CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110067
Tel: +91 11 26161796
Decision No. CIC/SG/A/2008/00356/1669
Appeal No. CIC/ SG/A/2008/00356
Relevant facts emerging from the Appeal:
Appellant : Mr. T. Srinivas Rao,
G/4, Centre Point Apartments,
Suryaraopeta, Kakinnda - 533001,
East Godavari District,
Andhara Pradesh.
Respondent : Mr. M. L. Bhatia,
Under Secretary & PIO,
Ministry of Human Resources Development,
Department of School Education & Literacy,
Govt. of India,
Delhi – 110001.
RTI application filed on : 22/05/2008 PIO's Reply : 17/06/2008 First Appeal filed on : 21/06/2008 First Appellate Authority order : 29/09/2008 Second Appeal filed on : 04 /12/2008 Information Sought:
The Appellant had filed an RTI application seeking information regarding the Scheme of Jan
Shikshan Sansthan (JSSs) in general and JSS, Kakinada, in particular – submitted.
The Appellant had asked total 31 queries related to this matter.
PIO’s Reply:
The PIO in his reply stated that “It is requested that the above documents may be sent with your
application for taking further necessary action. Your application will treated as fresh from the
date of receipt of the same in this office. Original application returned herewith.”
And the PIO had provided partially information to the appellant.
First Appellate Authority Ordered:
In conclusion, CPIO is directed to provide information relating to Para 3, 5, 6 and 7 above.
Accordingly, this appeal stands disposed.
Relevant facts emerging during hearing:
The following were present.
Appellant: Mr. T. Srinivas Rao
Respondent: Mr. M.L. Bhatia PIO
The appellant has asked for a huge amount of information. The Public authority is willing to
allow him to inspect the files. The appellant is now identifying the important information he
needs as follows:
1. Enquiry report submitted by Shri V.Srinivas Under Secretary.
2. Details of action taken or initiated against other JSS involved in sending contributions for
facilitating a senior Government official.
3. Details of provisions in Society’s registration act which prohibit honorarium to an office
bearer for his full time services.
The PIO contends that point 3 has already been given to the appellant in the order of the First
appellate authority dated 25 September 2008. The appellant contests this.
Decision:
The Appeal is allowed.
The PIO will give the information outlined above to the appellant before 10 March 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
16th Feb, 09.
(In any case correspondence on this decision, mention the complete decision number.)