CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000078/6863
Appeal No. CIC/SG/A/2010/000078
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Sanjay Gupta
Jhuggi No. 1, Near B-39, Karmpura,
Back Side, New Delhi – 110015.
Respondent : Mr. Anjum Masood
Public Information Officer (HQ) & ADE
G.N.C.T.D
Directorate of Education
RTI Cell, (Room No252)
Old Secretariat, Delhi
RTI application filed on : 22/08/2009
PIO replied : 16/09/2009
First appeal filed on : 22/09/2009
First Appellate Authority order : 12/11/2009
Second Appeal filed on : 31/12/2009
Second Appeal received on : 07/01/2010
Hearing Notice sent on : 13/01/2010
Hearing held on : 17/02/2010
Information Sought:
Action taken details on his letter dated 03/07/2009 to Mr. Rakesh Mohan, Secy. and Chandra
Bhushan, Director of Education. He had further sought daily progress report and name of the
officers who took action on the said letter. The Appellant further sought details about the action
taken against Mrs. B. Tirki for her misuse of power and sought copy of all relevant document in
this regard.
Reply of the PIO:
The letter dated 03/07/2009 of the Appellant was not received in the O/o Dy. Director of
Education. Hence no details could be provided.
Ground of First Appeal:
Unsatisfactory and incomplete information received from the PIO.
First Appellate Authority ordered:
The FAA in its order directed the PIO to ask PIO(HQ) about the whereabouts of the
representation dated 03/07/2009 and give the reply within the 15 days.
Ground of the Second Appeal:
Non-receipt of proper information from the PIO and FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Sanjay Gupta;
Respondent : Mr. Anjum Masood, Public Information Officer (HQ) & ADE;
The Appellant had filed a complaint on 03/07/2009. The PIO has stated that the copy of
this complaint is not traceable. The PIO is directed to locate the complaint from whichever office
and give notings and other paper relevant to this alongwith diary numbers.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as directed above to the Appellant before
05 March 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
17 February 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)