In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001690AD
Date of Hearing : August 1, 2011
Date of Decision : August 1, 2011
Parties:
Appellant
Shri Rajpal Singh
H.NO. 113 , Sanjay Colony,
Gali No,10 (Behind Church), Narela,
Delhi 110 040
The Appellant was present.
Respondents
Directorate of Education
Old Secretariat
New Delhi
Represented by: Shri Santosh Kumar, Suppdt.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001690AD
ORDER
Background
1. The Applicant, through his RTIapplication dated 04.04.2011, filed with the PIO, Dte. Education, New
Delhi, wanted to know whether any student, who has done his/her JBT course from Singhania
University would be eligible for applying for the post of JBT teacher in Delhi . In this context, he
sought three pieces of information. The PIO, on 06.05.2011, gave pointwise reply to the Applicant.
The Appellate Authority, in his order dated 14.06.2011, passed in response to the Appellant’s 1st
appeal to him, recorded that a satisfactory reply along with a copy of RR has been given to the
Appellant. The Appellant, thereafter, filed the present petition before the Commission on 22.06.2011
seeking answer to his RTIquery.
Decision
2. During the hearing, the Appellant stated that he is only interested in knowing whether the JBT course
at Singhania University is recognized in Delhi or not while applying for a post of JBT teacher. The
Respondents stated that they do not have this information in their records. They, however, advised
the Appellant to approach DSSSB for the same as the DSSSB is the Institution which conducts the
exam for the appointment of JBT teachers. The Appellant then informed the Commission that he has
already approached the DSSSB and that they too have denied the availability of this information with
them and have asked him to approach the concerned authority.
3. In view of the submissions above and on perusing the records, it is directed that the present PIO as
well as the PIO, DSSSB shall find out the answer to the Appellant’s above query and provide the
same to him within 2 weeks of receipt of this order.
4. The PIO shall serve a copy of this order to PIO, DSSSB for him to comply with the above direction.
5. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Rajpal Singh
H.NO. 113 , Sanjay Colony,
Gali No,10 (Behind Church), Narela,
Delhi 110 040
2. The Appellate Authority
Directorate of Education
Room No. 17
Old Secretariat
New Delhi 110 054
3. Public Information Officer
Directorate of Education
Room No. 220
Old Secretariat
New 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 PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy
of the Commission’s decision, and (5) 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.