CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002002/9230
Appeal No. CIC/SG/A/2010/002002
Relevant Facts
emerging from the Appeal
Appellant : Mr. Mohd. Rashid Siddiui
E-131/1 Vishwakarma Colony
Lal Kuan, New Delhi – 110044
Respondent : Mr. Kanwar Singh
Public Information Officer & Dy. Education Officer
Municipal Corporation of Delhi
O/o Deputy Education Officer
Shahdara North Zone, Near Keshav Chowk
Delhi – 110053
RTI application filed on : 16/03/2010
PIO replied : 25/05/2010, 15/06/2010
First appeal filed on : 04/05/2010
First Appellate Authority order : 15/06/2010
Second Appeal received on : 15/07/2010
Information Sought
The Appellant sought information regarding –
1. Total money disbursed out of the account of the Principal of MCD girls school, Nand Nagari,
Shahdara North Zone from January 2008 till February 2010. The Appellant had requested that
information should be provided in a given format and should include details of fund allocated for
Ladli, Yojna, Jersey and dress, boys fund and school maintenance.
2. Proof of expenditure incurred, copies of receipts, parents signature and bank statement.
3. Details of complaint against the Principal in matters related to disbursement of the funds.
Reply of the Public Information Officer (PIO)
Information about maintenance, jerseys and other expenditure has been mentioned (Illegible). Copies of
cash memo for various expenditure have also been provided.
Grounds for the First Appeal:
The PIO did not provide any information to the Appellant inspite of having deposited Rs 200 as
demanded by the PIO.
Order of the First Appellate Authority (FAA):
The FAA directed the PIO to furnish complete information to the queries 2 and 3 of the Appellant.
Grounds for the Second Appeal:
Information provided by the PIO was incomplete. No information was provided in response to query no 3.
Moreover, the PIO did not enclose copies of the charges labeled against the Principal.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Mohd. Rashid Siddiui;
Respondent: Mr. Kanwar Singh, Dy. Education Officer & PIO;
The appellant who is a citizen concerned with corruption has been trying to raise the issue of
corruption and embezzlement of funds in MCD School. Based on records which he has obtained in the
course of this RTI application he has demonstrated that a large amount of funds appear to have been
embezzled. He contends that this is therefore false information provided to him. The PIO claims that the
information was provided to him based on the records given to him by Mrs. Atarkali. The PIO admits that
since the appellant has pointed out the discrepancies which appear to show embezzlement the matter has
been referred to Vigilance Department through Dy. Commissioner (Shahdara North Zone) on 22/08/2010.
In the mean time the principal has been transferred from the School. The Commission hopes that this
action of the citizen in many embezzlement to the fore is investigated by the Vigilance Department with
some urgency since the details have been provided by the appellant. The appellant also states that he will
send the list of discrepancies to the Vigilance Department. The Commission directs the PIO to send the
attested photocopies of letters evidencing the action against the principal of the school.
Decision:
The Appeal is disposed.
The PIO is directed to give the attested photocopies of letters evidencing the action
taken against the principal of the school to the appellant before 20 September 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
06 September 2010
(In any correspondence on this decision, mention the complete decision number.)(RR)