CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110067
Tel: +91 11 26161796
Decision No. CIC/SG/A/2008/00187/2035
Appeal No. CIC/ SG/A/2008/00187
Relevant facts emerging from the Appeal:
Appellant : Mr. Mahesh Kumar,
Vill & P.O. - Main Road Bazar,
State - Bihar, Dist. Buxar,
Bihar - 802134.
Respondent : Principal & PIO,
Jawahar Navodaya Vidyalaya,
Dept. of Education, Govt. of India,
Bihiya (Bhojpur) – 802152.
RTI application filed on : 23/08/2008 PIO's Reply : 10/09/2008 First Appeal filed on : 10/09/2008 First Appellate Authority order : 22/10/2008 Second Appeal filed on : 10/11/2008 Information Sought:
The Appellant had filed an application regarding the Jawahar Navodaya Vidyalaya, Bhojpur. The
appellant had asked about the photocopy of the application form with photograph of the
examiners for the entrance exam of Jawahar Navodaya Vidyalaya, Bhojpur. Names of the
students are a. Munna Kumar, b. Ram Kumar, c. Jitendra Kumar d. the name of the examiner not
available but the father’s name is Gopal Prasad Chorasiya and the resident of Village-Post,
Raghunathpur, Thana- Brahmpur, Dist. – Buxar, Bhojpur.
Please provide the copies of the application form with photograph, filed by these four examiners
between years 1990 – 1994.
PIO’s Reply:
The office can not keep the record more then 2 years, whose selection not been made from the
Jawahar Navodaya Vidyalaya. After the period mentioned above, the office destroy the copies.
Hence, the copies of the form cannot provide to you
First Appellate Authority Ordered:
“According to RTI Act, 05, there is no clause for remedy of unsatisfaction. Hence, the
undersigned is of the opinion that information has been sent to the applicant well within time.
Hence, the appeal is having no merit & the same is disposed off without any relief.”
Relevant facts emerging during hearing:
The following were present.
Appellant: Absent
Respondent: Mr.S.K.Jha PIO
The respondent has clearly given the information and the appellant’s appeal is not sustainable.
Decision:
The Appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
24th Feb, 09.
(In any case correspondence on this decision, mention the complete decision number.)