Central Information Commission Judgements

Dr. Mrs Urmila Jaiswal vs Union Public Service Commission on 4 February, 2011

Central Information Commission
Dr. Mrs Urmila Jaiswal vs Union Public Service Commission on 4 February, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000358­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                 4 February 2011


Date of decision                      :                                 4 February 2011



Name of the Appellant                 :   Mrs. Urmila Jaiswal
                                          71, SFS DDA Flat, Sector 1,
                                          Pocket 1, Dwarka, New Delhi - 75.


Name of the Public Authority          :   CPIO, Union Public Service Commission,
                                          (Sangh Lok Seva Ayog),
                                          Dholpur House, Shahjahan Road,
                                          New Delhi - 110 069.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Rameshwar Dayal, JS & AA,
        (ii)    Shri S.K. Day, US,
        (iii)   Shri Naresh Kaushik, Advocate



Chief Information Commissioner                :       Shri Satyananda Mishra



2. In spite of notice, the Appellant was not present. The Respondents were 

present and made their submissions.

3. The Appellant had sought some information regarding the consolidated 

Reserve   List   of   candidates   in   respect   of   the   CPF(AC)   Examination   2008. 

CIC/WB/A/2010/000358­SM
Between   the   CPIO   and   the   Appellate   Authority,   some   information   and 

clarification on  her queries had  been provided. On carefully  considering the 

facts of the case, we find that the CPIO had not disclosed the category to which 

such candidates belonged and the marks obtained by them. Besides, he had 

also   not   provided   a   copy   of   the   amended   recruitment   rule,   if   any,   for   not 

declaring the consolidated Reserve List of candidates along with the list of the 

recommended   candidates.   The   CPIO   had   stated   that   there   was   no   such 

amended recruitment rule and the Respondents reiterated the same position, 

namely,   that   there   was   no   such   amended   rule   and   that   the   Reserve   List 

maintained in this case was in conformity with the existing rules.

4. We, therefore, now direct the CPIO to provide to the Appellant within 10 

working days from the receipt of this order (a) a list of all the names of the 

candidates included in the consolidated Reserve List maintained by the UPSC 

for   this   particular   examination   and   (b)   a   category­wise   list   of   candidates 

recommended for appointment out of the above list, including their marks.

5. The appeal is disposed of accordingly.

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

(Satyananda Mishra)
Chief 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.

CIC/WB/A/2010/000358­SM
(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000358­SM