Central Information Commission Judgements

Ms. Neelu Ojha vs Indian Overseas Bank on 11 November, 2010

Central Information Commission
Ms. Neelu Ojha vs Indian Overseas Bank on 11 November, 2010
                           Central Information Commission
                            File No.CIC/SM/A/2010/000579 
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                               11 November 2010


Date of decision                     :                               11 November 2010


Name of the Appellant                :       Smt. Neelu Ojha
                                             C/o. S P Ojha,
                                             1356/32, Alwar Gate,
                                             Ajmer, Rajasthan.


Name of the Public Authority         :       CPIO, Indian Overseas Bank,
                                             Central Office, P B No. 3765,
                                             763, Anna Salai, 
                                             Chennai - 600 002.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri A.K. Mohanty, CPIO, was present.

 

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal partially accepted.

Elements of the decision:

Section 8(1)(j) ­  Directed the CPIO to provide information 

2. We heard this case through videoconferencing. The Appellant was not 

CIC/SM/A/2010/000579 
present in spite of notice. The Respondent was present in the Chennai studio.

3. We  heard  his submissions. The Appellant  had  sought several  details 

about the candidates who had appeared and had cleared the interview for the 

post of probationary officer in 2009. The CPIO had treated the information to be 

personal  in   nature   and  had,  therefore,  denied  it   by   invoking  the   exemption 

provision contained in Section 8(1)(j) of the Right to Information (RTI) Act.

4. After carefully considering the facts of the case and in line with similar 

decisions made in the past, we are of the view that the information regarding 

the mark secured and other such details should be provided only in respect of 

those   candidates   who   had   finally   been   declared   successful   and   had   been 

offered appointment in the Bank. Therefore, we direct the CPIO to provide to 

the Appellant within 10 working days from the receipt of this order the desired 

information in regard to only the successful candidates.

5. With the above direction, the appeal is disposed off.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)

CIC/SM/A/2010/000579 
Assistant Registrar

CIC/SM/A/2010/000579