Central Information Commission Judgements

Mr.Girish Prasadgupta vs Ministry Of Railways on 14 November, 2011

Central Information Commission
Mr.Girish Prasadgupta vs Ministry Of Railways on 14 November, 2011
                       In the Central Information Commission 
                                                     at
                                               New Delhi

                                                                           File No: CIC/AD/A/2011/002087




Date  of Hearing :  November 14, 2011

Date of Decision :  November 14, 2011


Parties:

           Applicant

           Shri. Girish Prasad Gupta
           Gram - Shokhra - 02
           Rajendrapath Berani
           Post - Berani
           Begusarai
           Bihar

           The Applicant was present at NIC Studio, Begusarai

           Respondents

           East Central Railway
           General Manager's Office
           Hajipur 

           Represented by : Shri. Manish Chandra, PIO(P) and Dy.CPO
                                     Shri Pawan Kumar
                                     ­ NIC Studio, Vaishali




                         Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                        File No: CIC/AD/A/2011/002087



                                                        ORDER

Background

1. The Applicant filed an RTI Application dt.31.5.11 with the PIO, East Central Railway HQ, Hajipur 

seeking information with regard to AEN 30% exam held on 6.6.09 and 7.6.09  the results of which 

were announced on 7.8.09,  including the marks obtained by all the sixteen candidates in two papers, 

marks obtained by them in interview, copies of answer sheets of all the sixteen candidates and the 

final result prepared after the interview was   held on 11.3.11.   Shri Rajesh Kumar, PIO replied on 

29.6.11 furnishing point wise information.  The Applicant filed an appeal dt.4.7.11 with the Appellate 

Authority   pointing   out   the   deficiencies   in   the   information   provided.     Shri   J.S.P.Singh,   Appellate 

Authority replied on 28.7.11 stating that adequate information has been supplied by the PIO.  Being 

aggrieved with the reply, the Applicant filed a second appeal dt.18.8.11 before CIC.

Decision

2. During the hearing, the Appellant sought information against points 1, 3, 8 and 9. These points were 

then taken up for discussion and the decisions given are as given below:

Point 1

The Appellant submitted that he wanted the marks list of all the sixteen candidates.     When the 

Commission pointed out that the same has been compiled by the PIO and has been provided to him 

vide his letter dt.29.6.11, the Appellant insisted on being provided with the original marks list prepared 

by the panel, as it exists in the file,  and not one which is compiled by the PIO. 

The Commission accordingly directs the PIO to provide an attested photocopy of the marks list as 

available in the records after invoking sec.10(1) to sever  any information that is personal in nature.  

Point 3
The Commission denies the disclosure of answer sheets of other candidates as per the Full Bench 

Decision of the Commission, as already stated by the PIO.

Point 8

The Commission directs the PIO to inform the name and no. of the file in which the subject   of 

examination   has been dealt with.

Point 9

The   PIO to provide any guidelines/rules that have been issued in respect of the said exam.,   if 

available in the records.

All information should reach the Appellant by 14.12.11 and the Appellant to submit a compliance 

report to the Commission by 21.12.11.

3. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri. Girish Prasad Gupta
Gram – Shokhra – 02
Rajendrapath Berani
Post – Berani
Begusarai
Bihar

2. The Public Information Officer
East Central Railway
General Manager’s Office
Hajipur 

3. The Appellate Authority
East Central Railway
General Manager’s Office
Hajipur 

4. Officer in charge, NIC

Note: In case, the Commission’s above directives have not been complied with by the Respondents, 
the Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of 
the RTI­Act, giving (1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any 
other documents which he/she considers to be necessary for deciding the complaint. In the prayer, 
the Appellant/Complainant may indicate, what information has not been provided.