Central Information Commission Judgements

Ms.Aamna vs Mcd, Gnct Delhi on 6 October, 2010

Central Information Commission
Ms.Aamna vs Mcd, Gnct Delhi on 6 October, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/002249/9662
                                                                  Appeal No. CIC/SG/A/2010/002249

Relevant Facts

emerging from the Appeal

Appellant : Ms. Aamna
F-185,186
New Seema Puri
Delhi – 110095

Respondent : Mr. Kanwar Singh
Public Information Officer & Dy. Education Officer
Municipal Corporation of Delhi
O/o Deputy Education Officer
Shahdara (North) Zone, Education Deptt.,
Keshav Chowk, Delhi-110053.


RTI application filed on             :       15/04/2010
PIO replied                          :       05/05/2010
First appeal filed on                :       09/06/2010
First Appellate Authority order      :       26/07/2010
Second Appeal received on            :       06/08/2010

Information sought

1. Provide a list of the students for the session 2009-10 who have received free shoes and socks, with
their name, Father’s name, address, class and date of providing the stuff.

2. Copy of the register for the session 2009-10 in which the details of free distribution of shoes and
socks are maintained.

3. The month in which this free distribution is made to the students.

Reply of the Public Information officer

1. Instead of giving free shoes and socks in hand , students were provided cash.

2. Not available

3. Not available

Grounds for the First Appeal:

Incomplete and Unsatisfactory information furnished by the PIO.

Order of the First Appellate Authority (FAA):
The FAA was satisfied from the reply furnished by the PIO.

Grounds for the Second Appeal:

Incomplete and Unsatisfactory information furnished by the PIO.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Rajeev Kumar representing Smt. Aamna
Respondent: Mr. Kanwar Singh, Public Information Officer & Dy. Education Officer;

The PIO has replied that cash has been distributed to the children for shoes and socks, hence he
had not provided the list sought by the appellant. The appellant would like to inspect the money
disbursement register. The PIO is directed to facilitate an inspection of the money disbursement
register by the appellant on 30 October 2010 at 10.30AM.
Decision:

The Appeal is allowed.

The PIO is directed to facilitate an inspection of the money disbursement register by the
appellant on 30 October 2010 at 10.30AM. The PIO will give photocopies of the
records which the appellant wants free of cost upto 50 pages.
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
06 October 2010
(In any correspondence on this decision, mentioned the complete decision number.)(AK)