Central Information Commission
File No.CIC/SM/A/2009/001517 dated 06072009
Right to Information Act2005Under Section (19)
Dated: 14 July 2010
Name of the Appellant : Shri L R Gaur
H.No. 1GH10, Kamla Nehru Nagar,
Ajmer Road, By Pass,
Jaipur - 302 024.
Name of the Public Authority : CPIO, Jaipur Thar Gramin Bank,
Head Office, 56,
Sardar Patel Marg,
CScheme, Jaipur - 302 001.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri Jyothirlingam was present.
2. In this case, the Appellant had, in his application dated 6 July 2009,
requested the CPIO for the marks awarded to the officers in the written test
held on 16 December 2007 and the interview and PAR by the DPC held in April
2009. In his reply dated 24 July 2009, the CPIO declined the information by
citing the provisions of Section 8(1) (d) of the Right to Information (RTI) Act. Not
satisfied with this reply, the Appellant preferred an appeal on 3 August 2009.
The Appellate Authority rejected the appeal in his order dated 10 August 2009.
Consequently, the Appellant has come before the CIC in second appeal.
3. We heard this case through videoconferencing. The Appellant was not
CIC/SM/A/2009/001517
present in spite of notice. The Respondents were present in the Jaipur studio of
the NIC. We heard their submissions. Very strangely, it was argued that the
Appellant was not a citizen of India since he happened to be the secretary of a
staff union. If the information had been denied on this ground, we can say that
this was most unfortunate. A citizen does not cease to be one merely because
he holds a position in any society or association or organisation. Therefore, no
information can be denied only on this ground.
4. The Appellant has wanted to know about the marks awarded to the
candidates who appeared in the written test and later in the interview for
promotion. We have consistently held that marks awarded in such tests to
selected candidates should be invariably provided along with the marks
awarded to the Appellant himself. In line with our earlier decisions in such
cases, we now direct the CPIO to provide to the Appellant within 10 working
days from the receipt of this order the marks awarded separately in the written
test and the interview including those awarded against the PAR to all the
selected candidates for the relevant period.
5. With the above direction, the appeal is disposed off.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
CIC/SM/A/2009/001517
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/2009/001517