Central Information Commission Judgements

Mr.Jitender vs Ministry Of Railways on 7 March, 2011

Central Information Commission
Mr.Jitender vs Ministry Of Railways on 7 March, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                  File No: CIC/AD/A/2011/000180

Date  of Hearing :  March 7, 2011

Date of Decision :  March 7, 2011


Parties:

           Applicant

           Shri Jitendra
           S/o Shri Harnarayan
           Village + post - Bichpadi
           Gohana
           Sonipat 131 310

           The Applicant was present during the hearing.

           Respondents



           Ministry of Railways
           IG(Admn.) & PIO­IV
           Railway Board
           Rail Bhawan
           New Delhi

           Represented by : Shri Gopal Gupta, IG RPSF




Information Commissioner               :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                Decision Notice




As given in the decision 
                       In the Central Information Commission 
                                                            at
                                                    New Delhi

                                                                                         File No: CIC/AD/A/2011/000180


                                                         ORDER

Background

1. The Applicant filed an RTI application dt.5.7.10 with the PIO, Ministry of Railways seeking information 

against 9 points with regard  to the exam he had appeared in on the basis of the employment  notice 

No.2/2007 dt.15.9.07,  including  copy of his OMR sheet as also the question paper and the answer 

key..  The PIO­4 replied on 7.9.10 enclosing point wise information furnished by Shri Sanjay Kishore 

DIG/Rectt & Trg who while providing the information also stated that the OMR sheet and the question 

paper and answer keys are not available .  Not satisfied with the reply, the Applicant filed an appeal 

dt.17.9.10 with the Appellate Authority.   Shri Ranjit Sinha, Appellate Authority replied on 5.10.10 

enclosing the following information furnished by Dr.S.N.Pandey, Director/RPF

‘Pertaining   to   question   No.2   and   3,   the   records   asked   for   have   been   weeded   out.  

However,  the computer result of written  exam  and  original mark  list of viva voce  are  

available   in   the   office   of   IG/RPSF,   Rail  Bhawan,   New  Delhi.     The   applicant   is  again  

welcome to inspect the same on any convenient date.’

Being aggrieved with the reply, the Applicant filed a second appeal dt.1.11.10 before CIC

Decision

2. The Commission received a rejoinder dt.3.3.11 from Shri Gopal gupta, IG/RPSF who stated that the 

written   examination   was   conducted   on   20.4.08   and   that   the   OMR   sheets   of   the   said   written 

examination have been weeded out as per procedure, one year after the  panel was declared.  

3. During   the   hearing,   while   the   Appellant   insisted   on   being   provided   with   the   OMR   sheet   the 

Respondents maintained their stand that the OMR sheet cannot be provided since the same had 

been   weeded   out   as   per   rules,   one   year   after   the   results   were   announced   on   18.3.09   .     The 

Appellant  according to the Respondent had sought the information more than an year after the panel 
was  declared.   The Respondent also pointed out that answer sheets of candidates who are not 

successful are actually destroyed even earlier,   3 months after the panel is declared.  In the instant 

case the Appellant was not successful in the exam and hence his  OMR sheet was not retained  even 

for one year as done in the case of successful candidates. 

4. The Commission  noted that the information sought by the Appellant is no longer available with the 

Public Authority since the OMR sheet has already   been   weeded out.     Be that as it may, the 

Commission would like to point out that as per Full Bench decision of the Commission in Complaint 

No.   CIC/WB/C2006/00223;   Appeal   Nos.   CIC/WB/A/2006/00469;   &   00394   dated   23.4.07   it   was 

decided   that   in   regard   to   public   examinations   conducted   by   institutions   established   by   the 

Constitution like UPSC or institutions established by any enactment by the Parliament or Rules made 

thereunder like CBSE, Staff Selection Commission Universities., etc, the function of which is mainly 

to conduct examinations and   which have an established system as fool­proof as that can be, and 

which, by their own rules or regulations prohibit disclosure of evaluated answer sheets or where the 

disclosure of evaluated answer sheets would result in rendering the system unworkable in practice a 

citizen cannot seek disclosure of the evaluated answer sheets under the RTI Act, 2005.  The PIO is 

however directed to provide a  copy of the schedule for preservation of records to the Appellant so as 

to reach him by 7.4.11 .

5. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Jitendra
S/o Shri Harnarayan
Village + post – Bichpadi
Gohana
Sonipat 131 310

2. The Public Information Officer
Ministry of Railways
IG(Admn.) & PIO­IV
Railway Board
Rail Bhawan
New Delhi

3. The Appellate Authority  
Ministry of Railways
DG(RPF) & AA­IV
Railway Board
Rail Bhawan
New Delhi

4. Officer Incharge, NIC