Central Information Commission Judgements

Mrs.Anupama Singh vs Government Of Nct Of Delhi on 4 November, 2011

Central Information Commission
Mrs.Anupama Singh vs Government Of Nct Of Delhi on 4 November, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                          File No: CIC/AD/A/2011/002031




Date  of Hearing :  November 4, 2011

Date of Decision :  November 4, 2011


Parties:

           Applicant

           Smt.Anupama Singh
           Flat No.3274, Sector A
           Pocket B&C
           Vasant Kunj
           New Delhi

           The Applicant was present during the hearing


           Respondents

           Directorate of Education
           O/o DDE(South West A)
           C Block, Vasant Vihar
           New Delhi

           Represented by : Ms.Indira Rani Singh, PIO & DDE(SW­A)




                         Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                           File No: CIC/AD/A/2011/002031



                                                          ORDER

Background

1. The Applicant filed an RTI Application dt.11.5.11 with the PIO, O/oDDE(SW A), GNCTD seeking the 

a copy of the action taken report on her complaint dt.21.3.11.  She  filed an appeal dt.22.6.11 (Copy 

not   enclosed)   with   the   Appellate   Authority   stating   that   she   has   not   received   any   information. 

Ms.Satinder Kaur, Appellate Authority vide her order dt.14.7.11 disposed of the appeal stating that 

the  documents  submitted  by  the  Applicant reveal that the  PIO  has  received  the application  and 

directing the PIO to furnish the information within ten working days from the date of her order and if 

already provided, to provide another   copy of the same.   On apparently   not receiving any further 

response, the Applicant filed his second appeal dt.10.8.11 before CIC.

Decision

2. During the hearing, the Respondent submitted that  there was a delay in furnishing the enquiry report 

to the   Appellant   since the   enquiry   based on the complaint could be conducted   only after the 

school   had   reopened  after  the  summer  recess. According  to  the  Respondent the enquiry  report 

which   was   finally     furnished   to   the   Appellant   on   11.8.11,     has   taken   into   consideration   all   the 

complaints   of   the   Appellant   including  the  complaint  dated  21.3.11  referred  to   in   the  instant  RTI 

application. Some documents which were not furnished to the Appellant along with the enquiry report 

were  also handed over to the Appellant by the  Respondent during the hearing.

3. The Commission therefore holds that complete information has been provided to the Appellant as 

available on record and that no further information needs to be disclosed and accordingly disposes 

off the appeal.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Smt.Anupama Singh
Flat No.3274, Sector A
Pocket B&C
Vasant Kunj
New Delhi

2. The Public Information Officer
Directorate of Education
O/o DDE(South West A)
C Block, Vasant Vihar
New Delhi

3. The Appellate Authority
O/o Regional Director (South)
C­4, Vasant Vihar
New Delhi 110 057

4. Officer in charge, NIC