Central Information Commission Judgements

Dr. Pradeep Singh vs Union Public Service Commission on 13 January, 2011

Central Information Commission
Dr. Pradeep Singh vs Union Public Service Commission on 13 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000010­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                               13 January 2011


Date of decision                     :                               13 January 2011



Name of the Appellant                :   Dr. Pradeep Singh 
                                         16, Second Cross, M G Road,
                                         Junglighat, Port Blair.


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


        The Appellant was present in person.

        On behalf of the Respondent, Shri N.K. Sharma, Deputy Secretary was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

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

present in the Port Blair studio of the NIC. The Respondent was present in our 

chamber. We heard their submissions.

3. The Appellant had sought a copy of the reserve list/panel prepared by 

the UPSC for the post of Director of Agriculture, Andaman and Nicobar Islands 

in   November   1998.   The   CPIO   had   observed   that   not   only   the   desired 

information was exempt from disclosure under Section 8(1) (d) and (e) of the 

CIC/WB/A/2010/000010­SM
Right to Information (RTI) Act but it was also not available being more than 

eight years old while its retention period was only three years.

4. During   the   hearing,   the   Respondent   reiterated   the   same   line   of 

argument. We, however, do not agree that such information would come under 

the exemption provisions cited above. Neither this information is in the nature of 

commercial confidence or trade secret nor it is held in a fiduciary capacity. This 

is   routine   information,   part   of   the   administrative   records   arising   out   of   the 

selection   process.   Therefore,   if   this   information   is   available,   it   must   be 

disclosed.

5. We  direct  the   CPIO  to   search  for  these  records  and,  if   available,  to 

provide the desired information within 10 working days from the receipt of this 

order. However, if the information is no longer held and has been destroyed 

following the retention schedule, the CPIO must clearly say so and indicate the 

year, if known, in which the relevant records had been weeded out.

6. With the above direction, the appeal is disposed off.

7. 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.

(Vijay Bhalla)

CIC/WB/A/2010/000010­SM
Deputy Registrar

CIC/WB/A/2010/000010­SM