CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002252/9670
Appeal No. CIC/SG/A/2010/002252
Relevant Facts
emerging from the Appeal
Appellant : Ms. Amna
F – 185, 186,
New Seema Puri,
Delhi – 95.
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 : 16/04/2010
PIO replied : Not Clear
First appeal filed on : 09/06/2010
First Appellate Authority order : 26/07/2010
Second Appeal received on : 09/08/2010
S. No Information Sought Reply of the Public Information
Officer (PIO)
1. How many students from the In the Session of 2009-2010, Department
mentioned school were given free has not provided free school bags to any
school bags in the year 2009-2010? children of the mentioned school.
Please provide the details of the
students.
2. Copy of the register pertaining to the N/A
distribution of school bags for free
for the session of 2009-2010
3. In which months of the session, are N/A
the children provided with these
facilities?
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO
Order of the First Appellate Authority (FAA):
Appeal dismissed by the FAA
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO and Appeal dismissed by the FAA
Page 1 of 2
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 given appropriate information to the appellant as admitted by the appellant.
Decision:
The Appeal is dismissed.
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)
Page 2 of 2