Central Information Commission Judgements

Mrs. Madhu Sharma vs Delhi Subordinate Services … on 22 April, 2009

Central Information Commission
Mrs. Madhu Sharma vs Delhi Subordinate Services … on 22 April, 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/2009/000309/2851
                                                 Appeal No. CIC/SG/A/2009/000309

Relevant facts emerging from the Appeal:

Appellant                             :      Mrs. Madhu Sharma,
                                             DH-199, Pallav Puram-Ist,
                                             Meerut U.P.

Respondent                            :      PIO,

Delhi subordinate Services Selection Board
FC-18, Karkardooma Institutional Area
Delhi-110092.


RTI application filed on              :      17/11/2008
PIO replied                           :      23/11/2009
First Appeal filed on                 :      16/12/2008
First Appellate Authority order       :      not replied
Second Appeal filed on                :      26/02/2009

The appellant had asked in RTI application that I had appeared in the
examination for the post of “TGT/Sanskrit/female” held on 11.05.2008
unfortunately, I have not been selected for this post i.e. post code 154/07 vide Roll
no. 15410663. But I am doubtful that my evaluation has not been done correctly. I
want to get my answer sheets rechecked.

Further, I request you to provide me photocopies of the any answer sheets at
the earliest so that I can get due justice.

So, kindly provide me the photocopies of my all the answer sheets for the
said examination.

PIO replied.

There is no provision for re-checking of answer script. Answer-sheet (s) is a
confidential records, as such, copy of answer sheets cannot be provided.

First Appellate Authority Ordered:
Not replied.

Relevant facts emerging during hearing:
The following were present.

Appellant: Absent
Respondent: Dr. S.B. Sharma PIO
The PIO is directed to give a copy of the answer sheet to the appellant.
Decision:

The Appeal is allowed.

The PIO is directed to give the copy of the answer sheet to the appellant before 30
April 2009.

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

Shailesh Gandhi
Information Commissioner
22 April 2009

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