Central Information Commission
File No.CIC/SM/A/2009/001356 dated 04032009
Right to Information Act2005Under Section (19)
Dated: 29 June 2010
Name of the Appellant : Shri Sabaria Mahesh Kumar S
Babra, Near Govt. Library,
Jivan Para, S B Street,
Distt - Amreli - 365 421.
Name of the Public Authority : CPIO, Corporation Bank,
Head Office,
Mangladevi Temple Road,
P.B.No.88, Mangalore.
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri Srikant,
(ii) Shri Pratap
2. In this case, the Appellant had, in his application dated 4 March 2009,
requested the CPIO for a few pieces of information regarding the clerical
examination held during the preceding two years. The CPIO, in his letter dated
4 April 2009, furnished some information. Not satisfied with the information
provided by the CPIO, the Appellant preferred an appeal on 16 April 2009. The
Appellate Authority, in his order dated 14 May 2009, endorsed the stand of the
CIC/SM/A/2009/001356
CPIO. It is against this order that the Appellant has come to the CIC in a
second appeal.
3. We heard this case through videoconferencing. The Appellant was
present in the Amreli studio of the NIC. The Respondents were present in the
Mangalore studio. We heard their submissions. We think that the CPIO should
provide the following additional information to the Appellant:
i) marks obtained by the last selected candidates in the General, Other
Backward Classes, Scheduled Castes and Scheduled Tribes categories;
ii) copies of the master solved papers in each subject for both the years;
and
iii) marks obtained by the first three selected candidates in each of the
above categories during both the years.
4. The CPIO is directed to provide the above information within 10 working
days from the receipt of this order. The case is disposed of accordingly.
5. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
CIC/SM/A/2009/001356
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO of this
Commission.
(Vijay Bhalla)
Assistant Registrar
CIC/SM/A/2009/001356