Central Information Commission Judgements

Shri Digpal Singh vs Municipal Corporation Of Delhi on 3 March, 2009

Central Information Commission
Shri Digpal Singh vs Municipal Corporation Of Delhi on 3 March, 2009
               CENTRAL INFORMATION COMMISSION
                      Room No. 415, 4th Floor,
                    Block IV, Old JNU Campus,
                        New Delhi -110 067
                       Tel: + 91 11 26161796

                                      Decision No. CIC /WB/A/2008/00798/SG/2150
                                             Appeal No. CIC/WB/A/2008/00798/SG

Relevant Facts

emerging from the Appeal:

Appellant                             :      Shri Digpal Singh
                                             C/o Pardarshita
                                             D-132, New Seema Puri,
                                             New Delhi - 110095

Respondent 1                          :      Director (Primary Education)
                                             & Public Information Officer
                                             Municipal Corporation of Delhi
                                             Kashmiri Gate, Nigam Bhawan,
                                             New Delhi.

RTI application filed on              :      21/08/2007
PIO replied                           :      02/11/2007
First appeal filed on                 :      29/01/2008
First Appellate Authority order       :      12/02/2008
Second Appeal filed on                :      13/05/2008

The appellant had sought information from MCD-Education Department regarding
second shift of primary school at New Seema Puri.
Sl. Information Sought PIO’s Reply

1. How many class rooms school have and number of 22 numbers.
student can sit in class rooms ?

2. What is the area of Class rooms? Relates to Engineering Dept.

3. How many desks are in the class rooms? 25 desks in each .

4. How many students sit in each class rooms? 50 to 60 students can sit in the
class rooms.

5. As per rules of the government how many students 50 to 55 as per govt. rules.
can sit in the class rooms?

6. How many classes they have? From first to fifth standard.

7. How many sections are in each class? Class I-06, II-04, III-06, IV-06,
V-06 and nursery-03 sections.

The First Appellate Authority ordered:
The first appellate authority in his ordered states that “Since the work of supervision
and control of the Education Department (H.Q.) is under the Addl. Commissioner
(Slum and JJ) and he is the 1st Appellate Authority in these appeals, all 32 appeals 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 appellant has given a letter stating that all the information has been provided
satisfactorily. The PIO is warned to ensure that the timeframe of the RTI act in giving
information.

Decision:

The appeal is allowed.

The information has already been provided to the appellant.

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

Shailesh Gandhi
Information Commissioner
3rd March, 2009

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