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/2008/00223/2273
Appeal No. CIC/SG/A/2008/00223
Relevant facts emerging from the Appeal:
Appellant : Mr. Uday Kishor
H. No. B-22/22, Phase II
ONGC Nagar, Surat -394518
Respondent : The Principal &
Public Information Officer
Kendriya Vidyalaya No.3, Jhansi
Gulam Gaus Khan Marg, Railway Colony,
Jhansi (U.P.) -284003
RTI application filed on : 18/02/2008
PIO’s Reply : 29/02/2008
First Appeal filed on : 02/04/2008
First Appellate Authority order : 04/04/2008
Second Appeal filed on : 29/09/2008
The Appellant had sought information from Kendriya Vidyalaya No.3, Jhansi regarding copies
of Dak Receipt Register.
S.N. Information Sought PIO's Reply
1. Copy of the Dak Receipt Register between The requested to the appellant on
01/07/2005 to 31/10/2005 by the Kendriya 29.02.2008 to pay a some of Rs.212/-
Vidyalaya no.3, Gulam Jaus Khan Road, for photocopying charges.
Railway Colony, Jhansi-CS-20.
2. Copy of the Dak Issued Register between
01/07/2005 to 31/10/2005 by the Kendriya
Vidyalaya no.3, Gulam Jaus Khan Road,
Railway Colony, Jhansi-CS-20.
First Appellate Authority Ordered:
The First appellate authority in his order informed to the appellant about various charges
applicable under RTI Act for photocopying, CD,Print Material etc at the same time he directed
PIO Jhansi to furnish information and return the excess amount received from appellant.
Relevant facts emerging during hearing:
The following were present.
Appellant: Absent
Respondent: Mr. R. K. Soni PIO
The information has been provided. The PIO had asked for Rs. 10 for each query which had been
paid by the appellant. The PIO has realized his mistake and has refunded the amount of Rs. 10
which he had charged wrongly by a DD on 7/3/2009. The PIO is warned to charge fees only as
per the RTI rules.
Decision:
The Appeal is disposed.
The information has been provided to the appellant.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
18th March 2009
(In any case correspondence on this decision, mention the complete decision number.)