Central Information Commission Judgements

Shri Pramod Kumar Sinha vs Staff Selection Commission … on 8 January, 2010

Central Information Commission
Shri Pramod Kumar Sinha vs Staff Selection Commission … on 8 January, 2010
                CENTRAL INFORMATION COMMISSION
                Complaint No.- CIC/WB/C/2009/000003 dated: 19.01.'09
                     Right to Information Act- Section 18(1)(b)

Complainant:        Shri Pramod Kumar Sinha
Respondent:         Staff Selection Commission (SSC), New Delhi.
                           Decision Announced 08-01-2010


Facts:-
      The Commission has received a complaint from Shri Pramod Kumar
Sinha of Trilok Puri, Delhi that his request under RTI Act, 2005 seeking
information regarding category-wise minimum qualifying marks and number of
successful candidates in written and Shorthand Skill Test of Stenographers
Grade 'C' Ltd. Depttl. Examination, 2007, together with marks obtained in respect
of a particular Roll No. at both the stages of the test, has not been responded to,
even though the same was duly submitted to the Central Public Information
Officer, Staff Selection Commission, New Delhi along with the requisite fee on
12.12.2008.


      Having admitted the complaint of Shri Pramod u/s 18(1)(b) of RTI Act, the
Commission served notice on CPIO, Staff Selection Commission on 12.06.2009
seeking comments on the complaint. In his response of 26.06.2009, CPIO Shri V.
K. Aggarwal, Under Secretary, SSC, New Delhi, submitted his comments. The
CPIO has informed the Commission that the request dated 12.12.2008 of Shri
Pramod was duly responded to vide letter dated 12.01.2009, informing him that
the information could be provided only after the declaration of the final result of
the said examination and the complainant was advised to apply afresh after
declaration of the final result of the said examination without fee. The CPIO has
further informed that as the final result of the examination has since been
declared, the requisite information which is readily available with the Commission
is now being furnished to the complainant separately. The CPIO has attached the
copy of reply dated 12.01.2009, sent to the Shri Pramod
.

1

Decision Notice

It is now clear from a perusal of the comments submitted by the CPIO that
the request of the complainant Shri Pramod Kumar Sinha has been responded to
within the time mandated by the law. Hence, the allegation of non-responding to
the request does not stand. Moreover, the information sought by him now stands
provided. In light of the above the present complaint is hereby dismissed.

The complainant Shri Pramod Kumar Sinha is advised that should he
have found the information now provided unsatisfactory, he may approach the
first appellate authority of the SSC u/s 19 (1) and consequently if, not satisfied
with the information provided on his first appeal, Shri Pramod will be free to move
a second appeal before us u/s 19(3).

Announced this eighth day of January 2009. Notice of this decision be
given free of cost to the parties.

Wajahat Habibullah
(Chief Information Commissioner)
08.01.2010

Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of
this Commission.

Pankaj K. P. Shreyaskar
Joint Registrar.

08.01.2010

2