Central Information Commission Judgements

Ms.Kunta Anand vs Ndmc, Gnct Delhi on 10 May, 2010

Central Information Commission
Ms.Kunta Anand vs Ndmc, Gnct Delhi on 10 May, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                     Decision No.CIC/SG/A/2010/000673/7676
                                                           Appeal No. CIC/SG/A/2010/000673

Appellant                                   :       Ms. Kunta Anand
                                                    4/2281, Bihari Colony
                                                    Gali No. 3
                                                    Shahdara, Delhi

Respondent                                  :       Ms. S. R. Spolia
                                                    Public Information Officer & Dy. Director
                                                    Navyug School Education Society,
                                                    (NDMC)
                                                    N. P. Primary School,
                                                    Hanuman Lane, New Delhi-110001

RTI application filed on                    :       03/11/2009
PIO replied                                 :       03/12/2009
First Appeal filed on                       :       14/01/2010
First Appellate Authority order             :       Not mentioned.
Second Appeal Received on                   :       15/03/2010

Information sought:
Appellant sought following information on current TGT/PRT recruitment drive 2008-09 in
NSES:
   1.     Why the second list was declared after gap of two months and also third list after
          three months?
   2.     Why again the third list declared after one month gap?
   3.     Rules followed during selection process?
   4.     Number of candidates selected against vacancies advertised in newspaper?
   5.     Category of selected candidates viz. General/OBC/SC/ST
   6.     Grading given during selection process to contract teachers working with NSES vis a
          vis selected candidates from outside.
   7.     Candidates wise age of selected teachers.
   8.     Merit list of candidates qualifying for TGT/PRT post (all subject) in written test with
          category, subjects, age qualification etc. and also Merit lsit of canndiates qualifying
          for TGT/PRT post(all subject) in interview with category, subjects, age qualification
          etc.
   9.     Why gap is existing between number of advertised post and actual selected
          candidates.(Details are enclosed for reference)
   10.    Provide the list of Candidates selected in this current drive who have relative in
          NSES/NDMC (Working or Ex-employees) and also provide the names of them with
          their designation and department name where they are posted and retired.

PIO's Reply:
PIO has replied on 03/12/2009 and provided information on most of the points.
 Grounds for First Appeal:
Information not provided.

Order of the First Appellate Authority:
Not enclosed.

Grounds for Second Appeal:
Denial of information. Dismissal order of FAA.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Ms. Kunta Anand;

Respondent: Ms. S. R. Spolia, Public Information Officer & Dy. Director;

The PIO has provided information on most of the points but now is directed to provide
the following information:

1-      Copy of the recruitment rules.
2-      Copy of the question booklet for the OMR Sheet alongwith the Model Answer Keys.

Decision:
The appeal is allowed.

The PIO is directed to give the information as directed above to the
Appellant before 25 May 2010.

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
10 May 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj