Central Information Commission Judgements

Mr. Tarun Goel vs Govt. Of Nct Of Delhi on 16 January, 2009

Central Information Commission
Mr. Tarun Goel vs Govt. Of Nct Of Delhi on 16 January, 2009
                   CENTRAL INFORMATION COMMISSION
                             Room No.415, 4th Floor, Block IV,
                            Old JNU Campus, New Delhi 110066.
                                  Tel: + 91 11 26161796


                                              Decision No. CIC /SG/A/2008/00013/SG/1115
                                                        Appeal No. CIC/SG/A/2008/00013/


Relevant Facts

emerging from the Appeal

Appellant : Mr. Tarun Goel,
320, Sona Cloth House,
V.P.O.- Bakhtawarpur,
Delhi – 110036.

Respondent : Dy. Secretary (CC-1) & PIO,
Govt. of NCT of Delhi,
Delhi Subordinate Service Selection Board,
FC-18, Institutional Area, Karkardooma,
New Delhi – 110092.


RTI application filed on               :       08/07/2008
PIO replied                            :       No Reply.
First appeal filed on                  :       12/08/2008
First Appellate Authority order        :       Not Mentioned.
Second Appeal filed on                 :       16/09/2008

The Information Sought:

The Appellant had filed an application seeking information regarding result (Typing Test) result of
Post Code 061/2006, Post Name – Grade IV (DASS) LDC Service Dept. GNCTDELHI as declared
the skill test result on 01-07-08 for Roll No. 62115211 (Unreserved Category) – Tarun Goel.

The PIO’s Reply:

No Reply.

The Fist Appellate Authority Ordered:
Not Mentioned.

The following were present
Appellant: Mr. Rishi Goel representing Mr. Tarun Goel,
Respondent: Dr.S.B.Sharma PIO
The respondent had given the reply late. He had not given the reply to one query of the
appellant. However he has brought it with him and has given it to the appellant. The PIO is
warned to ensure that information is provided within 30 days, to avoid the penal provisions of
Section 20 (1).

Decision:

The Appeal is disposed.

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

Shailesh Gandhi
Information Commissioner
16th January, 09.

(For any further correspondence, please mention the decision number for a quick disposal)