Central Information Commission Judgements

Mr.Dharmvir Singh vs Dssb, Gnct, Delhi on 28 July, 2010

Central Information Commission
Mr.Dharmvir Singh vs Dssb, Gnct, Delhi on 28 July, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/001677/8733
                                                                  Appeal No. CIC/SG/A/2010/001677
Relevant Facts

emerging from the Appeal

Appellant : Mr. Dharamvir Singh,
S/o Mr. Shriram
H No. 56, Barbala
Delhi – 110039.

Respondent : Mr. M. V. Vijh
Public Information Officer & Dy. Secretary
Government of NCT of Delhi
Delhi Subordinate Services Selection Board
FC-18, Institutional Area,
Karkardooma, Delhi – 110302.


RTI application filed on            :      22/03/2010
PIO replied                         :      28/04/2010
First appeal filed on               :      04/05/2010
First Appellate Authority order     :      04/06/2010
Second Appeal received on           :      21/06/2010

Information Sought

The Appellant sought information regarding –
1- For how many days are the OMR Sheets and the answer sheets of the Examinations kept in the
office for record? What rule applies regarding this? A copy of the rule needs to be furnished.
2- How many examinations have been held by the DSSB board since June 2006, till 15/08/2006? Are
the answer sheets of these examinations present in the record or have they been destroyed? If it
has been destroyed then please furnish the Date wise Dairy No., Order No. and the photocopy of
the order by which the records were destroyed.
3- Is an Experienced Teacher of an MCD recognized school given under the Delhi School Education
Act, 1973 (No.18) given the recognition of a Departmental employee or not? What is the
importance of this recognition?

Reply of the Public Information Officer (PIO)
The required information was enclosed with the PIO’s reply. However information on point no. 3 was said
to be unavailable.

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):
The FAA directed the PIO to furnish complete information within 7 working days.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Dharamvir Singh;

Respondent: Mr. M. V. Vijh, Public Information Officer & Dy. Secretary;

The respondent has provided the information initially and has provided additional clarification to
the appellant before the Commission.

Decision:

The Appeal is allowed.

The information has been provided.

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
28 July 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)