1
Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal : No. CIC/DS/A/2010/001958
Appellant : Sh. Chirom Joy Singh,
Imphal
Public Authority : CBSE, Ajmer
(Shri Thakar Das, CPIO -
through video
Conferencing)
Date of Hearing : 31 May 2011
Date of Decision : 31 May 2011
Facts
:
1. The applicant submitted identical RTI
applications dated 5 March 2010 before the CPIO,
CBSE, New Delhi and CPIO, CBSE, Ajmer seeking
information pertaining to the date of birth of Shri N
Rajen Singh who had passed the All India Higher
Secondary Examination in 1970.
2. The CPIOs denied disclosure of information under
the provisions of section 8 (1) (e) and section 8 (1)
(g) of the Act respectively. The applicant preferred
appeal dated 5 March 2010 and 31 March 2010 before
the respective first appellate authorities. The
matter was disposed of vide FAA orders dated 5 May
2010 and 27 April 2010 by denying disclosure under
the provisions of section 8 (1) (e) and section 8 (1)
(g) of the Act respectively.
3. Being aggrieved and not being satisfied by the
above decisions, the appellant preferred second
appeal before the Commission. The matter was heard
today. Respondent was present as above and heard in
person from New Delhi and also from Ajmer. Appellant
was present and heard through videoconferencing from
Imphal. Respondent stated that information sought was
over 40 years old and that as per the schedule of
retention and destruction of records they are
required to maintain records only for 35 years.
Appeal : No. CIC/DS/A/2010/001958
2
Therefore the requested information had been
destroyed and the same could not be provided to the
appellant. Respondent from Ajmer stated that he had
erroneously quoted the wrong section while denying
information which should have been rightly denied
under the provisions of section 8 (1) (j) of the Act
and also that the requested information had been
destroyed as per their approved schedule.
Decision notice
4. After hearing both sides the Commission accepts
the averments of the respondent. No further action is
required to be taken. Appeal is dismissed
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Copy to:
1. Shri Chirom Joy Singh
Singjamei Chirom Leikai
Imphal795008
2. The CPIO
CBSE, Regional Office
Todarmal Marg
Ajmer305030
3. The Appellate Authority
CBSE, Regional Office
Todarmal Marg
Ajmer305030
Appeal : No. CIC/DS/A/2010/001958