Central Information Commission Judgements

Mr. Manoj Kumar vs Northern Western Railway on 8 May, 2009

Central Information Commission
Mr. Manoj Kumar vs Northern Western Railway on 8 May, 2009
                 CENTRAL INFORMATION COMMISSION
                     Club Building, Old JNU Campus,
                       Opposite Ber Sarai Market,
                           New Delhi - 110067
                          Tel: +91 11 26161796

                                              Decision No. CIC/SG/A/2009/000483/3129
                                                     Appeal No. CIC/SG/A/2009/000483

Relevant facts emerging from the Appeal:

Appellant                            :       Mr. Manoj Kumar ,
                                             V P O Bhamla Distt. Bhiwani
                                             Haryana.

Respondent                           :       Mr. Rajeev Singh,

PIO,
Northern Western Railway
HQ Office, Jaipur,
Rajasthan.


RTI application filed on             :       16/06/2008
PIO replied                          :       23/07/2008
First Appeal filed on                :       12/09/2008
First Appellate Authority order      :       20/11/2008
Second Appeal filed on               :       23/03/2009

The appellant had asked in RTI application regarding the Post of Group D
Examination in Railway cell, Durga Pur, Jaipur having avdt. No. 1/2007,
examination dated 04/05/2008. The results were declared on 22/05/2008.
The appellant in respect of the above examination sought:

1. Certified copy of Question Sheet.

2. Certified copy of Answer Sheet.

3. Certified copy of Answer Keys of Question paper.

The PIO replied.

The IPO in his reply dated 23/07/2008 informed to the appellant:-

1. Question Sheet is a confidential documents, hence cannot be supplied.

2. Answer Sheet is a confidential documents, hence cannot be supplied.

3. There is no provision of giving Answer Keys.

First Appellate Authority Ordered:

The Appellate Authority in his ordered inform to the appellant that various mistake were
made by the appellant in his OMR sheet, that is why, he had got only 3.33/150.
Hence, appellant him self is responsible for his mistake.

Relevant facts emerging during hearing:
The following were present.

Appellant: Mr. Manoj Kumar
Respondent: Mr. Parmeshwar Sen PIO
The PIO is directed to give complete information to the appellant.
Decision:

The Appeal is allowed.

The complete information will be provided to the appellant before 20 May 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
8 May 2009

(In any case correspondence on this decision, mention the complete decision number.)