In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001795
Date of Hearing : September 30, 2011
Date of Decision : September 30, 2011
Parties:
Applicant
Shri Subodh Mehra
1750
Palam Vihar
Gurgaon
Haryana - 122 017.
Applicant was present during the hearing.
Respondent(s)
Directorate of Education
O/o Dy.Director of Education
Distt. South WestB
Najafgarh
New Delhi.
Respondent was not present.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001795
ORDER
Background
1. The RTI Application dated 11.2.11 was filed by the Applicant with the PIO, SKV, Rajnagar II, Palam
Colony, New Delhi. He sought attested copies of all complaints of parents, students, and teachers
received by school against HOS and any other staff member from January 2007 to Jan 2011 along
with Dairy No, Proof of dispatch & receipt by concerned officer, Response/reply given by concerned
official against whom complaint was received and proof of action taken against such officer. The PIO,
Directorate of Education (SWB) replied on 15.3.11 informing the Applicant that as per the
information received from HOS stating that to enable them to furnish the requisite information the
Applicant is requested to specify the points of complaints against HOS and any other staff member
during Jan. 2007 to Jan. 2011 as desired by him. The Applicant then filed his first appeal on 24.3.11
requesting for the information once again. The Appellate Authority replied on 7.4.11 upholding the
decision of the PIO and also stating that inspection of records related to the information is allowed to
the Appellant for one day only during school hours with prior intimation to the Principal/HOs of SKV,
Raj nagarII. The Appellant filed his second appeal before the Commission on 19.7.11 complaining
that the complaint register/file has not been provided to him during inspection and also that attested
copies of documents identified were not provided during the inspection. He requested for complete
information.
Decision.
2 . The Appellant during the hearing stated that he was not allowed to inspect the complete file and that
he was denied copies of certain complaints. He also requested for copies of school Dairy register
and Dispatch register for the period April 2007 to March 2011. He also stated that the number of
pages required by him from the register is only around 50.
3. After hearing the Appellant and on perusal of the submissions on record the Commission denies the
copies of complaints to the Appellant under 8(1)(g) of the RTI Act. However, as for the photocopies
of the dairy & dispatch registers for the period 20072011 the Principal of the school who is the PIO
is directed to provide the same to the Appellant by 30th October 2011, at Rs.2/ per page after setting
aside the order of the Appellate Authority directing the Appellant to inspect the records in the school
for one day, since number of pages in this register is small. With regard to the point 4 of the RTI
Application the PIO to provide copy of the order issued by which any action has been taken against
any teacher in the school by the Head of the school to the Appellant, since the Order which is already
in circulation cannot be considered as information belonging to a third party. . This information may
be provided by 30th October 2011.
3. The Appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
1. Shri Subodh Mehra
1750
Palam Vihar
Gurgaon
Haryana – 122 017.
2. Public Information Officer
Directorate of Education
O/o Dy.Director of Education
Distt. South WestB
Najafgarh
New Delhi.
3. The Appellate Authority
O/o Regional Director of Education (South)
C – 4 Vasant Vihar
New Delhi.
4. Officer Incharge, NIC.
In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant Authority, (4) copy
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding
the complaint. In the prayer, the Appellant/Complainant may indicate, what information has not been provided.