Central Information Commission Judgements

Mr. Raguraj Singh vs Kendriya Vidyalaya Sanghatan on 8 March, 2010

Central Information Commission
Mr. Raguraj Singh vs Kendriya Vidyalaya Sanghatan on 8 March, 2010
                CENTRAL INFORMATION COMMISSION
                 Club Building, Opposite Ber Sarai Market,
                   Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796

                                           Decision No. CIC /SG/C/2010/000034/7079
                                              Complaint No. CIC/SG/C/2010/000034

Complainant                         :      Mr. Raguraj Singh
                                           S/o Shri Om Prakash
                                           13, Moti Nagar, Balajipuram,
                                           Dist: Mathura, U.P

Respondent                          :      Public Information Officer/AC (Admin.)
                                           Kendriya Vidyalaya Sanghatan
                                           18, Institutional Area,
                                           Shaheed Jeet Singh Marg
                                           New Delhi-110602

Facts

arising from the Complaint:

Mr. Raguraj Singh had filed a RTI application with the PIO, KVS, 18,
Institutional Area ,Shaheed Jeet Singh Marg, New Delhi on 27/08/2009 asking for certain
information. However on not having received the information within the mandated time,
the Complainant filed a complaint under Section 18 of the RTI Act with the Commission.
On this basis, the Commission issued a notice to the PIO, Kendriya Vidyalaya Sanghatan,
New Delhi on 12/01/2010 with a direction to provide the information to the Complainant
and further sought an explanation for not furnishing the information within the mandated
time.

The Commission has received a letter dated 05/02/2010 from the CPIO/ Assistant
Commissioner (Admn.), Kendriya Vidyalaya Sanghatan, Delhi wherein it has been
brought to the Commission’s notice that the RTI application dated 27/08/2009 was
returned to the Complainant since the IPO was drawn inappropriately in favour of
Information Officer, KVS, New Delhi. Copy of the PIO’s letter dated 31/08/2009 has
been enclosed vide which the RTI application dated 27/08/2009 was returned to the
Complainant.

Decision:

Complaint Dismissed.

In view of the aforesaid, the Commission sees no merit in the complaint. The PIO
has rightly refused to accept the RTI Application since there was no IPO in the name of
Accounts Officer along with the Application as mandated by Rule 3 of Right to
Information (Regulation of Fees and Cost) Rules, 2005. Rule 3 very clearly provides
that:

“A request for obtaining information under subsection (1) of Section 6 shall be
accompanied by an application fee of Rs. 10/-by way of cash against proper receipt or by
demand draft or bankers cheque or Indian Postal Order payable to the Accounts officer
of the public authority”.

-1-

Therefore, the Commission sees no justification in interfering with the order of
the PIO in the refusal to accept the RTI application of the Complainant.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
08/03/2010

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

-2-