Central Information Commission Judgements

Mr.Vipul Kumar vs Government Of Nct Of Delhi on 10 January, 2011

Central Information Commission
Mr.Vipul Kumar vs Government Of Nct Of Delhi on 10 January, 2011
                                 CENTRAL INFORMATION COMMISSION
                                     Club Building (Near Post Office)
                                   Old JNU Campus, New Delhi - 110067
                                          Tel: +91-11-26161796
                                                                              Decision No. CIC/SG/A/2010/003329/10862
                                                                                     Appeal No. CIC/SG/A/2010/003329
     Relevant Facts

emerging from the Appeal:

     Appellant                                :       Mr. Vipul Kumar,
                                                      Co-ordinator, Astitva,
                                                      17/171, First Floor,
                                                      Subhash Nagar, New Delhi -110027.

     Respondent                               :       Dr. K. S. Yadav
                                                      Public Information Officer & DDE(West-A)
                                                      Directorate of Education - GNCTD,
                                                      o/O The Dy. Director of Education,
                                                      District West - A, Karam Pura,
                                                      New Moti Nagar, New Delhi - 110015.

     RTI application filed on                 :       27-08-2010
     PIO replied                              :       24-09-2010
     First appeal filed on                    :       28-09-2010
     First Appellate Authority order          :       19-10-2010
     Second Appeal received on                :       26-11-2010

     Information sought:

1. Kindly inform the RTI applicant as to what was the content of the Memo No. 799 dt. 15-06-2009 issued by
the Dy Director (Education) West A to the management / Principal, Cambridge Foundation School, Rajouri Garden,
New Delhi -110027. Kindly also provide the certified copy of the above mentioned memo in support of your
reply/information.

2. Kindly inform the RTI applicant as to what was the cause of action that necessitated the Dy Director
(Education), West – 4 to issued te above mentioned memo? Kindly provide the documentary proof in support
of the information that you provide.

3. Has the school yet replied to the above mentioned memo issued by the Dy Director (Education West – A? if
yes, kindly provide copy of the reply furnished by the school.

4. If no, what action has the Dy Director (Education), West – A taken against the school? Kindly provide
documentary evidences such as note sheets/further correspondences/further memos issued, if
any/directions/order issued if any to the school authority in support of the information that you provide.

5. Does Cambridge Foundation School, Rajouri Garden, New Delhi have any Parents Teacher Association?

6. Since when it is existing? Kindly give sufficient documentary evidence to show that parent’s teachers
association is existing since the last five (5) years.

7. When was the PTA, last formed in Cambridge Foundation School? Kindly provide sufficient documentary
evidences in support of the information that you provide such as notice of election, list of parents (with name,
class of their words) officers in charge of election, copy of the documents that the officer & other members
generated & single in support of the last election held.

8. Kindly provide the RTAI applicant with the complete list of members & office bearer together with their
posts held in the PTA last formed.

9. Is the election/information of PTA in Cambridge Foundation School, Rajouri Garden, New Delhi in
accordance with the DSEA Rule 44 regarding formation of PTA? Yes or no.

10. If no, kindly inform the RTI Applicant of the actions taken to this effect along with documentary evidence.

11. Kindly provide the names, designation, their present place of posting, cell number who are directly or
indirectly responsible & answerable to the Government & to public regarding compliance of DSEA Rule 44
formation of PTA in Campridge Foundation School, Rajouri Garden, New Delhi -110027.

Page 1 of 3

12. Most important:- it is the opinion of the public that violation of DSEA Rule 44 merely due to connivance of
the officers concerned due to personal gains please give your opinion in accordance with Para – 1 of Chapter
1 Section 2(F) of the RTI,

13. Kindly proved certified copies of all the relevant order sheet/note sheet/evidences collected (if
any)/documents in support of the information being provided under this application, please inform the
undersigned as phone No. 09313058600 or your email to me at email reach2vipul@gmail.com about query or
cost if any, for providing photocopies in support of your reply. Also kindly inform as to where these charges
are to be deposited, in advance, to avoid any unnecessary delay in reply. Any delay due to not providing
proper information to this effect shall be to your account. Kindly issue necessary requisite order to deposit
such amount in advance.

14. Provide for which information sought: 01-04-2005 to till date.

The PIO replied:

With reference to your RTI application I.D. 1846 dated 28.8.10 the point-wise reply is as follows:
Point No. 5 (a)(B) Certified copy enclosed at Annexure I.

Point No.      5(c) Yes, Copy enclosed at Annexure II
Point No.      5(d) N.A.
Point No.      5(e,j,h) Copy enclosed Annexure III
Point No.      5(f) No such record is maintained at District Level.
Point No.      5(i) Query raised.
Point No.      5(j) Copy enclosed Annexure IV
Point No.      5(k,l),' Lacks clarity.

Grounds for the First Appeal:
      Appellant is not satisfied with the PIO's reply.

Order of the First Appellate Authority (FAA):

“A letter was sent to the PIO for comments and the PIO in his comments placed on record has stated that the
said school is a recognized school and does not fall under the ambit of RTI Act-2005 as the school is not a public
authority. Whatever information was received under the provisions of Rule 180 of DSEA & R 1973 and available
with the PIO was provided to the appellant. The PIO further stated that appellant has raised irrelevant and vague
issues in his appeal while using derogatory words/phrases like manipulating, fabricating for the reply supplied to him.

After going through the application, appeal and the reply of the PlO, I am of the view that the reply of PIO is
appropriate; hence no further directions to the PlO are required”.

Grounds for the Second Appeal:

The appellant is not satisfied with the PIO’s reply and FAA order.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Dr. K. S. Yadav, Public Information Officer & DDE(West-A);

The Respondent shows that the complete information available on the records has been supplied to the
Appellant. The Commission has perused the papers and the PIO’s contention appears to be correct.

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
10 January 2011
Page 2 of 3
(In any correspondence on this decision, mention the complete decision number.)(BK)

Page 3 of 3