Central Information Commission
File No.CIC/SM/A/2009/002049
Right to Information Act2005Under Section (19)
Dated: 6 September 2010
Name of the Appellant : Shri Gulshan Kumar
H.No. 11, Golden Park,
Ambala Cantt, Haryana.
Name of the Public Authority : CPIO, Canara Bank,
HRM Section, Circle Office,
Venue 1, Sector - 34A,
Chandigarh.
The Appellant was present in person.
On behalf of the Respondent, Shri Simon Dod Singh was present.
2. We heard this case through videoconferencing. The Appellant was present in
the Ambala studio of the NIC. The Respondents were present in the Chandigarh
studio. We heard their submissions.
3. The Appellant had wanted to know about the marks awarded to him in various
papers in the written test and in the interview in the examination for the post of
probationary clerk. The CPIO had denied the information as also the Appellate
Authority. After carefully considering the submissions made by both the parties, we are
not satisfied with the decision of the Appellate Authority. Just because there is a stay
from the Supreme Court in a similar matter of some other organisation, the information
in this case could not have been denied. Section 8(1) (e) as cited by the CPIO in
support of his decision is not applicable at all as the marks awarded to a candidate in
an examination are not held by the authorities in a fiduciary capacity.
4. Therefore, we direct the CPIO to provide to the Appellant within 10 working
days from receipt of this order the marks awarded to him in the written examination,
paperwise and in the interview, separately,
5. The appeal is disposed of accordingly.
CIC/SM/A/2009/002049
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
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)
Assistant Registrar
CIC/SM/A/2009/002049