CENTRAL INFORMATION COMMISSION
Room No .415, 4th Floor, Block IV,
Old JNU Campus, New Delhi -110 066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2007/00503/SG/0701
Appeal No. CIC /WB/A/2007/00503/SG
Relevant Facts
emerging from the Appeal
Appellant : Shri Mohan Shyam,
4, G.L. Pocket,
Triveni Part – II,
New Delhi – 110017.
Respondent 1 : Director Education & PIO,
Municipal Corporation of Delhi,
Old Hindu College Bldg.,
Nigam Bhawan,
Kashmere Gate,
Delhi- 110006.
RTI application on : 13/07/2006 PIO replied : 19/10/2006 First appeal filed on : 03/01/2007 First Appellate Authority order : 02/03/2007 Second Appeal filed on : 27/04/2007
The appellant has asked in his application regarding confirmation of the Primary
Teachers after the Deptt’s. Circular dt. 15th Dec. 2004.
Detail of required information.
1. Please give the names and designations of the officials who were supported to take
action for the confirmation on the above said circular and who have not done so?
2. What action would be taken against these officials for not following the circular and
for causing harassment to the teachers? By when would that action be taken?
3. Please give zone wise list of all the non-confirmed teachers along with their date of
joining MCD & completion of probating period on 15/12/2004 and the list of
confirmed teachers after 15/12/2004
The PIO replied.
The point wise reply is submitted as under:-
1. The Deputy Commissioner of the concerned zone is the competent authority
regarding as information of services of teachers.
2. Most cases of probation period have been cleared successfully and some are in
process. So, there is no need to take action against any official.
3. List available from Narela Zone, Sadar Paharganj Zone, Citi Zone, Najafgarh
Zone, South Zone, Central Zone, are enclosed. The list from other zones will
be provided as soon as possible.
Kindly see your application under the said act to get information about cases of
confirmation of teachers who had not been declared confirmed after completing two
years of service satisfactory. In this regard it is submitted that required information is
being collected from various zones and you will be provided the same very soon.
The First Appellate Authority ordered:
Not mentioned.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Mr.T.C. Arora PIO
The respondent has given the information on points 1 and 2. The information has been
provided late but it consists of 396 pages and these were provided free.
The information on point 3 was not provided and the respondent is being asked to
send this to the appellant.
Decision:
The Appeal is allowed.
The PIO will send the information on point 3 to the appellant before
5 January, 2009
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
24th December, 2008
(For any further correspondence please mention the decision number given above,
for quick disposal.)
(BK)