Central Information Commission Judgements

Mr.Shaoor A Khan vs Directorate Of Education, Gnct, … on 6 August, 2010

Central Information Commission
Mr.Shaoor A Khan vs Directorate Of Education, Gnct, … on 6 August, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/001809/8850
                                                                    Appeal No. CIC/SG/A/2010/001809

Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. Shaoor Khan
                                            23/343,Trilokpuri
                                            Delhi-110091

Respondent                           :      Mr. Anjum Masood

Public Information Officer & ADE (HQ)
Department of Education, GNCTD,
RTI Cell, Room No. 202,
Old Secretariat, Delhi- 110054

RTI application filed on : 01/02/2010
PIO replied : 24/02/2010
First appeal filed on : 16/03/2010
First Appellate Authority order : 16/04/2010
Second Appeal received on : 30/06/2010

Information Sought
The Appellant sought information regarding TC Nakh Report-
1- Which official has this report in his custody?
2- From where the copy of the report can be obtained?

Reply of the Public Information Officer (PIO):
1- The report is with the Directorate of Education.
2- This is not information as per section 2 (f) of the RTI Act 2005.

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO

Order of the First Appellate Authority (FAA):
The FAA stated that the first query had already been answered to and the PIO was directed to provide
information to the second query.

Grounds for the Second Appeal:

The copy of the report of “TC Nakh Report” has not been supplied.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;

Respondent: Mr. Anjum Masood, Public Information Officer & ADE (HQ);

The PIO states that on 30/04/2010 consequent to the order of the FAA the information had been
provided to the appellant that the report could be obtained from either from the Home Department or from
the Directorate of Education. The PIO states that the appellant has not asked for the ‘TC Nakh Report’ in
his RTI Application.

Decision:

The Appeal is dismissed.

The information sought had been provided by the respondent.
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
06 August 2010
(In any correspondence on this decision, mention the complete decision number.)(ND)