Central Information Commission Judgements

Mr.Shri Sanjay Kymar Singh vs Ministry Of Railways on 8 June, 2010

Central Information Commission
Mr.Shri Sanjay Kymar Singh vs Ministry Of Railways on 8 June, 2010
                              Central Information Commission

                                                                                             CIC/OP/C/2009/000006­AD
                                                                                                      Dated June 8, 2010



Name of the Applicant                                     :    Shri Sanjay Kumar Singh


Name of the Public Authority                              :    East Central Railway, Hajipur



                        Adjunct to CIC Order  No.CIC/OK/A/2008/00502 dt.24.10.08


Background

1. The Applicant filed a complaint dt.26.2.09 before CIC regarding non­compliance of decision .   In his 

complaint, he stated that the case was heard by CIC on 22.10.08 and that the   Commission had 

decided as follows:

i) Regarding Seniority List for the post of Publicity Inspector, Complainant wanted the revised  

seniority on the basis of his representations submitted to the Department.  Hon’ble CIC directed the  

department to examine the issue and give a reply accordingly.

ii) The   Complainant   had   asked   for   marks   obtained   by   different   candidates   in   the   written  

examination for the same post held on 16.12.04 and 20.2.06.  The CIC directed the department to  

provide such information by 14.11.08.

iii) The   Complainant   had   asked   for   specific   rule   according   to   which   his   case   has   been  

considered.  Hon’ble CIC directed the department to provide such information by 14.11.08.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 8, 

2010.  

3. Shri Rajesh Kumar, PIO and Shri J.S.P.Singh, Appellate Authority represented the Public Authority.

4. The Applicant was heard through audio conferencing.

Decision

5. The   Respondent   submitted   that   the   revised   seniority   list,   as   directed   by   the   Commission     was 

provided to the Complainant.  With regard to the difference in marks provided to another candidate 
and to the Complainant for the same examination, the Respondent   submitted that there was no 

discrepancy and that the difference in marks  can be explained. He stated that the difference was due 

to two reasons i) the  Complainant had asked for marks in the written examination whereas the other 

candidate     had   asked   for   aggregate   marks   (the   aggregate   marks   is   the   total   of   marks  given 

separately for the written exam,  viva voce and service record  and ii)   written exam when conducted, 

is initially for  100 marks but it is reduced by 50% in order to give weightage of 30% to viva voce and 

20% to service record thereby making the total 100.   With regard to the complaint that two  different 

rules   had   been   furnished   by   the   PIO   against   the   same   point   in   two   different   responses,     the 

Respondent submitted that the   first time relevant extract from the  IREM was provided.  Later the 

Railway Board Circular No.RBE272/1999 indicating that the names of all candidates who acquired 

60% qualification marks will be placed on the panel according to the original seniority of the feeder 

grade   and   not   on   the   basis   of   merit   list,   was   furnished   to   the   Complainant.   According   to   the 

Respondent both rules were relevant to the information being sought.   With regard to the delay in 

supply of information, the Respondent submitted that after the case was heard on 22.10.08 at the 

Commission  they had not  receive the Order from the Commission  through the normal channel and 

therefore the Order had to be collected personally on 19.11.08 and the information was provided to 

the Complainant  on 17.12.08. The Respondent explained that  in the Commission’s order the PIO 

was given 3 weeks to furnish the decision but they had taken 4 weeks to provide the same, the 

additional one week   delay caused due to travel of the PIO back to   Hazipur   from Delhi before 

furnishing the reply.  The Complainant was also satisfied with the clarification provided by the PIO.

6. The   Commission   after   hearing   both  sides  holds  that  the  decision  of  the  Commission  had  been 

complied with and that there was no significant delay in furnishing the information to the Complainant. 

7. The case is therefore closed at the Commission’s end. 

 

(Annapurna Dixit)
Information Commissioner

Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Sanjay Kumar Singh
H.No.24, LIC Colony
PO – Chitragupta Nagar
PS – Patrakar Nagar
Kankerbagh
Patna 800 020

2. The PIO
East Central Railway
O/o General Manager
Hajipur 844 101
Bihar

3. The Appellate Authority
East Central Railway
O/o General Manager
Hajipur 844 101
Bihar

4. Officer incharge, NIC

5. Press E Group, CIC