. What were the work timing of the workers of the first shift schools for starting and ending their
duty.
2. What were the work timing of the workers of the second shift schools for starting and ending their
duty.
3. To whom was the duty of the security guard’s post given to suddenly.
4. Whether it was correct that the timing of the security guard was 8+2 =10 hours.
5. Whether the principal and the head teacher work 16 hours a day and under whose permission was
it done. Give the details.
Reply of the Public Information Officer (PIO)
1. The school security under the non-vacation staff work for 8 hours. But in this regard there was no
record that was available.
2. Not given.
3. During the sudden leave, the security guards who comes on duty would be appointed as the guard.
4. The information that the security guard works for 8+2 hours was not correct.
5. The copy of the official order enclosed.
Grounds for the First Appeal:.
Unsatisfactory reply of the PIO.
Order of the First Appellate Authority (FAA):
The reply received was not satisfactory. It was ordered that the complete information in respect to point
no. 1 and 2 should be provided separately within a period of 15 days.
Grounds for the Second Appeal:
Unsatisfactory and incomplete information provided by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Priya Ranjan Singh;
Respondent: Ms. Swatantra Bala, Public Information Officer & Additional Director; Mr. Chatar Singh,
Assistant Education Office;
The PIO has given the information to the appellant after the order of the First Appellate Authority
on 05/08/2010. The PIO states that in the course of answering this RTI application and similar other
application the department has realized that a more detailed circular is required to remove the ambiguities.
The respondents have formed the Committee and based on the recommendations a proposal has been sent
to the Municipal Commission to approve a new circular which would remove the ambiguities and perhaps
some of the grievances.
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
13 October 2010
(In any correspondence on this decision, mention the complete decision number.)(AM)