Central Information Commission Judgements

Ms. Ritu Mehra vs Dy. Director Of Education (North … on 1 September, 2009

Central Information Commission
Ms. Ritu Mehra vs Dy. Director Of Education (North … on 1 September, 2009
               CENTRAL INFORMATION COMMISSION
                Club Building, Opposite Ber Sarai Market,
                  Old JNU Campus, New Delhi - 110067.
                          Tel: +91-11-26161796

                                   Decision No. CIC/SG/C/2009/000907-000916/4642
                                     Complaint No. CIC/SG/C/2009/000907-000916

Complainant                         :      Ms. Ritu Mehra
                                           c/o Pardarshita
                                           F-185, New Seema Puri
                                           Delhi 110095


Respondent                          :      Public Information Officer
                                           Dy. Director of Education (North West A)
                                           Rohini Delhi 110085

RTI application filed on            :      21/03/2009
PIO replied                         :      No reply by 5 schools; Reply given by 5
schools
Complaint filed on                  :      14/07/2009

Information sought:
Details about the tours of Delhi Darshan on which the students of 10 schools had been
taken were sought:
    1. How many students have gone for Delhi Darshan tour? Provide names and classes
       of all theses students.
    2. How many buses have been hired for Delhi Darshan tour?
    3. Please provide the copy of bills/vouchers against the payments made for hiring
       these buses?
    4. How much amount is spent on the Refreshment and Lunch of the students? What
       was provided to students in the Refreshment and Lunch?
    5. Copy of bills/vouchers against the payments made for Refreshment and Lunch
    6. Copy of receipts of the payment made against the visit of the monuments
    7. Inspection of papers/files related to Delhi Darshan tours.

PIO's reply:
Reply was given by 5 schools and no reply by 5 schools.

Grounds for Complaint:
   • No reply given by the PIO.
   • Information to be provided free of cost.
   • Penalty must be imposed and disciplinary action must be initiated.
 Relevant Facts

emerging during Hearing:

The following were present
Complainant: Ms. Ritu Mehra
Respondent: Mr. RP Yadav, PIO

The Complainant pointed out that the most essential information which must reach
schools and their parents is not available today. After discussions, the Commission
directed the PIO to ensure that the following is done in compliance of Section 4
requirements. All schools will display:

1. The entitlements of the students and all welfare schemes applicable to the
students. This should also display the dates by which these entitlements have to be
provided.

2. The last date by which the student diaries should be given to the students.

3. Information about the Education Officer and the Deputy Director of Education
who is incharge of the Zone and the District.

These will be displayed prominently in all schools in Hindi and English and also on the
website of the Department.

Decision:

The Complaints are allowed.

The PIO will ensure that all the information directed above will be displayed in the
schools in Hindi and English language and also on the website of the Department before
25 September 2009. The PIO will send a compliance report to the Commission and the
Complainant before 30 September 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.

Shailesh Gandhi
Information Commissioner
1 September 2009

(In any correspondence on this decision, mention the complete decision number.) ShG