Central Information Commission Judgements

Dr.Karuna Jain vs Ministry Of Labour And Employment on 9 July, 2010

Central Information Commission
Dr.Karuna Jain vs Ministry Of Labour And Employment on 9 July, 2010
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/001458/8465
                                                                  Appeal No. CIC/SG/A/2010/001458

Relevant Facts

emerging from the Appeal:

Appellant                                    :      Mrs. Karuna Jain
                                                    A-34 Sudama Nagar,
                                                    Indore, M.P. 452009

Respondent                                   :      Mr. B. D. Sharma

Public Information Officer & Director
Employees State Insurance Corporation,
Panchdeep Bhavan,
C.I.G. Marg, New Delhi-110002

RTI Filed on : 10/10/2009
PIO replied : 10/11/2009, 10/02/2010
First appeal filed on : Not enclosed
First Appellate Authority Ordered on : 00/03/2010
Second Appeal received on : 01/04/2010

Information Sought:

1. Furnish the marks earned by each candidate in the interview.

2. Furnish marks of work experience in years for every candidate.

3. Furnish the merit list of Obstetric and Gynecology and the Selection Criteria which was
followed during the selection procedure.

CPIO Reply:

Reply by CPIO:

1. The merit list of Spl. Gr. II (Jr. Scale) is enclosed.

2. There is no separate allocation of marks with regards to experience of the candidate as per
selection criteria the candidates are interviewed by the duty constituted selection Board as per
the regulations by the duty constituted selection Board as per the recruitment regulation.

Application transferred to Examination Cell.

1. The names /Roll no. of the selected candidates only are mentioned in the
result that is declared by the examination cell.

2. As regards to selection criteria the information cannot be disclosed u/s 8 (1) (E) & (J) OF RTI
Act.

Grounds for the First Appeal:

Not enclosed.

First Appellate Authority (FAA) order:
The information provided by the PIO is sufficient and appeal is disposed off.
Grounds for the Second Appeal:

Unsatisfactory information given by CPIO & FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Dr. Manish Jain on behalf of Mrs. Karuna Jain;
Respondent : Mr. Raj Kanwal, Jt. Director on behalf of Mr. B. D. Sharma, Public Information Officer
& Asst. Director;

The PIO has provided the information but is now directed to provide the following additional
information:

1­ The marks of all the candidates who appeared for the interview during the period
29 June 2009 to 04 July 2009.

2- Selection criteria.

Decision:

The Appeal is allowed.

The PIO is directed to give the information as described above to the appellant
before 30 July 2010.

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
09 July 2010
(In any correspondence on this decision, mention the complete decision number.)(ARG)