CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001427/13489
Appeal No. CIC/SG/A/2010/001427
Relevant Facts
emerging from the Appeal
Appellant : Mr. Riyakat Ansari,
O-62, Welcome,
Seelampur, Delhi- 53.
Respondent : Mr. R. N. Sharma
Public Information Officer & DDE(NE)
Directorate of Education, GNCTD,
North East District, Yamuna Vihar,
Delhi
RTI application filed on : 03/03/2011
RTI application transferred on : 19/03/2011 (to Dept. of Edn., GNCTD)
PIO replied : no reply.
First appeal filed on : 25/04/2011
First Appellate Authority order : no order.
Second Appeal received on : 27/05/2011
Information sought by the appellant:
With respect to the little flowers public Sr. Sec. School, Shivaji Park, Shahdara, Delhi- 32, I request to
provide me the following information:
1) How many floors does the school have? In how much area it is built and how many rooms are
there?
2) The school provides the education from what standard to what standard? And since when is the
school established?
3) How many teachers are there in the school? When has the school got approval? Kindly provide the
photocopy of the same.
4) How much staff (post-wise) is working in the school? Also, tell the income/pay of such posts.
5) How many classes and sections are there from nursery to 12 th standard? Kindly tell the number of
students enrolled section-wise.
6) What is the fee charged from nursery to class 12th level (tell class-wise)? When is the development
fee charged and in what amount is it charged (tell class-wise)? What is the cumulative yearly
development fee charged?
7) How many water-tanks are there? What are their storage-capacities? How many toilets and water-
taps are there?
8) What is the procedure to take the admission in the school and the admission can be taken in which
all classes? Also, tell the pay of all the staff employed post-wise.
9) Kindly furnish the qualifications of all the teachers employed individually.
10) When a student graduates from class 5th to class 6th, then what is the fee which he is supposed to
pay and under what heads/ for what purposes?
11) What is the relaxation given to the BPL-cardholders in admissions? How much fee is charged from
them? How many BPL students are enrolled in the school today and what all are the formalities to be
observed by them?
12) The school is run by which institution and from when? Kindly provide the certificate of affiliation.
13) By what time the admissions are open in the school? Kindly provide the time and the formalities to
be observed for the same for various classes (tell class-wise).
14) After procuring the admission and passing the class, what are the monies apart from the fee which
have to be paid to the school? Kindly provide the list of all of them. From the last two years, what
money has been so received and from which all students?
Reply of the PIO:
No reply.
Ground of the First Appeal:
No information has been provided by the PIO within the mandated time of 30 days.
Order of the FAA:
No order.
Ground of the Second Appeal:
The letter sent by the FAA has been received by the appellant on 20/05/2011 whereas the hearing on
the same was scheduled to take place on 19/05/2011. Hence, the appellant has not got any information
yet.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Riyakat Ansari;
Respondent: Mr. Praveen Kumar, Superintendent on behalf of Mr. R. N. Sharma, Public Information
Officer & DDE(NE);
The respondent states that he has provided all the information to the Appellant who has given a
letter stating that he is satisfied and does not wish to pursue the matter.
Decision:
The Appeal is disposed.
The information has been received by the Appellant.
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
16 July 2011
(In any correspondence on this decision, mention the complete decision number.) (AA)