Central Information Commission Judgements

Mr.Sunil Kumarsingh vs Ministry Of Railways on 1 February, 2011

Central Information Commission
Mr.Sunil Kumarsingh vs Ministry Of Railways on 1 February, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                         File No: CIC/AD/C/2010/001390

Date  of Hearing :  February 1, 2011

Date of Decision :  February 1, 2011


Parties:

           Applicant

           Shri Sunil Kumar Singh
           S/o Shri Chandeshwar Singh
           Village & Post - Malangia
           Madhubani 847 212
           Bihar

           The Applicant was not present during the hearing.

           Respondents

           The Public Information Officer
           Railway Recruitment Board
           East Railway Colony
           Bhopal 462 053

           Represented by :  Shri D.P.Gupta, PIO at NIC Studio, Bhopal




Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice




As given in the decision 
                        In the Central Information Commission 
                                                          at
                                                  New Delhi



                                                                                     File No: CIC/AD/C/2010/001390



                                                       ORDER

Background

1. The Applicant filed an RTI application dt.8.4.10 with the PIO, RRB, Bhopal seeking information as to 

whether he had appeared in the RRB, Bhopal’s examination held on 29.5.05 for the post of ticket 

collector bearing roll No.21413316 and if so, whether he was declared successful on the basis of the 

above said examination and if yes, whether any appointment letter was issued to him.   If so, the 

copies of the same and if not, the reasons to be provided to him.  He also sought the attested copy of 

application filed by him for the first stage examination.  Shri D.P.Gupta, PIO replied on 25.5.10 stating 

that the Roll No. provided by the Applicant does not appear in the results of the written examination of 

the final stage. The Applicant filed a complaint dt.27.9.10 before CIC stating that he was a candidate 

for the RRB Bhopal’s examination and the Roll No. indicated by him is reflected in the result sheet 

against his name and hence RRB, Bhopal should not have any objection in supplying the same under 

the  RTI Act.

Decision

2. During   the   hearing,   Shri   D.P.Gupta,   Respondent   PIO   submitted   that   though   the     name   of   the 

candidate in the result sheet   matches with the name of the Complainant in the instant case , an 

enquiry into the   matter   (based on the roll number given by the Appellant   in the RTI application) 

revealed that the candidate in the result sheet was someone else bearing the same name but having 

a different address, father’s name etc.  from the details furnished by the   Complainant. Hence the 

person who has been selected and appointed is a different person and not the Complainant  as per 
the PIO, WCR, Jabalpur’s letter dt.13.8.10  . The Respondent added that  this fact has already been 

intimated to the Appellant .

3. In   view   of   the   submission   by   the   Respondent   the  Commission  holds  that  there   is   no   need   for 

authorizing disclosure of   any further information and accordingly rejects the complaint and  closes 

the case  at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Aparna Mishra
E­2/229
Arera Colony
Bhopal
Madhya Pradesh

2. The Public Information Officer
Prasar Bharati
O/o Director
Doordarshan Kendra
Bhopal

3. Officer Incharge, NIC