Central Information Commission Judgements

Mr. Sajjan Singh vs Central Board Of Secondary … on 17 August, 2009

Central Information Commission
Mr. Sajjan Singh vs Central Board Of Secondary … on 17 August, 2009
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                            Decision No. CIC/SG/A/2009/001578/4457
                                                  Appeal No. CIC/SG/A/2009/001578/

Relevant Facts

emerging from the Appeal

Appellant : Mr. Sajjan Singh
New Jodhpur House, Mayo College,
Ajmer, Rajsthan-305001.

Respondent : Public Information Officer
Central Board of Secondary Education
Siksha Kendra, 2, Community Centre,
Preet Vihar, Delhi-110092.


RTI application filed on            :       01/09/2008
PIO replied                         :       02/01/2009
First appeal filed on               :       30/01/2009
First Appellate Authority order     :       02/04/2009
Second Appeal received on           :       27/06/2009


S.No.   Information Sought                 PIO's Reply
1.      Details of the ownership of the    According to the available records of
        premises where Mayo College,       Mayo College, Mayo College is being

Ajemr is situated with date, year and
managed by the Ajmer Mayo College
mode of transfer of the said premises
General Council which is registered
to Mayo College. under Societies Registration Act 1860.

For other information the PIO directed
the Appellant to contact the school
directly.

2. Whether the ownership on said According to the Board office, address of
premises of Mayo College was valid the school is Mayo College, Ajmer,
on legal ground. Rajasthan-305001.

Ground of First Appeal:

Incomplete and unsatisfactory reply received from the PIO.

First Appellate Authority ordered:
The FAA in its decision said that the information had been provided by the PIO in
02/01/2009.

Ground of the Second Appeal:

Unfair disposal of the First Appeal by the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Sajjan Singh
Respondent: Ms. Rama Sharma, PIO

The information sought by the Appellant is not available with the CBSE. The details of
the land ownership are not filed with CBSE. Hence, they cannot provide any information.

Decision:

The Appeal is dismissed.

The public authority does not have the information.
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
17 August 2009

(In any correspondence on this decision, mention the complete decision number.)
(GJ)