Central Information Commission Judgements

Mr.Rajeev Bharti vs Government Of Nct Of Delhi on 24 August, 2011

Central Information Commission
Mr.Rajeev Bharti vs Government Of Nct Of Delhi on 24 August, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                          File No: CIC/AD/A/2011/001640




Date  of Hearing :  August 24, 2011

Date of Decision :  August 24, 2011


Parties:

           Applicant

           Shri Rajeev Bharti
           H.No.320, Hastlal Village
           Uttam Nagar
           New Delhi 110 059

           The Applicant was present during the hearing

           Respondents

           Directorate of Education
           ACT Branch
           Old Secretariat
           Delhi 110 054

           Represented by : Shri Marcel Ekka, PIO & ADE(ACT)
                                     Dr.K.S.Yadav, DDE West A




                         Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2011/001640



                                                        ORDER

Background

1. The Applicant filed an RTI Application dt.23.3.11 with the PIO, Directorate of Education, GNCTD 

seeking the day to day progress made on his letter dt.30.8.10 with effect from 1.9.10.  Shri Marcel 

Ekka, PIO(Act)  replied on 20.4.11 stating that the representation was sent on 27.10.10 to RD West 

along with their comments.  Not satisfied with the reply, the Applicant filed an appeal dt.26.4.11 with 

the Appellate Authority reiterating his request for the information.   Shri Shashi Kaushal, Appellate 

Authority  replied  on   28.4.11  directing the PIO  (Act) to ask  DDE  West  A to give the information 

regarding letter dt.30.8.10 with Annexure 1 to 44 within 10 days.  On not receiving any further reply, 

the Applicant filed a second appeal dt.22.6.11 before CIC.

Decision

2. During the hearing, Appellant submitted that no information has been received with regard to his 

representation   dt.30.8.10   and   that   the   same   along   with   the   annexures   has   as   reported   by   the 

PIO(Act) has been lost.   With regard to the PIO'(Act) s reply stating that representation has been 

forwarded to RD West on 27.10.10, it was the submission of the Appellant that the communication 

pertained to another complaint dt.6.10.10   lodged by him and not related to   representation dated 

30.8.10.

3. The Commission after hearing the submissions  of both sides directs the PIO (Act) to provide a copy 

of the relevant page of the dispatch register indicating the date on which the representation along 

with the annexures has been forwarded to the RD West as also the relevant page of the entry register 

of the office  RD West indicating the date on which the representation has been received by the office 

RD West.   In the event such a proof is not available, the PIO (Act) to provide an affidavit to the 

Commission with a copy to the Appellant admitting the fact that the representation along with the 
annexures  has  been  lost    .   The information/affidavit   should reach the Commission/Appellant  by 

25.9.11.

4. The appeal is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Rajeev Bharti
H.No.320, Hastlal Village
Uttam Nagar
New Delhi 110 059

2. The Public Information Officer
Directorate of Education
ACT Branch
Old Secretariat
Delhi 110 054

3. The Appellate Authority
Directorate of Education
O/o the Additional Director of Education
Old Secretariat
Delhi 110 054

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.