CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV,Old JNU Campus,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC /SG/A/2008/00242/2078
Appeal No. CIC/SG/A/2008/00242
Relevant Facts
emerging from the Appeal
Appellant : Mr. Shahnawaj Khan
Advocate
8, Kaptan Sahab Ki Baghia,
Ginnori, Bhopal,
Madhya Pradesh
Respondent 1 : Central Public Information Officer
Deptt. of School Education & Literacy
Ministry of H.R.D.
Government of India
Shastri Bhawan,
New Delh-110001
RTI filed on : 05/07/2008
PIO replied : 06/08/2008
First appeal filed on : 12/08/2008
First Appellate Authority order : 17/09/2008
Second Appeal filed on : 23/09/2008
The appellant had sought information from Department of School Education and
Literacy regarding approval of Jan Shikshan Sansthan (J.S.S.) for Bhopal(M.P.).
Sl. Information Sought PIO’s Reply
1. Copy of the order of the approval, project proposal Copies enclosed.
and rules JSS has given.
2. Audit report, funds, and expenditure bills after the Copies enclosed.
approval since June-2008.
3. List of sansthan opened after June-2008 for public Copies enclosed.
benefits, list of courses, list of new courses added.
4. Names addresses of the beneficiaries trained in the Total number is 15357 and
centers. 17265.
5. Photocopies of verifications done by department Time to time by the officer.
since june-2008.
6. File notings of communication between HRD Copies enclosed.
Ministry and J.S.S. Bhopal.
7. Photocopies of advertisement given after the No advertisement given
approval since May-2008. since 4-5 years. After
surveys pamphlets
distributed for admissions.
The First Appellate Authority ordered.
The First appellate authority in his point-wise order states that the information supplied
to the appellant is perfect. He also agrees with the point-wise replies and attachment
given to the appellant by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Mr.M.L.Bhatia PIO
The respondent shows evidence that fairly extensive information has been provided to
the appellant. The appeal of the appellant does not give any specific grounds for the
second appeal.
Decision:
The appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
26th February 2009
(In any correspondence on this decision, mentioned the complete decision number.)