CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office),
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/001123/3899
Appeal No. CIC/SG/A/2009/001123
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Raj Kumar Patel
House No. B-30/65, Nagwa,
Police Station – Lanka,
Varanasi (UP)
Respondent : Mr. Nandlal
Assistant Registrar & CPIO
(Selection and Evaluation Department)
Banaras Hindu University,
Office of the Registrar,
(Administration Recruitment and Assessment Cell),
Varanasi (UP)
RTI application filed on : 15/07/2008
PIO replied : 12/08/2008
First appeal filed on : 19/08/2008
First Appellate Authority order : 21/08/2008
Second Appeal received on : 12/05/2009
Sl. Information Sought PIO’s Reply
1. Why the Appellant was not appointed on the post Your name was recommended
of Junior Clerk cum Typing in 1993. for appointment on the post of
junior clerk by selection
committee.
2. Give the details of marks scored by the Appellant In regard of these queries, you
in the said exam. are requested to deposit
3. Give the details of the appointed candidate having Rs.74/- (@ Rs.2/- per page for
maximum umber and minimum number in the 37 pages) in favor of Finance
said exam. Officer, Banaras Hindu
4. Details of number of people appointed and their University as soon as
aggregate marks of written, typing and interview. possible, so that information
5. What was the minimum qualifying mark required can be provided.
for the said post decided by the University.
Grounds for First Appeal:
Non-receipt of information from query no. 2 to 5.
Order of the First Appellate Authority
The First Appellate Authority ordered provided photocopy of all the desired documents.
Grounds for Second Appeal:
Unsatisfactory reply from the First Appellate Authority.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Raj Kumar Patel
Respondent: Mr. Nandlal, PIO
The PIO has clearly given as much information as he could identify with relation to the RTI
query. However, the appellant wants some other information relating to this and is willing to
inspect the records. The PIO is directed to facilitate an inspection of the records to the appellant
on 13 July 2009 at 10.00am.
Decision:
The Appeal is allowed.
The PIO will facilitate an inspection of the records to the appellant on 13 July 2009 at 10.00am.
He will also provide photocopies of the records which the appellant needs upto 50 pages.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
If information is not provided in the time stipulated under Section 7(6) of the RTI Act, it has to be provided free of
cost to the Appellant
Shailesh Gandhi
Information Commissioner
29 June 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(GJ)