CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/001071/3743
Appeal No. CIC/SG/A/2009/001071
Relevant Facts
emerging from the Appeal:
Appellant : Mrs. Shobha Upadhyay,
B-10/7052, Vasant Kunj,
New Delhi-70
Respondent : Mr. Satinder Kaur, PIO
Govt.of NCT of Delhi,
Office of the Deputy Director of Education South
West-A, C-4, Vasant Vihar,
New Delhi.
RTI application filed on : 05.03.2009 PIO replied : 06.04.2009 First Appeal filed on : 06.04.2009 First Appellate Authority order : 17.04.2009 Second Appeal received on : 08.05.2009 Information Sought:
The Appellant sought for information regarding Compliance report, report on past violations
and complete report on inspection carried out on 6th October 2005, at Deep Public School
DIL, Vasant Kunj, New Delhi. The details of the information sought by the appellant:
i) Legible attested copy of Inspection committee report with all attachments referred
therein(i.e Complete report) on Inspection Carried out on 6th October 2005, at Deep Public
School DIL, Vasant Kunj, New Delhi, Zone-20 under sub-section 2 of section 24 of DSER-
1973. (Copy of cover sheet attached). The inspection report is available with department of
education who issued it under signature of DE.
ii) Compliance report on the findings and action taken report on past violations.
The reply of PIO:
The Education officer, Zone-20 of this District has forwarded a letter dated 25.03 2009 from
the Chairman, Deep Public school, Vasant Kunj, New Delhi.
The First Appellate Authority ordered:
The PIO(SW-A)said that the communication was sent to the appellant within time but the
appellant said that it is not the information sought. The information sought should have been
with the PIO(SW-A) is directed to provide the same.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mrs. Shobha Upadhyay
Respondent: Mrs.Satinder Kaur, PIO
The PIO has provided the information however the appellant feels that there may be further
infraction on compliance and action taken on past violations. The PIO is directed to check
from records and if there other records relating to this these will be provided. If there are no
other records, the PIO will state this categorically.
If any action has been taken subsequent to the reply received to the show cause notice this
will be stated. If no action has been taken then appellant will be informed accordingly.
Decision:
The Appeal is allowed.
The PIO will give the above information to the appellant before 5 July 2009.
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, 2005.
Shailesh Gandhi
Information Commissioner
17 June 2009
(In any correspondence on this decision, mention the complete decision number.)
(Rnj)