Central Information Commission Judgements

Shri Braham Pal vs Dept. Of Posts, New Delhi on 12 August, 2009

Central Information Commission
Shri Braham Pal vs Dept. Of Posts, New Delhi on 12 August, 2009
               Central Information Commission
                                                           CIC/AD/A/2009/000733

                                                              Dated August 12, 2009

Name of the Applicant                    :   Shri Braham Pal

Name of the Public Authority             :   Dept. of Posts, New Delhi

Background

1. The Applicant filed an RTI application dt.2.2.09 with the CPIO, DoP, New
Delhi. He requested for the following information:

i) Whether the letter dt.13.1.09 regarding review result of PSS Gr.B
Exam held on 16-17 Jan.08 and result announced on 1.8.08 was received in
the CPIO’s office. If so why not the same has been acknowledged and what
action has so far been taken in the subject matter.

ii) Whether process for review has been started

a) If so how much time will be taken to announce the result
of review.

b) If not so reasons there of with rules and provisions. Copy
of such rules and provisions to be supplied.
The CPIO replied on 27.2.09 stating that owing to various administrative
constraints, it is not possible to send acknowledgements to all the
communications received. The matter was taken up with SPG Section of the
Department. He also stated that the SPG Section of the Department has
informed that no review had been conducted so far in respect of PS Group B
examination.

Not satisfied with the reply to point No.2, the Applicant filed an appeal
dt.30.3.09 with the Appellate Authority stating that when the Director (Staff)
is the CPIO in this matter, why the ADG(DE) has dealt with the case. The
Appellate Authority replied on 23.4.09 stating that D.E Branch of the
Directorate is entrusted with the responsibility of conducting the
Departmental Examinations and the review of PSS Gr.B Exam’s result pertains
to Staff Branch. As per their records, no review has so far been conducted.
In view of this, it would be appropriate for the Applicant to take up the matter
with Director (Staff). He also added that he is forwarding the copies of letters
from the Applicant to Director (Staff) for further necessary action and suitable
reply. The Applicant filed a second appeal dt.10.5.09 before CIC stating that
postal authorities are denying review of result of PSS Group B Exam required
to fill up vacancies reserved for SC/ST by granting grace marks to the failed
candidates as per procedure.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for August 12, 2009.

3. Mr.L.Mohan Rao, ADG(DE) represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. The Respondent submitted that he belongs to the Examinations branch and
that his unit does not review the results whereas it is done by the Staff
branch and according to his knowledge the Examination branch has not done
any review. He stated that complete information as sought by the Appellant
has been furnished to him. The Appellant was satisfied and requested the
Commission to give directions to the Public Authority to conduct the review
soon. The Commission holds that the request of the Appellant does not fall
under the purview of the RTI Act and accordingly rejects the appeal.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar
Cc:

1. Shri Braham Pal
Secretary General
All India P&T SC/ST
Employees Welfare Association
C-42, Amar Colony, East Gokalpur
Delhi 110 094

2. Shri Gopal Krishna Shukla
The CPIO & ADG (DE)
D.E.Section
Department of Posts
Dak Bhawan
Sansad Marg
New Delhi 110 116

3. Shri S.K.Behera
The Appellate Authority &
Director (VP)
D.E.Section
Department of Posts
Dak Bhawan
Sansad Marg
New Delhi 110 116

4. Officer in charge, NIC

5. Press E Group, CIC