Central Information Commission Judgements

Mr. Sanjay Kumar Gupta vs Directorate Of Education, Govt. … on 3 August, 2009

Central Information Commission
Mr. Sanjay Kumar Gupta vs Directorate Of Education, Govt. … on 3 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/2009/001507/4354
                                                          Appeal No. CIC/SG/A/2009/001507
Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Sanjay Kumar Gupta
                                           Jhuggi No. 1, Near B-39,
                                           Karmpura,
                                           New Delhi-110015.

Respondent                          :      Mr. Sameer Minz
                                           Public Information Officer (HQ)
                                           Directorate of Education
                                           Govt. of NCT of Delhi,
                                           Old Secretariat, Delhi-110054.

RTI application filed on            :      11/02/2009
PIO replied                         :      16/03/2009
First appeal filed on               :      08/04/2009
First Appellate Authority order     :      22/05/2009
Second Appeal received on           :      16/06/2009

Sl.           Information Sought                                   PIO's Reply
1. Give the answer in yes or no that whether     This query pertains to the Head of the
    you order to destroy the answer papers       organization     and      Divisional Deputy

preceding to the current year was defiance Director/Education Officer.
of order.

2. Give the information in written that how Procedure to destroy answer books should be
have you given the order to destroy the followed in any condition. Committee for
answer books of Sarvodaya Vidyalaya. destroying answer books are approved by
education officer.

3. Give written explanation in yes or no that Pertains to Division.

you have given the order to sell answer
books of Sravodaya Vidyalaya to scrap
dealers.

4. Give the details of the officers besides the Pertains to Division.

Headmaster, who happens to be present at
the time of destroying of answer books.

Ground of First Appeal:

Unsatisfactory and incomplete information received from the PIO.

First Appellate Authority ordered:

“I have perused the original RTI Application dated 16.02.2009, reply furnished by the PIO (HQ)
dated 16.03.2009 and the appeal filed by him on 15.04.2009. I am of the view that reply to Q.
No. 1 to 4 of RTI Application has been given. However, for satisfaction of the Appellant ADE
(Exam) is directed to take the approval of Addl. Director (exam) and to supply the same to the
Appellant through PIO (HQ) within 15 working days.”

Ground of the Second Appeal:

Unsatisfactory reply received from the FAA.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Sanjay Kumar Gupta
Respondent: Mr. Sameer Minz, PIO (H.Q.) and Mr. Marcel Ekka deemed PIO
The PIO will give the following information regarding disposal of answer sheets relating to the
answer sheets of Sarvodaya Vidyalaya, Coed Senior Secondary School, H Block, Karampura for
the 9th Class examination held in 2008:

1- The method of destruction/disposal of the answer sheets.
2- The name on record of the people who disposed the answer sheet.

Decision:

The Appeal is allowed.

The PIO will give the information described above to the Appellant before 15 August 2009.

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
3 August 2009

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