Central Information Commission Judgements

Mr.V B Khanna vs Ut Of Chandigarh on 15 November, 2010

Central Information Commission
Mr.V B Khanna vs Ut Of Chandigarh on 15 November, 2010
                     Central Information Commission
 Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New 
                                 Delhi­110066
             Telefax:011­26180532 & 011­26107254 website­cic.gov.in


                     Appeal   : No. CIC/LS/A/2010/0001170


Appellant /Complainant          :       Sh. V.B. Khanna, Chandigarh

Public Authority                :       O/o Director Public Instruction(S),
                                        Chandigarh (Mrs. Manju Shree, Supdt.
(S)
                                        CPIO) 

Date of Hearing                 :        15/11/2010
Date of Decision                :        15/11/2010 

Facts

:­ 

1. The   applicant  sought  information   from  the   CPIO,   Department  of 
Education,   Chandigarh   through   17   points   vide   his   RTI   application   of 
31.3.2009 ­ enclosed herewith as Annexure ‘A’.

2. CPIO  vide  his  order  of  29th  April   2009  directed   the   appellant  to 
deposit fee of Rs.1030/­ for obtaining the said information.  Subsequently 
the   amount   was   reduced   to   Rs.280/­   through   a   subsequent 
communication.

3. Applicant preferred appeal dated 26.5.2009 against the above order 
before the Ist  Appellate Authority which was disposed off vide FAAO of 
29.6.2009 vide which CPIO was directed to provide the information free of 
cost.     The   applicant   preferred   second   appeal   before   the   Commission 
against the above orders. The matter was heard today.  Both parties were 
present as above and presented arguments.

Decision

4. After   hearing   both   sides   and   perusing   the   facts   on   record,   the 
Commission directs as follows:­
Point 1­2: To provide joining report of Ms. Indu Bala.
Point 4: Respondent to provide copy of rules.
Point 5: So   far   respondent   has   provided   incomplete   information. 

Data   pertaining   to   all   categories   to   be   provided   to   the 
appellant.

Point 8: Respondent stated that they have information regarding the 
current position of vacancies which they would provide to the 
appellant.

Point 12: Data pertaining to sanctioned posts group­wise/cadre­wise/ 
category­wise as on 28th  April 2009 will be furnished to the 
appellant.

Points 16­17:   Respondent   will   provide   information   whether   any 
complaints/ action is pending against Smt. Indu Bala and Sh. 
Anil Sharma alongwith details thereof.

5. Above information will be provided within 6 weeks of receipt of the 
order. 

  

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 011­26105027

Copy to:­

1. Shri V.B. Khanna,
President­in­Chief,
Chandigarh Cheap Houses Confederation
2063, Sector­19­C, 
Chandigarh. 

2. Smt. Manju Shree
Supdt.(S) & CPIO
O/o Director Public Instruction(S), 
Chandigarh Administration,
Chandigarh. 

3. The Appellate Authority
 O/o Director Public Instruction(S), 
Chandigarh Administration,
Chandigarh.