CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/000339/4429
Complaint No. CIC/SG/C/2009/000339
Complainant : Ms. Kavita
D/o Sh. Bhawar Singh,
213, Ishwar Colony, Bawana,
Delhi- 110039
Respondent : Dr. S.B.Sharma
Public Information Officer
GNCT of Delhi
Delhi Subordinate Services Selection Board,
FC-18, Karkardooma, Industrial Area
Delhi - 110092
RTI application filed on : 12/01/2009
PIO replied : 12/01/2009
First Appeal filed on : 30/01/2009
First Appellate Authority order : 19/02/2009
Complaint filed on : 20/04/2009
Information sought:
The Complainant had sought her performance in the examination for the post of "Primary
Teacher" (Post Code 164-165) having roll number 16413410 in MCD, Delhi.
PIO's Reply:
PIO replies as under:
1- Marks obtained by the applicant in main exam : 84/200/
2- Rank no. 8520
3- The last selected candidate in EBC category has obtained 86/200 marks (Rank
8305). Your marks being less than the last selected candidate your could not be
selected.
Grounds for First Appeal:
The information furnished is not complete as it does not speak anything about last cut-off
marks of provisionally selected candidates under Each category. Inspection was also not
facilitated.
Order of the First Appellate Authority:
"I am to inform you that there is no provision to provide photocopy of the answer sheet or to
inspect the same being confidential record. Appeal is disposed off."
Relevant Facts
emerging during Hearing:
The following were present:
Complainant: Absent
Respondent: Dr. S.B.Sharma, PIO
The Respondent shows that this matter has been decided earlier vide Decision no.
CIC/SG/A/2009/000651/3347 dated 21 May 2009.
Decision:
The Complaint is infructuous.
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
12 August 2009
(In any correspondence on this decision, mention the complete decision number.) (SP)