Central Information Commission Judgements

Mr. Ajit Kumar Singh vs Central Board Of Secondary … on 11 December, 2008

Central Information Commission
Mr. Ajit Kumar Singh vs Central Board Of Secondary … on 11 December, 2008
                  CENTRAL INFORMATION COMMISSION
                      Room No.415, 4th Floor, Block IV,
                     Old JNU Campus, New Delhi 110066.
                           Tel: + 91-11-26161796

                                            Decision No. CIC /OK/A/2008/00800/SG/0478
                                              Appeal No. CIC /OK/A/2008/00800/SG
Relevant Facts

emerging from the Appeal
Appellant : Mr. Ajit Kumar Singh
Human Rights Commission
Rajvati Lane, Adampur Chowk
Bhagalpur, Bihar
8120001

Respondent 1 : G.L Mittal
PIO
Central Board of Secondary Education
Regional Office, 35-B, Civil Station, M.G Marg,
Civil Lines, Allahabad- 211001
New Delhi.

RTI filed on                         :      04/03/2008
PIO replied                          :      24/03/2008
First appeal filed on                :      12/04/2008
First Appellate Authority order      :      No order
Second Appeal filed on               :      26/08/2008

The appellant sought following information:
Sl.No Information Sought PIO’s Reply
The appellant sought information about
student appearing in the AISSE 2008
from few districts of state of Bihar, i.e.
Bhagalpur, Munger, Purnia, and Banka
Districs.

01 Name the schools and number of Information of this question has been
students appeared in the above Attached with the reply.
mentioned examination along with
address of the school
02 Please give the names and address of The information can be collected from the
the students appeared in the schools.
examination of AISSE 2008 from the
above cited Districts.

The First Appellate Authority ordered:
No Order.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. S.P. Sharma PIO
The respondent states he has provided the information which was available with him to the
appellant. On query 2 he had pointed out that the information could be obtained directly from
the schools.

Decision:

The appeal is dismissed.

Decision made in the open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
11th Dec, 2008.

(For any further correspondence please mention the decision number in the letter, for a quick
disposal)