Central Information Commission Judgements

Shri. R. Sekar vs Southern Railway on 7 December, 2009

Central Information Commission
Shri. R. Sekar vs Southern Railway on 7 December, 2009
             Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                           Decision No.4774/IC(A)/2009
                                                           F. No.CIC/SG/A/2009/001056
                                                          Dated, the 7th December, 2009

Name of the Appellant:                  Shri. R. Sekar

Name of the Public Authority:           Southern Railway

                                                      i
                                          Decision:


1.

The appeal was heard in absence of the appellant on 7/12/2009.

2. The CPIO agreed to furnish the information relating to the score of marks
under different parameters, including the ACR grades, as asked for by the
appellant. There is, however, no justification for revealing the identify of the
Reporting and Reviewing officers, who have contributed to the ACRs. The
disclosure of identity of the officers u/s 8(1)(j) is, therefore, justified.

3. With these observations, the appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri. R. Sekar, 165/B West Railway Colony, Surmangalam, salem – 636

005.

2. Smt. Chandrika Jaysankar, PIO & Divisional Personnel Officer, Southern
Railway, Divisional Office, SALEM – 636 005 (TN)

3. Shri. Nanda Kumar, Appellate Authority, Southern Railway, Divisional
Office, SALEM – 636 005 (TN)

2