Central Information Commission Judgements

Mr. Satish Chand Gupta vs National Book Trust, India, Mhrd, … on 20 March, 2009

Central Information Commission
Mr. Satish Chand Gupta vs National Book Trust, India, Mhrd, … on 20 March, 2009
                  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/C/2008/00242/2318
                                              Complaint No. CIC/SG/C/2008/00242
Relevant Facts

emerging from the Appeal

Appellant : Mr. Satish Chand Gupta,
Behind Old Laxman Temple,
Tili Wale, Bharat Pur (Rajasthan)-321001.

Respondent : Mr. Deep Chand Koli,
PIO,
National Book Trust, India
MHRD, Govt. of India,
A-5, Green Park, New Delhi-110016.


RTI application filed on           :       26/05/2007
PIO replied                        :       15/06/2007
First appeal filed on              :       not mentioned.
First Appellate Authority order    :       not replied.
Second Appeal filed on             :       28/11/2008

The appellant had asked in RTI application regarding post of Marketing Executive.

Kindly provide copy of comparative mark sheet for selected candidate, while my Roll
No. was 25 and I had also qualified for this post requirement. What were reasons of
disqualified my result.

The PIO replied.

In this connection inform you that, post of marketing executive had been appointed on the
basis/decided of selection committee as follow:-

1. Qualification.

2. Academic record.

3. Experience.

4. Performance in Interview.

The selection committee did not finalize any cut of mark. Selection had finalized on merit
basis.

The First Appellate Authority ordered: –
Not replied.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Satish Chand Gupta
Respondent: Mr. Vijay Pal PIO
The PIO states that no marks are given by the selection committee.
The PIO is directed to provide the records of the selection committee which evidence the
process of selection, comments of the Committee members and any minutes of the process.
With this he will also certify that thee are no other records relating to this.

Decision:

The Appeal is allowed.

The PIO will give the information described above to the appellant before 30 March 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
March 20, 2009

(In any correspondence on this decision, mentioned the complete decision number.)