Central Information Commission Judgements

Sh. Rajiv Kumar vs Municipal Corporation Of Delhi on 31 December, 2008

Central Information Commission
Sh. Rajiv Kumar vs Municipal Corporation Of Delhi on 31 December, 2008
                      CENTRAL INFORMATION COMMISSION
                              Room No.415, 4th Floor, Block IV,
                             Old JNU Campus, New Delhi 110066.
                                   Tel: + 91 11 26161796

                                                    Decision No. CIC /WB/A/2008/00800/SG/0790
                                                              Appeal No. CIC/WB/A/2008/00800/

Relevant Facts

emerging from the Appeal

Appellant : Sh. Rajiv Kumar,
D-132, New Seemapuri,
Delhi-110095.

Respondent 1 : Director (Primary Education) & PIO,
Municipal Corporation of Delhi,
Kashmiri Gate,
Delhi-110006.


RTI application filed on                 :       06/09/2007
PIO replied                              :       No reply.
First appeal filed on                    :       29/01/2008
First Appellate Authority order          :       12/02/2008
Second Appeal filed on                   :       13/05/2008

Information Sought:

The Appellant had filed an application seeking information for the year 2006-07 regarding the MCD
Primary School (Second Shift), Block F-1, Sunder Nagari, Delhi.
Total 8 queries are there as follows:

1. Is there any sport teacher? If yes, please provide there name with their joining date.

2. Please provide the weekly Time table of Sport Teacher.

3. Is there play ground? If yes, than please tell the area.

4. Please provide the name of the games are arrange in the School.

5. Please provide the list of the Sport equipments available in the School.

6. What are the timings decided for the games period for every week?

7. Total number of registered for the different games?

8. Please provide the list of the sport equipments have been purchased in the year 2006-07 and 2007-
08 with their cost.

The PIO’s Reply:

No Reply.

The First Appellate Authority Ordered:
“On the perusal of these Appeals, it reveals that all the Appeals are against the Education Dept. (HQ).
Since the work of supervision and control of the Education Dept. (HQ) is under the Addl.
Commissioner (Slum & JJ) and he is the 1st Appellate Authority in these Appeals, all 32 Appeal are
being sent to him for appropriate action.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr.T.C. Arora PIO
The respondent has brought a letter from the appellant stating that the information has been
provided, and he does not wish to pursue the matter.

Decision:

The appeal is disposed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties

Shailesh Gandhi
Information Commissioner
31 December 2008

(Any correspondence on this decision, mention the complete decision number.)