Central Information Commission Judgements

Mr.Manish Kumar vs Ministry Of Railways on 1 September, 2011

Central Information Commission
Mr.Manish Kumar vs Ministry Of Railways on 1 September, 2011
                      In the Central Information Commission 
                                                    at
                                              New Delhi

                                                                              File No. CIC/AD/A/2011/001325


Date of Hearing :  September 01, 2011

Date of Decision :  September 01, 2011



Parties:  (Heard through videoconference)



Appellant


Shri Manish Kumar
Village & Post Poari, PS Harnaut Distt.
Nalanda 
Bihar 803 110



The Appellant was present.

Respondents 


Railway Recruitment Board
GM/SECR's office Complex,
Bilaspur 495 004

Represented by : Shri Nitin Dhimole, Chairman and Shri R.V. Apotikar, PIO  

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

                                                                                    File No: CIC/AD/A/2011/001325


                                                       ORDER

Background

1. The   Applicant   filed   his   RTI­application   dated   04.02.2011   with   the   PIO,   RRB,   Bilaspur   seeking 

reasons  for  his being  shown  as an unsuccessful candidate in the examination conducted by the 

public authority for appointment to the post of Assistant Loco Pilot. He also desired for the cut off 

marks set for the said examination.   Since the Applicant did not receive any reply from the PIO, he 

filed his 1st­appeal with the Appellate Authority on 13.04.2011.  The AA, in response, on 26.04.2011 

gave required information to the Appellant. The Appellant, however, dissatisfied with this reply, filed 

the   present   appeal   before   the   Commission   on   09.05.2011   requesting   for   the   disclosure   of 

information.

Decision

2. During the hearing, the Respondent stated that  since the Appellant had failed to write the complete 

passage   in   the   declaration   sheet,    while  applying,  his  application  form  was  rejected  as  per  the 

conditions given in the employment notification for the said examination.  The Appellant called this 

action of the Respondents incorrect as they had already, after scrutinizing his examination application 

form, had issued to him his  admit card for the examination and had allowed him  to also appear for 

the   said   exam.   The   Respondents then mentioned that  they  have  multi level  scrutiny system  for 

assessing the candidature and that the said error on the Appellant’s application form was noticed at 

the second stage scrutiny, after the Appellant had appeared for the exam. 

3. While I have no reason to disbelieve the Respondents’ statement that the Appellant had missed out 

some necessary portion in his application form, the fact that the Respondents also somewhere had 

apparently failed to notice such major error in the Appellant’s   application form at their first stage 

scrutiny and consequently had issued him the admit card cannot be overlooked. Since the reasons 
for failing the exam  have already been provided to the Appellant, in the interest of the Appellant, the 

Commission directs the Appellate Authority RRB u/s18(2) of the RTI Act, to look into the matter and  

to  find out whether there is any negligence on the part of the official(s), who were entrusted the job  

of first stage scrutiny in the Appellant’s case and to  take appropriate action , if there is evidence of  

such negligence.  The enquiry report along with information on action taken may be provided to the  

Appellant by 15 October, 2011. 

4. As regards disclosure of information, the PIO is directed to provide to the Appellant: a) a copy of 

instructions   issued   in   respect   of   first   stage   scrutiny   of   said   examination   forms;   and   b)   copy   of 

Appellant’s   examination   form   highlighting   the   portion   therein   which   the   Appellant   failed   to   fill   in 

completely. This is to be provided to the Appellant by 5 October, 2011. 

5. The Appeal is disposed of with the above directions.

6. As regards delay in responding to the Appellant’s RTI­application, it is directed that the PIO shall 

show cause as to why a penalty under Section 20(1) of the RTI­Act should not be imposed upon him 

for his failure to respond to the Appellant’s RTI­application within the time limit set under the RTI­Act. 

Returnable by 30.09.2011.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Manish Kumar
Village & Post Poari, PS Harnaut Distt.

Nalanda 
Bihar 803 110

2. The Appellate Authority     
Office of the Chairman
Railway Recruitment Board
GM/SECR’s office Complex,
Bilaspur 495 004

3. Public Information Officer 
Office of the Secretary
Railway Recruitment Board
GM/SECR’s office Complex,
Bilaspur 495 004

4. Officer in charge, NIC