CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/ 002060/9324
Appeal No. CIC/SG/A/2010/ 002060
Relevant Facts
emerging from the Appeal:
Appellant : Puran Singh Rana
House no. 51 Village Mungeshpur
Delhi 110039
Respondent : Mrs. Kamlesh Hatta
Public information officer & Dy. Secretary
DSSSB
FC-18 Institutional Area Karkardooma,
Delhi
RTI application filed on : 06/04/2010
PIO replied : Not enclosed
First appeal filed on : 04/06/2010
First Appellate Authority order : 02/07/2010
Second Appeal received on : 16/07/2010
Information sought
1. No. of General category candidates registered for TGT math’s male.(post code 05/10) exam 2010
2. No. of OBC Category candidates registered for TGT math’s male (post code 05/10) exams 2010
3. No. of General category candidates registered for TGT Natural science (post code 07/10) exams
2010
4. No. of OBC category candidates registered for TGT Natural Science (post code 07/10) exams
2010
Reply of the Public Information Officer
No reply furnished by PIO within the stipulated time period.
Grounds for the First Appeal:
No response submitted by the PIO within the specific time period.
Order of the First Appellate Authority (FAA):
The required information to be sent to the appellant by post as the appellant refuses to take the
information by hand in the hearing itself.
Grounds for the Second Appeal:
The appellant has been refused access to any information requested by him.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mrs. Kamlesh Hatta, Public information officer & Dy. Secretary;
The PIO states that a reply was sent on 16/04/2010 but there is no speed post receipt to proof this.
The appellant has stated that he has not received this communication. The PIO also states that the
information was again offered to the appellant during First Appellate hearing. The First Appellate
Authority has also recorded that the appellant refused to accept the information during the hearing of the
First Appellate Authority. The PIO shows that the information was sent after the hearing of the FAA on
07/07/2010 by speed post to the appellant. The PIO has also produced the photocopy of the speed post
receipt before the Commission.
Decision:
The Appeal is disposed.
The information appears to have been provided to the appellant.
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
09 September 2010
(For any further correspondence on this matter, please mention the file number quoted above.) (VK)