CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000079/6891
Appeal No. CIC/SG/A/2010/000079
Relevant Facts
emerging from the Appeal:
Appellant : Mr. R. B. Singh
Kendriya Vidyalaya No. 1,
Ichhanath Surat.
Respondent : Mr. Madhav Parmar
PIO & Principal
Kendriya Vidyalaya Okha
Distt. Jamnagar - 361350, Okha,
Gujrat.
RTI application filed on : 27/01/2009
PIO replied : 09/03/2009
First appeal filed on : 25/08/2009
First Appellate Authority order : Not ordered
Second Appeal filed on : 25/12/2009
Second Appeal received on : 07/01/2010
Hearing Notice sent on : 18/01/2010
Hearing held on : 18/02/2010
S.No. Information Sought PIO's reply
1. Details of quarter in which several items All the articles fitted in staff quarters as per
(as mentioned in RTI application) were available records in the Vidyalaya. Regarding
fitted with signature of occupant. Name of flush tank no records was available hence the
the dealer/person from whom flush tank copy of bill of flush tank was given
was purchased with supply order and bill. (enclosed).
2. Reason for keeping TA bill of the Letter had been issued to Mr. B. L. Raman,
Appellant pending. Ex-PPL vide letter No.12011/2009/KV
OKA/521 dated 16/02/2009 but till then no
response received.
3. Details of item purchased on the name of The information about purchasing of furniture
furniture with name of supplier, date on 2007-08 as per explanation given by Mr. N.
which it was recorded in entry register and Bhatiya, I/C furniture was given (enclosed).
date on which payment was made to the
supplier.
4. The procedure/method by which Mr. B. The explanation given by Mr. B. K. Mishra
K. Mishra, TGT Sank signed several was given (enclosed).
cheque nos. strationg from 97117 to 24
and 096140-41 on several dates from
05/0/2008 to 21/05/2008 when he was on
leave from 04/05/2008.
Note: The Appellant vide his letter dated 23/03/2009 raised several issues on the reply given by
the PIO and the PIO its letter dated 23/04/2009 replied to the Appellant.
Ground of First Appeal:
Unsatisfactory and incomplete information received from the PIO.
First Appellate Authority ordered:
Not ordered.
Ground of the Second Appeal:
Non-receipt of proper information from the PIO and no action taken by the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. R. B. Singh on video conference from NIC-Surat (Gujarat) Studio;
Respondent : Mr. Madhav Parmar, PIO & Principal;
The PIO is directed to give the following information to the Appellant:
1- Photocopy of the TA Bill with the remarks on it.
2- Photocopy of the security register showing the information about the purchase of
furniture.
Decision:
The Appeal is allowed.
The PIO is directed to give the information mentioned above to the appellant before
28 February 2010.
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
18 February 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)