Central Information Commission Judgements

Mr.Gipal Chandra Nayak vs Ministry Of Railways on 23 June, 2011

Central Information Commission
Mr.Gipal Chandra Nayak vs Ministry Of Railways on 23 June, 2011
                       In the Central Information Commission 
                                                     at
                                              New Delhi

                                                                 File No: CIC/AD/C/2011/000345


Date  of Hearing     :  June 23, 2011

Date of Decision     :  June 23, 2011



Respondents heard through video conferencing



Parties:

           Applicant


                  Shri Gopal Chandra Nayak
                  Sr.Section Engineer (El)
                  B­22, Railvihar, 
                  Chandrasekharpur
                  Bhubaneswar.

                  The Applicant was not present.

           Respondent(s)

                  South Eastern Railway
                  O/o the Chief Personnel Officer
                  11, Garden Reach Road
                  Kolkata - 700043.



                  Represented by  :   Shri B.N.Soren, Dy.CPO
                                          Shri B.L.Dass, APIO 



       Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                                 In the Central Information Commission 
                                                                        at
                                                               New Delhi

                                                                                                  File No: CIC/AD/C/2011/000345
       
                                                                     ORDER

Background

        

1. The   RTI   Application   dated   24.6.2010  was   filed   by  the  Applicant   with   the   PIO,     South  Eastern 

Railway,   Kolkata.     He   sought   information   regarding   the   Limited   Departmental   Competitive 

Examination in which he had appeared and had qualified for viva­voce, against 10 points including 

copy of final evaluation sheet approved by the competent authority, copies of answer sheets and 

marks secured by all the candidates in written exam etc. The PIO replied on 27.7.2010 providing 

point wise information and also informing the Applicant that answer sheets are not available since 

they have been weeded out.  PIO  also denied  marks of other candidates under section 8 (1)(j)  of 

the   RTI   Act.       Not   satisfied   with   this   reply   the   Applicant   filed   his   first   appeal   on     18.8.2010 

contending   that   the   exemption   clause  invoked  by  the  PIO  is   incorrect  and  not  applicable.    He 

requested for the information once again.  On not receiving any reply from the Appellate Authority he 

filed a complaint with the Commission about the delay in supply of the information.

   Decision  

 

2. The   Commission   after   reviewing   the   information   already   provided,   directs   the   PIO   to   provide 

information against points no. 1, 3, 6 & 7 to the Applicant.  With regard to remaining points, dealing 

with supply of answer sheets,   it was noted by the Commission that the same are not available as 
they   had been weeded out as per the   schedule for   preservation of records.   It was noted that 

information against point 1 & 2   are not maintained by the Public Authority.   The information as 

directed above  may be provided by 22nd July 2011.

3. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 
 

1. Shri Gopal Chandra Nayak
Sr.Section Engineer (El)
B­22, Railvihar, 
Chandrasekharpur
Bhubaneswar.

2. The Public Information Officer 
South Eastern Railway
O/o the Chief Personnel Officer
11, Garden Reach Road
Kolkata – 700043.

3.         Officer Incharge, NIC.