Central Information Commission Judgements

Mr.Sunil Prabhat vs Mcd, Gnct Delhi on 19 October, 2010

Central Information Commission
Mr.Sunil Prabhat vs Mcd, Gnct Delhi on 19 October, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2010/002462/9827
                                                                     Appeal No. CIC/SG/A/2010/002462

Relevant Facts

emerging from the Appeal

Appellant : Mr. Sunil Prabhat
C-19, Netaji Nagar,
New Delhi – 110023.

Respondent : Ms. Swatantar Bala
Public Information Officer & Additional Director
Municipal Corporation of Delhi
Education Department (HQ)
Nigam Bhawan, Kashmere Gate,
Delhi – 110006.


RTI application filed on             :      30/03/2010
PIO replied                          :      10/05/2010
First appeal filed on                :      02/06/2010
First Appellate Authority order      :      07/07/2010
Second Appeal received on            :      04/09/2010
Notice of Hearing sent on            :      21/09/2010
Hearing held on                      :      19/10/2010

S. No.              Information Sought                                     Reply of the PIO
1.           a) Status of the file                          a) File is still in the process.
             b) Time needed to finalize the ACP             b) Nothing could said to be certain.
                scheme for MCD aided school.                c) Answer would be given by the finance
             c) Details of delay and reason for the             department.
                same.                                       d) List will be compiled after ACP scheme is
             d) List of eligible teachers to be                 applied in Aided and recognized schools
                covered under the ACP scheme                    and the same will be provided.
             e) Time when ACP arrears will be               e) The same could be stated only after ACP is
                given to aided school teachers.                 applied.
2.           a) Reason for the delay in payment of      a), b) and c) : In regard to payment of related to
                40% arrears of VIth CPC.                40% arrear under VIth CPC, the information
             b) Time when the 40% arrears will be       provided as the payment of 40% arrear was only
                paid to aided schools.                  due to the staff of Yogmaya Mandir Primary

c) Name of the staff responsible for the School, Mehrauli which will be paid after verifying
delay. the bill. The same bill will be sent to Account
Department, Town Hall.

First Appeal:

Incomplete information received from the PIO.

Order of the FAA:

The FAA concurred with the reply given by the PIO and termed it as complete.
Ground of the Second Appeal:

Unfair disposal of the Appeal by the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Sunil Prabhat
Respondent : Ms. Swatantar Bala, Public Information Officer & Additional Director; Ms. Prem Lata, Dy.

Education Officer (Grants) & APIO;

The PIO had provided all the information as per the available records. The appellant is trying to
highlight the issue that whereas ACP has been put in place for Municipal Schools staffs in aided schools
have not been covered by this. The appellant would have to seek a resolution of this at some other forum.

Decision:

The Appeal is disposed.

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
19 October 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)