Central Information Commission Judgements

Mr.Om Singh vs Dssb, Gnct, Delhi on 30 June, 2011

Central Information Commission
Mr.Om Singh vs Dssb, Gnct, Delhi on 30 June, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2011/001228/13197
                                                                     Appeal No. CIC/SG/A/2011/001228
Relevant Facts

emerging from the Appeal

Appellant : Mr. Om Singh,
S/o Sh. Harpal Singh,
Village & post: Jiwana Jiwani
Zila Bhagpat – 250623

Respondent : Mr. V. K. Bansal
Public Information Officer & Dy. Secretary
Delhi Subordinate Services Selection Board
DSSSB, GNCTD
Institutional Area, Karkardooma
Delhi-110302

RTI application filed on : 24/12/2010
PIO replied : 07/01/2011 & 14/03/2011
First appeal filed on : not mentioned
First Appellate Authority order : 17/02/2011
Second Appeal received on : 05/05/2011

S.No Information sought Reply of the PIO

1. How much marks did applicant The applicant has obtained 35/120 marks in written exam..

scored in written examination?

2. How much marks were scored byDriving skill test was of qualifying in nature and result of driving
applicant in screening test of
skill test is generated in the form of pass or fail. As per the report of
Driving test? driving skill test evaluation board report the applicant has been
declared failed in the driving skill test. Marks of last selected
candidates who also qualified the driving skill test are UR- 58/120,
OBC- 54/120, SC-31/120.

3. What were the reasons due to same.

which apllicant was declared
unsuccessful?

Grounds of the First Appeal:

Information provided is not satisfactory.

Order of the FAA:

PIO and Dy. Secy. Are directed to send the information to the appellant within 10 working days.

Reply of PIO After The FAA Order:

1. Appellant roll no. 6515619 had obtain 35/100 marks in written exam of post code 65/09.
Earlier the marks were reported as 35/120 the error is regretted.

2. Driving skill test was of qualifying in nature and result of driving skill test has been prepared
by the driving skill test evaluation board based on testing of candidates on the parameters set
out by them. As per the report of driving skill test evaluation board, appellant had been
declared failed in driving skill test as his performance in practical was below the parameter set
out by them..

Ground of the Second Appeal:

Information provided is not satisfactory.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Om Singh;

Respondent : Mr. V. K. Bansal, Public Information Officer & Dy. Secretary;

The Appellant has been given information available as per records.

Decision:

The Appeal is disposed.

Information available on the records 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
30 June 2011
(In any correspondence on this decision, mention the complete decision number.) (JK)