Central Information Commission Judgements

Shri Ranbir Singh Korey vs Kendriya Vidyalaya Sanghatan on 19 December, 2008

Central Information Commission
Shri Ranbir Singh Korey vs Kendriya Vidyalaya Sanghatan on 19 December, 2008
               CENTRAL INFORMATION COMMISSION
                   Room No. 415, 4th Floor, Block IV,
                 Old JNU Campus, New Delhi -110 066.
                        Tel: + 91 11 26161796

                                       Decision No. CIC /OK/A/2008/01096//SG/0653
                                                 Appeal No. CIC/OK/A/2008/01096/

Relevant Facts

emerging from the Appeal

Appellant : Shri Ranbir Singh Korey,
H. No. 3246,
Custom & Central Excise Executive,
Officers Co-op. H/B Society
Sectore – 49 -D,
Chandigarh.

Respondent 1                            :       Mr. M. L. Sharma,
                                                PIO,
                                                Kendriya Vidyalaya Sanghatan,
                                                Regional office, S.C.O. No. 72-73,
                                                Sector - 31-A,
                                                Chandigarh.

RTI filed on                            :       16/02/2008
PIO replied                             :       28/02/2008
First appeal filed on                   :       28/03/2008
First Appellate Authority order         :       22/04/2008
Second Appeal filed on                  :       12/07/2008

The appellant had asked regarding certified copy of their hand written complaint
receipt of which was not acknowledged by the office of the K.V. Sanghatan Chandigarh
Sector – 31 and urgent attention of A.C.

Detail of required information:-

1.) The appellant had asked for “Certified to be true copy” of appellant hand written
complaint receipt of which was not acknowledged by the office of the K.V. Sangathan sector-
31, Chandigarh. Written typed copy with circular seal of K.V. Sangathan and the PIO.
Appellant may be supplied certified copy of appellant hand written complaint dated
18/07/2005 receipt of which has the confirmation in letter C. No. F.6-2/2007-KVS (CR)/KV-
47 CHD/63964 dated 02/03/2007 issued under the signatures of Asstt. Commissioner. Copy
of hand written complaint may be supplied with certificate as certified to be true copy as
verified from the office record.

2.) Asked for immediate action taken by the Asst. Commissioner on receipt of appellant
complaint dated 18/07/2005 which invited urgent attention of the A. C. whether he visited the
K.V. Sector – 47 Chandigarh to know the facts of appellant complaint, or any report was
called form the concerned Principal as appellant reported to the A.C. that it was a case of
authority committed against a scheduled cast student. Date of first action taken on appellant
complaint dated 18/05/2005 during the period 18/07/2005 to 26/06/2006 may be unlimited /
supplied.

The PIO replied:

This is with reference to your application dated 05/02/2008 regarding supply of certain
information under RTI Act, 2005. After receiving necessary feed-back from the concerned
Section, the desired point – wise information is furnished as under :-

1. The copy of complaint 18/07/2005 submitted by the applicant to the Asstt.

Commissioner, KVS (R.O), Chandigarh requesting inquiry against Smt. Sunita
Bharm, PGT (Chem), KV Sector – 47 Chandigarh is returned herewith, after
necessary attestation. (Annexure – I).

2. The copy of letter No. F.6-2/2007-KV(CR)/KV-47/CHD/53195 dated 01.02.2008
addressed to the applicant intimating final outcome on his complaint dated 18/07/05
is attached herewith (Annexure – 2).

The First Appellate Authority ordered:

The grounds mentioned by the appellant in his aforesaid appeal are not justified and reasoned.
Whatever information is supplied to the appellant is derived from official records. An
impartial inquiry into the complaint was held to meet ends of justice. The case of the
appellant has been closed by the Competent Authority on the basis of findings given by Shri
R. B. Meena, Education officer in the inquiry report. Therefore, no manifested injustice has
been done to the appellant which calls for a personal hearing. As already explained, no
complaint dated 18/07/2005 has actually been received. Therefore, the question of supplying
copy thereof does not arise. After considering all the relevant aspects, the appeal of the
appellant is rejected being devoid of any merits.

Relevant Facts emerging during Hearing:

The following were present.

Appellant : Absent
Respondent : Mr. M. L. Sharma, PIO
The PIO shows evidence that all the information has been provided to the appellant.

Decision:

The appeal is dismissed.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
19th December, 2008

(For any further correspondence please mention the decision number given above,
for quick disposal.)