Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5410/IC(A)/2010
F. No.CIC/MA/A/2010/000091
Dated, the 6th May, 2010
Name of the Appellant: Shri. Hrushikesh Kujur
Name of the Public Authority: S.A.I.L.
Decision: i
1. The appeal was scheduled for hearing on 6/5/2010. But, the appellant did
not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. In identical appeals submitted by the respondent's employees, the
Commission vide its Decision No.5049/IC(A)/2010 dated 19th January 2010 has
made the following observations:
“Para-9. The CPIO has assured to furnish the information asked for
on the basis of available records, except the information relating to the
OMR sheet and model answers which were held by a third party, a private
Agency that was appointed by the respondent for conduct of the written
examination. The private Agency has clearly stated that there was neither
any agreed arrangement with the respondent for disclosing the OMR
sheets and other related information pertaining to the conduct of
examination nor the records were maintained beyond one year. Hence, it
could not be furnished. The respondent is unable to access the records
and put in public domain the copies of OMR sheets and other details
relating to the conduct of written examination. In view of this, the CPIO’s
decision is thus justified since the documents asked for is neither held nor
controlled by the respondent.
Para-10. As regards disclosure of ACR grades of the information
seekers and the minutes of the Selection Committee are concerned, there
is no justification for withholding the information, since the selection
process is already complete and over. The CPIO is therefore directed toi
“If you don’t ask, you don’t get.” – Mahatma Gandhi1
furnish the ACR grades of all those, who have asked for it. The minutes of
the selection committee, as per record, should also be put in public
domain, as also assured by the CPIO. The information should thus be
furnished within one month from the date of issue of this decision. Since
the minutes of the selection committee contains a great deal of
information asked for by the appellants, it would be possible for them to
observe and scrutinize the selection process on the basis of which they
could not be considered for promotion.
Para-11. The appellants have already approached the Court, which
has full control over the information held by the respondent. It may,
therefore, be hoped that they would get the legal relief in the matter.
There is, therefore, no justification for agitating and raising the issues,
pertaining to alleged irregularities in selection processes, under the
provisions of the Act”.
3. The parties are accordingly advised and the appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. Hrushikesh Kujur, Qtr. No.A/99, AT/PO: Tensa, Dist: Sundargarh
(Orissa)
2. Sh. V Kevin Ghose, CPIO, Steel Authority of India Ltd., Raw Materials
Division, Industry House, 10 Camac Street, Kolkata – 700 017.
3. Sh. Rabindra Singh, Appellate Authority, Steel Authority of India Ltd., Raw
Materials Division, Industry House, 10 Camac Street, Kolkata – 700 017.
ii
“All men by nature desire to know.” – Aristotle
2