In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001584
Date of Hearing : February 4, 2011
Date of Decision : February 4, 2011
Parties:
Applicant
Shri Izzhar Ahmed, Advocate
463 OTC Road (Near VST Bajaj)
Bangalore - 560053.
Applicant was present.
Respondent(s)
Railway Recruitment Board
No. 18, Miller's Road
Bangalore - 560046.
Represented by : Shri Uday Kr Reddy, Chairman, RRB/Appellate Authority
Shri Srinidhi, Officer, RRB
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
The Appellant was satisfied with the information provided to him.
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001584
ORDER
Background
1. The RTI Application dated 19.2.2010 was filed by the Applicant with the PIO, Railway Recruitment
Board, Bangalore seeking information against three points including the attested copy of marks
obtained by 24 candidates who belonged to OBC category and the copy of result of these 24
candidates in the News Paper Publication, order/rules prescribed in IREM/IREC/ any ACS related to
the OBC candidates, total number of questions allotted in the Written Examination under 70%
prescribed Quota and the total number of questions allotted in the Aptitude/pschycological test under
30% prescribed quota etc.. The PIO replied on 12.3.2010 stating that information sought related to
OA No. 320/2008 pending before the Hon’ble Tribunal, Bangalore . hence, in terms of Section 8(1)
(b) of the RTI Act 2005, the information sought is exempted from disclosure as the disclosure would
have bearing on the ongoing trail and may lead to contempt of court. Not satisfied with this reply, the
Applicant filed his first appeal on 21.4.2010 stating that the Hon’ble Tribunal has not passed any
order related to the information/documents and that the application dated 12.3.2010 has been
illegally rejected under section 8(1)(b) of the RTI Act 2005. The Appellate Authority vide his Order
dated 7.6.2010 stated that the marks obtained by the 24 candidates of OBC community pertained to
third party information which can not be provided. He enclosed a copy of the Board’s Order and also
directed the CPO/S.W Railway to furnish information regarding roster points directly to the Appellant.
With regard to point 3 the Appellate Authority provided some information. With regard to point 4 he
stated that the information cannot be provided since it pertained to third party. Being aggrieved with
this reply, the Appellant filed his second appeal before the Commission on 24.8.2010.
Decision
2. During the hearing the Appellant stated that the Appellate Authority had provided him complete
information on 25.1.2011 and that he is satisfied and that he has no further complaint.
3. The appeal is accordingly disposed of and the case closed at the Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Izzhar Ahmed, Advocate
463 OTC Road (Near VST Bajaj)
Bangalore – 560053.
2. The Public Information Officer
Railway Recruitment Board
No. 18, Miller’s Road
Bangalore – 560046.
3. The Appellate Authority
Railway Recruitment Board
No. 18, Miller’s Road
Bangalore – 560046.
4. Officer Incharge, NIC.