Central Information Commission Judgements

Mr.Kundan Kumar vs Dssb, Gnct, Delhi on 22 September, 2010

Central Information Commission
Mr.Kundan Kumar vs Dssb, Gnct, Delhi on 22 September, 2010
                       CENTRAL INFORMATION COMMISSION
                        Club Building, Opposite Ber Sarai Market,
                          Old JNU Campus, New Delhi - 110067.
                                  Tel: +91-11-26161796

                                                            Decision No.CIC/SG/A/2010/002145/9462
                                                                  Appeal No. CIC/SG/A/2010/002145

Appellant                                  :      Mr. Kundan Kumar,
                                                  JG-JI, 721C, Vikaspuri,
                                                  New Deihi-18,

Respondent                                 :     Mrs. Kamlesh Hatta
                                                 Public Information Officer & Dy. Secretary
                                                 Delhi Subordinate Services Selection Board, FC-
                                                 18, Institutional Area,
                                           Karkardooma, Deuii-110302,

RTI application filed on                   :      31/03/2010
PIO replied                                :      09/04/2010
First Appeal filed on                      :      14/06/2010
First Appellate Authority order            :      15/06/2010
Second Appeal Received on                  :      28/07/2010

Appellant sought following information regarding main examination held on 11/05/2008 for the post of
TGT, Sanskrit(PostCode-153/07):
Sl.          Information Sought                                     PIO's reply
1. Furnish Marks sheet of candidates The candidate is hereby advised to visit the Board on any
    passed in written examination Part-II. working day between 10.30 A.M. to 5.00 P.M. to check the
                                            merit list of Post Code -- 153/07 and collect the copy of
                                            merit list on payment.
2. Details of evaluators like Name, post Information sought by the applicant is not maintained by
    their experience. Name of place where this Branch being a confidential matter. As such, the Board
    Answer sheet were evaluated, total no. is unable, to provide the information as
    of Answer Sheet evaluated by asked by the applicant.
    them(roll no.-wise).
3. Appellant       sought     clarification The contents/information sought by the applicant is not
    regarding how Question no.2 had clearly in terms of Section 2 (f) of the RTI Act, hence, the
    been evaluated by them as it was Board is unable to provide such information.
    wrong.
4. The Appellant sought photocopy of 4.& 5. Since the information relates to personal information
    Answer sheet of the candidates pertaining to a third party which would cause unwarranted
    (General Category) who got cut off invasion of privacy of the individual(s) which is covered
    marks 94.                               under Section -- 8 (j) of the R.TI Act 2005. Hence, the
5. Giving list of roll no. in the RTI information sought by--the applicant cannot be provided.
    application, the Appellant sought copy 'It is also informed that in compliance of the directions of
    of Answer Sheet of those candidates.    the High Court of Delhi in WP (C) No. 8052/2008 & CM
                                            No. 15521/2008 (Stay), documents sought by the applicant
                                            cannot be provided.

Grounds for First Appeal:
Information not provided.
  Order of the First Appellate Authority:
FAA mentioned that what information sought by the Appellant is confidential in nature.

Grounds for Second Appeal:
Information not provided.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Jitender Kumar representing Mr. Kundan Kumar;
Respondent: Mrs. Kamlesh Hatta, Public Information Officer & Dy. Secretary;

The respondent has given the information but is now directed to give the following additional
information:

1- Query-2: The education qualifications/experience of the examiners in the said subject
(Sanskrit) without disclosing the names of the examiners.
2- Query-3: Whether marks were given for question no.2 in the examination or whether the
question was treated as void.

Decision:

The appeal is allowed.

The PIO is directed to give the information as directed above to the appellant before
05 October 2010.

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
22 September 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj