CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000715/7793
Appeal No. CIC/SG/A/2010/000715
Relevant Facts
emerging from the Appeal
Appellant : Mr. Rampal Sharma,
1/5413, Gali No. 15,
Balbir Nagar Extension,
Shahdara, Delhi – 110032
Respondent : Public Information Officer,
Asst. Director of Education (Vigilance),
GNCTD,
Directorate of Education,
Old Secretariat (Vigilance Branch), Delhi
RTI application filed on : 16/01/2010
PIO replied : 11/02/2010
First appeal filed on : 19/02/2010
First Appellate Authority order : 05/03/2010
Second Appeal received on : 18/03/2010
Date of Notice of Hearing : 14/05/2010
Hearing held on : 20/05/2010
Information sought:
Sl. Information sought Reply of Public Information Officer No. (PIO)
1. Whether the five Complaint files dated Yes, except the third file dated
22/02.08, 24/02/2009, 05/12/2008, 05/12/2008.
31/07/2008 and 16/03/2009 against Sh
Pitam Singh, Vice Principal, GM Govt
SBV, Shahdara, Delhi which were sent
by Vigilance Branch (HQ) to the O/o
DDE (NE) and others for enquiry and
necessary action, have now been
received back by the Vigilance Branch
(HQ) of Directorate of Education,
Delhi?
2. If the aforesaid Complaint files have The report from DDE(NE) has been
been received back, provide Diary No. received vide Dy. No. B-455/Vig. Dtd.
and date for each file separately, 24/11/2009.
supported by the attested photocopies
of the diary register of Vigilance
Branch.
Grounds for the First Appeal:
Incomplete information provided by the PIO.
Order of the First Appellate Authority (FAA):
Satisfactory information had been provided by the PIO.
Grounds for the Second Appeal:
Incomplete and wrong information provided by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Shailendra Bhradwaj on behalf of Mr. Rampal Sharma
Respondent: i) Mr. Anjum Massod (Assistant Director of Education, PIO, HQ)
ii) Mr. R N Sharma (DDE, NE, Directorate of Education, GNCTD)
iii) Mr. Hari Prasad (Vigilance Branch, West, Directorate of Education,
GNCTD).
The Appellant has file the second appeal since the photocopies of the records had not
been provided as per query B of the Appellant. The PIO states that an enquiry was in
process at the time of filing an RTI application and the matter was before the court.
Hence they have not provided the photo copies.
Decision:
The appeal is allowed.
The PIO is directed to provide the photocopies sought by the Appellant to Query B
before 30 May 2010.
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
20 May 2010
(In any correspondence on this decision, mention the complete decision number.) (AS)