Central Information Commission Judgements

Mr.Parveen Kumar vs Nava Nalanda Mahavihar … on 12 March, 2009

Central Information Commission
Mr.Parveen Kumar vs Nava Nalanda Mahavihar … on 12 March, 2009
             Central Information Commission
                                                             CIC/AD/C/09/00134

                                                            Dated March 12, 2009

Name of the Applicant                   :   Mr.Parveen Kumar

Name of the Public Authority            :   Nava Nalanda Mahavihar University

Background

1. The Applicant filed a RTI application dt.19.9.08. He requested for information
against 11 points regarding pre Ph.D test held by Nava Nalanda Mahavihar
University. The CPIO replied on 11.11.08 furnishing point wise information.
Not satisfied with the reply, the applicant filed a complaint dt.nil before CIC,
after bypassing the First Appellate Authority.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing on March 12, 2009.

3. Dr. S.P. Sinha, Registrar & CPIO represented the Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. The Respondent submitted that all the candidate getting more than the cut off
marks are declared as successful in the pre Ph.D test and can apply for the
Ph.D programme and that the actual marks obtained by each candidate are
not declared. As in the case of many other competitive exams, no merit list is
prepared and hence it is not possible to supply the merit list sought by the
Complainant. In his rejoinder to the Commission dt. 7.3.09, the Respondent
further clarified the information that he has already provided to the Applicant
vide his letter dt. 11.11.08. With regard to Point 5, the respondent stated
that as per office records the daughter of Dr. S.B. Singh and the wife of Dr.
Vishwajit Kumar were appearing as candidates for pre Ph.D. test and had
already given their application to the Vice Chancellor to exempt them from
duties. He further stated that for appearing in the Pre-Ph.D test, it is not
necessary to clear the M.A. exam just like in the case of UGC and Civil
Services examinations. According to him besides Ms. Sujata Kumari, a
number of other candidates also appeared in the pre-Ph.D test without having
cleared the M.A. exam.

6. After reviewing the information provided, the Commission is of the opinion
that all available information has been provided to the Complainant. The
Commission directs the CPIO to also provide a copy of the rejoinder dt. 7.3.09
to the Complainant within 5 days of receipt of this Order.

7. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer

Cc:

1. Mr.Praveen Kumar
Vasaira Hotel
Bus Stand, Rajgir
Nalanda District
Bihar

2. The CPIO
Nava Nalanda Mahavihara
Nalanda 803 111

3. Officer in charge, NIC

4. Press E Group, CIC