Central Information Commission Judgements

Shri. Satya Narayan Rathore vs Railway Recruitment Board on 5 January, 2010

Central Information Commission
Shri. Satya Narayan Rathore vs Railway Recruitment Board on 5 January, 2010
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                           Decision No.4965/IC(A)/2009
                                                          F. Nos.CIC/MA/A/2009/000667
                                                                 CIC/MA/A/2009/000751
                                                           Dated, the 5th January, 2010

Name of the Appellant:                  Shri. Satya Narayan Rathore

Name of the Public Authority:           Railway Recruitment Board
         i
Facts

:

1. The appeal was heard in absence of the appellant on 4/1/2010.

2. The appellant has asked for access to certain documents on the basis of
which the appellant’s candidature for selection to the post of Steno-typist was
cancelled due to alleged mal-practices in the written examination. The CPIO has
replied and furnished partial information, with which the appellant is not satisfied.
Hence, this appeal before the Commission.

3. During the hearing, the details of information asked for and the CPIO’s
response were discussed.

Decision:

4. In order to ensure transparency in the process of recruitment and
selection of candidates, it is important to maintain total transparency in the
process of the conduct of examination. The PIO is, therefore, directed to allow
inspection of the relevant documents so as to enable the appellant to identify the
required information, which should be furnished to him.

5. The CPIO would, however, be free to invoke section 10(1) of the Act to
withhold the identity of the officials, who may have contributed to the process of
identification of mal-practices in the conduct of examination.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1

6. Both the parties should mutually decide a convenient date and time for
inspection of the documents within 15 working days from the date of issue of this
decision.

7. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Shri. Satya Narayan Rathore, Near-Ghodi-Bawdi, Post-Alanpur, Distt.

Sawaimodhopur, Rajasthan – 322 021.

2. Shri. Ramotar Meena, PIO, Railway Recruitment Board, Nawab Yusuf
Road, (DRM Office Annexe), Civil Lines, Allahabad – 211 001.

3. The Appellate Authority, Railway Recruitment Board, Nawab Yusuf Road,
(DRM Office Annexe), Civil Lines, Allahabad – 211 001.

ii
“All men by nature desire to know.” – Aristotle

2