Central Information Commission Judgements

Mr.Saurabh Sharma vs Municipal Corporation Of Delh on 11 November, 2011

Central Information Commission
Mr.Saurabh Sharma vs Municipal Corporation Of Delh on 11 November, 2011
                 CENTRAL INFORMATION COMMISSION
                     Club Building (Near Post Office)
                   Old JNU Campus, New Delhi - 110067
                          Tel: +91-11-26161796
                              Decision No. CIC/SG/C/2011/000926, 00927,000928, 000929/15620
                                  Complaint No. CIC/SG/C/2011/000926, 00927,000928, 000929


Complainant                            : Mr. Saurabh Sharma,
                                         C-7/E, D.D.A Flats, Munirka,
                                         New Delhi-110067

Respondent                             : The Additional Commissioner (Education)
                                         Municipal Corporation of Delhi
                                         Education Department,
                                         15th Floor, Civic Centre, Minto Road,
                                         New Delhi - 110 001

Complaint filed on                     :      08.06.2011
Hearing Notice Issued on               :      18.08.2011
Date of Hearing                        :      08.09.2011


Facts

arising from the Complaint:

The Complainant has filed the present Complaint under Section 18 of the RTI Act (hereinafter ‘the
Act’), with the Commission, contending that certain categories of document including the manuals
mandated under Section 4 (1) (b) of the Act 2005, should be available in hard copy at the school.
It is further contended that these documents should be available for inspection suo moto, as the
Education Department of the Municipal Corporation of Delhi runs and maintain a large number of
schools in the city, they should have all the mandated information mentioned in Section 4, in hard
copy at the school premise for the benefit of the beneficiary community. This will be of immense
help for them in ensuring transparency and accountability of the functioning of schools. He has
forwarded a list of documents that should be available for inspection and the request is reproduced
below:-

1. Admission records

2. Students’ attendance records

3. Teachers’ attendance records

4. Budget Allocations, Sanction issued and Expenditure incurred

5. Expenditure on Educational Tours, Mid Day Meals, V.K.S/SMC, Sanitation, and CEP
heads.

6. Records of disbursements made to students on account of Scholarships, Uniforms, Books,
and all other incentives given under any scheme.

7. Copies of Circulars/Notifications/Orders received from Education Department & other
Departments/Authorities from time to time.

8. Various Registers like inspection Register, Visitor Register, Movement Register

9. General Inspection of the infrastructural facilities – like drinking water, toilets, classrooms
etc.

Page 1 of 2

Decision:

These matters have already been decided vide decision no.
CIC/SG/C/2011/000930/14501 on 08 September 2011

The Complaints are infructuous.

Shailesh Gandhi
Information Commissioner
11 November 2011
(In any correspondence on this decision, mention the complete decision number.) ( ANP)

Page 2 of 2