Central Information Commission Judgements

Ms Ritu Mehra vs Gnctd on 29 April, 2011

Central Information Commission
Ms Ritu Mehra vs Gnctd on 29 April, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/C/2010/000317/12207
                                                                 Complaint No. CIC/SG/C/2010/000317

Relevant Facts

emerging from the Complaint:

Complainant                          :       Ms. Ritu Mehra
                                             C/o Pardarshita F-185, 186
                                             New Seema Puri
                                             Delhi - 110095

Respondent                           :       Mr. J. B. Singh
                                             Public Information Officer & Dy. Director
                                             Govt. of NCT of Delhi,
                                             Directorate of Education,
                                             South West-B, School Campus,
                                             Najafgarh, Delhi

RTI application filed on             :       04/03/2010
PIO replied                          :       Not mentioned.
Notice of Hearing sent on            :       01/04/2011
Hearing held on                      :       29/04/2011

Information sought :-

1. How many students have been admitted in Public Schools under EWS quota in District, since 2005-

2009?

2. Please provide me the following information related to this
S No. Name Father’s Residence School Admission Class Year in Currently
of na Addr in No. whi stud
Stu me ess whi ch ying
de ch ad in
nt stu mitt
dyi ed
ng

3. According to sec 40(6), (xii) all the public authorities are mandate to publish this information on the
website of the department, but there is no such information available on your website, therefore
kindly provide me the following information in context to this:

i) Which officer was responsible to publish all the information on the website.

ii) This information has not been published on the website therefore what action the department is going
to take against the responsible officer?

iii) By when this information would be published on the website?
Reply from PIO:-

Reply to QI & 2: The requisite information in r/o 20 schools of this district running into 20 CDs is
available in the office of undersigned which you may obtain on any working day during office hours by
paying Rs. 50/- per CD i.e. a total amount of Rs.1000
Reply to Q3: The information have already uploaded by the HQ on the website of the department.

Ground of the Complaint:

The PIO has not mentioned anywhere that for how many schools the information is yet to be provided.
We had talked to the PIO and PIO himself informed us that he has compiled the information before
forwarding to the Head Quarters, but he is providing us 20 CDs and the rest of the information for left out
school is still awaited. This shows that PIO is harassing us.
He has also informed that the information would be available on website but he himself is not sure that
information is positively available on website or not.
In the order no. CIC/SG/A/2009/001209/3974 dated 2nd July 2009 the Commission directed the ‘PIO to
ensure that the details of information about admission to Economically Weaker Section for past three
years for all schools must be put up on the website U/s 4 before 15th Aug 2009.
I want to inform you that the ADE (Act) has informed the Commission dated 12/8/09 that the
Commission’s order has been compiled with and all the required information is available on website
which is completely wrong and misleading information, because this information is not available till date
on the website.

Relevant Facts emerging during Hearing:

The following were present
Complainant: Absent;

Respondent : Mr. J. B. Singh, Public Information Officer & Dy. Director;

The Commission discussed with the PIO that as per a letter received on 12/08/2009 from
ADE(Act) information sought in the present application should be on the website as per the Commission’s
decision no. CIC/SG/A/2009/001209/3974. The Commission directs the PIO to ensure that the relevant
information about admissions under the EWS Quota is put-up on the website before 15 May 2011 and
updated regularly. The Commission hereby warns the PIO that if this is not done the Commission will
expect the PIO to furnish information to RTI applicants who wants this infroamtion free of cost and in
case any appeals or complaints comes to the Commission about non availability of this information, the
Commission will consider awarding compensation to the such applicants/complainants for the harassment
and the loss and detriment suffered by them.

Decision:

The complaint is allowed.

The PIO is directed to ensure that the data is put up on the website before
15 May 2011 under its obligation as per Section-4(1)(b) of the RTI Act. The Respondent
will send a compliance report along with the url address of the website where the
information has been uploaded to the Complainant and the Commission before 20 May
2011.

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
29 April 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)