CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC /SG/A/2009/000120/2654
Appeal No. CIC /SG/A/2009/000120
Relevant Facts
emerging from the Appeal
Appellant : Mr.Pratipal Singh,
“Joginder Villa”
House No.2, Road No.46A
(Near Syndicate Bank, Central Market)
Punjabi Bagh (West), New Delhi-110026.
Respondent : Mr.Gurbaksh Singh,
PIO
Sri Guru Teg Bahadur Khalsa College
North Campus, University of Delhi
New Delh-110007.
RTI application filed on : 10/11/2008 PIO replied : 10/12/2008 First appeal filed on : 18/12/2008 First Appellate Authority order : 15/01/2009 Second Appeal filed on : 19/01/2009
The Appellant had asked that why my son Jasneet Singh was not given
admission in spite of eligible as per the Criteria set by University of Delhi.
Particular of required information :-
As the cut-off was up to 80% in Eco(H) in your college but my son, Jasneet Singh Kalra,
vide application no.329887 of the common pre-admission form with 87% in best of four
& 85.2% in all five subjects was denied admission after visiting your college a lot of
times.
1. On what grounds was he denied admission even after offering to study
Punjabi?
PIO’s Reply
PIO replied that the applicant who was eligible as per criteria of the College
Admission Committee and contacted the said committee with the required documents
within the stipulated time was given admission subject to availability of the seats.
The First Appellate Authority ordered.
The First Appellate Authority ordered “This is to inform you that as per the
records of the Admission Committee your son Jasneet Singh Kalra did not contact the
Admission Committee”.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. Gurbaksh Singh PIO
The respondent states that the information has been provided as per the records available.
This appears to be correct, hence the appeal is not sustainable.
Decision:
The appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
8th April, 2009
(In any correspondence on this decision, mentioned the complete decision number.)