Central Information Commission Judgements

Mr.Sabaria Mahesh Kumar S vs Corporation Bank on 29 June, 2010

Central Information Commission
Mr.Sabaria Mahesh Kumar S vs Corporation Bank on 29 June, 2010
                          Central Information Commission
                 File No.CIC/SM/A/2009/001356 dated 04­03­2009
                Right to Information Act­2005­Under Section  (19)




                                                                    Dated: 29 June 2010



Name of the Appellant                   :    Shri Sabaria Mahesh Kumar S
                                             Babra, Near Govt. Library,
                                             Jivan Para, S B Street,
                                             Distt - Amreli - 365 421.


Name of the Public Authority            :    CPIO, Corporation Bank,
                                             Head Office, 
                                             Mangladevi Temple Road,
                                             P.B.No.88, Mangalore.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Srikant,
        (ii)     Shri Pratap

 

2. In this case, the Appellant had, in his application dated 4 March 2009, 

requested   the   CPIO   for   a   few   pieces   of   information   regarding   the   clerical 

examination held during the preceding two years. The CPIO, in his letter dated 

4   April   2009,  furnished  some  information.  Not  satisfied  with  the  information 

provided by the CPIO, the Appellant preferred an appeal on 16 April 2009. The 

Appellate Authority, in his order dated 14 May 2009, endorsed the stand of the 

CIC/SM/A/2009/001356
CPIO.  It   is  against  this  order  that  the  Appellant  has  come  to   the   CIC  in   a 

second appeal.

3. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Amreli studio of the NIC. The Respondents were present in the 

Mangalore studio. We heard their submissions. We think that the CPIO should 

provide the following additional information to the Appellant:

i) marks obtained by the last selected candidates in the General, Other 

Backward Classes, Scheduled Castes and Scheduled Tribes categories;

ii) copies of the master solved papers in each subject for both the years; 

and

iii) marks obtained by the first three selected candidates in each of the 

above categories during both the years.

4. The CPIO is directed to provide the above information within 10 working 

days from the receipt of this order. The case is disposed of accordingly.

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

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2009/001356
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)
Assistant Registrar

CIC/SM/A/2009/001356