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