CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000215/11740
Appeal No. CIC/SG/A/2010/000215
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Suresh Singh
Jharkhand Nagar,
Near Shishu Gyan Mandir
PO Hehal Distt. Ranchi
Respondent : Ms. Sarojini Rane
Public Information Officer & RPFC-II
Employees’ Provident Fund Organisation
Bhavishya Nidhi Bhawan,
14, Bhikaji Cama Place
New Delhi – 110066
RTI application filed on : 09/11/2010
PIO replied : Not mentioned.
First appeal filed on : Not Available First Appellate Authority order : 26/11/2010 & 07/01/2011 Second Appeal received on : 21/01/2011 Information Sought:
The present RTI application pertains to receipt of copy of original answer sheets of two students. The
roll no. of the both the students are JH/076 and DL/0162. The roll no. of the applicant is JH/076.
Reply of the Public Information Officer
Answer sheets of the appellant were sent after the order dated 26/11/2010 of the First Appellate
Authority FAA stating that the answer sheets be supplied only of the candidate seeking them and not
others.
Reasons for First Appeal:
Not available
Order of the First Appellate Authority:
Disposed off, as copies of answer sheets of the applicant were supplied.
Ground of the Second Appeal:
Reply was unsatisfactory
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Suresh Singh on video conference from NIC-Ranchi Studio;
Respondent: Ms. Sarojini Rane, Public Information Officer & RPFC-II;
The Appellant had asked for a photocopy of his own answersheet as well as of on other person.
The PIO states that the answersheet of the Appellant has been provided but the answersheets of other
candidates has not been provided since the department does not have adequate man powers and
facilities. The RTI Act has been made by Parliament and all PIOs have to provide information as per
the act. Unless any specific exemption of Section-8(1) of the RTI Act applies information has to be
provided. Not providing information on the claim that facilities are not available is a denial of the
fundamental right of citizens. The PIO is warned to ensure that unless any information is exempt under
Section-8(1) of the RTI Act it has to be provided within the 30 days period mandated in the RTI Act.
The PIO will represent to the head of the department in case she feels that she does not have adequate
resources.
Decision:
The Appeal is allowed.
The PIO is directed to provide attested photocopies of the answersheets sought by
the Appellant before 05 April 2011.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
30 March 2011
(In any correspondence on this decision, mention the complete decision number.) (RP)