Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3835/IC(A)/2009
F. No.CIC/MA/A/2009/000166
Dated, the 1st April, 2009
Name of the Appellant: Ms. Diksha Nigam
Name of the Public Authority: Institute of Chartered Accountants of India
i
Facts
:
1. The appeal was heard in absence of the appellant on 1/4/2009.
2. The CPIO stated that the appellant has asked for the score of marks
under different sections of a Paper written by her. He stated that as per rule “the
marks obtained by a candidate in individual question or section of the paper shall
not be supplied”. As quoted above, the requested information cannot be
furnished.
Decision:
3. In view of the disclosure policy of the respondent, as mentioned above,
the requested information cannot be furnished. As the appellant has not
responded to the notice for hearing, it is presumed that she is no more interested
in pursuing the matter.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Ms. Diksha Nigam B-28 Gandhi Nagar, Gwalior – 474 002 (M.P.)
2. Shri. V. Sagar, CPIO, Institute of Chartered Accountants of India, ICAI
Bhawan, Indraprastha Marg, New Delhi – 110 002.
3. Shri. T. Karthikeyan, Appellate Authority, Institute of Chartered
Accountants of India, ICAI Bhawan, Indraprastha Marg, New Delhi – 110
002.
ii
“All men by nature desire to know.” – Aristotle
2