CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003338/10884
Appeal No. CIC/SG/A/2010/003338
Relevant Facts
emerging from the Appeal:
Appellant : Ms. Renu Kumari,
Vill.& P.O.- Aasoda(Siwan),
Bazar Gali, Tehsil- Bahadurgarh,
Distt.Jhajjar, Haryana-124505
Respondent : Mr. Swatantar Bala
PIO & Addl. Director -II,
Education Deptt.(HQ),
Municipal Corporation of Delhi
Nigam Bhawan,
Kashmere Gate, Delhi-110006
RTI application filed on : 09/08/2010
PIO replied : 28/10/2010
First appeal filed on : 20/09/2010
First Appellate Authority order : 01/11/2010
Second Appeal received on : 26/11/2010
Information Sought:
The appellant had sought information regarding:
1. Whether the subjects been passed from the National Open School could be included in Best
Five Subjects required for applying for the post of Primary Teacher (Hindi) in DSSSE.
2. Thus, in this way whether I would be eligible for the post of Primary Teacher (Hindi).
3. Whether I am eligible for applying for this post.
Reply of the PIO:
The PIO replied accordingly.
Grounds of First Appeal:
No information provided by the PIO.
Order of the FAA:
PIO was directed to provide the information within 2 weeks.
Ground of the Second Appeal:
Not satisfied with the reply given by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Vinod Kumar representing Ms. Renu Kumari;
Respondent : Mr. Swatantar Bala, PIO & Addl. Director -II;
The Respondent shows that the proper information as per the records has been provided to the
Appellant. The PIO states that the Appellant had filed the RTI application in DSSSB which was
transferred on 1310/2010 to the Department. The PIO has therefore provided the information within the
30 day period.
Decision:
The Appeal is disposed.
The information available on the records has been provided.
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
11 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)