Central Information Commission Judgements

Mr.Rak Kumar vs Government Of Nct Of Delhi on 13 October, 2010

Central Information Commission
Mr.Rak Kumar vs Government Of Nct Of Delhi on 13 October, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/002407+002472/9767
                                                           Appeal No. CIC/SG/A/2010/002407+002472

Relevant Facts

emerging from the Appeal

Appellant : Mr. Raj Kumar
H/o E2/437
Nand Nagri
Delhi-110093

Respondent : Ms. Kamlesh Hatta
Public Information Office & Dy. Secretary
Delhi Subordinate Service Selection Board (DSSSB)
Government of NCT of Delhi
FC-12, Institutional Area, Karkardooma
Delhi-110302

RTI application filed on : 06/04/2010
PIO replied : 07/05/2010
First appeal filed on : 31/05/2010
First Appellate Authority order : 28/06/2010
Second Appeal received on : 30/08/2010

Information Sought:

1. What was the total running speed.

2. How many mistakes were present and what were the mistakes.

3. Were there any minus makers for the mistakes. If yes provide the details.

4. Apart from the mistakes what were the net speed.

5. The list of the examination result that had been announced by the Board.

6. The copy of the question paper and the answer paper.

Reply of the Public Information Officer (PIO):

1. The typing skill test was qualified in nature with the minimum speed 30 w.p.m. in English or 25
w.p.m. in Hindi, as such information as sought was not maintained separately.

2. Same as above.

3. Same as above.

4. Same as above.

5. Marks in part II 93/20. Failed to qualify the skill test hence not selected.

6. The copies of evaluated answer sheets scripts not being supplied as the Board had stayed order
from the court against the directions of the CIC in this regard.

Grounds for the First Appeal:

Unsatisfactory reply of the PIO.

Order of the First Appellate Authority (FAA):
Orders were given providing the copies of evaluated answer would be given in 7 working days.
Grounds for the Second Appeal:

Unsatisfactory and incomplete reply of the PIO.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Raj Kumar;

Respondent: Mr. Hukam Chand, Superintendent on behalf of Ms. Kamlesh Hatta, Public Information
Office & Dy. Secretary;

The appellant has been given information but has not been provided a copy of the evaluated
answer sheets. The Public Authority has obtained the stay form the Delhi High Court against the
Commission’s order to provide evaluated answer sheets. Hence the Commission is unable to give any
order to provide evaluated answer sheets to the appellant.

Decision:

The Appeal is disposed.

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
13 October 2010
(In any correspondence on this decision, mention the complete decision number.)(AM)