Central Information Commission Judgements

Shri Pankaj Kumar Singh vs National Board Of Examinations on 24 November, 2009

Central Information Commission
Shri Pankaj Kumar Singh vs National Board Of Examinations on 24 November, 2009
                 Central Information Commission
                                                               CIC/AD/A/2009/001450
                                                              Dated November 24, 2009
                                                                                    =

Name of the Applicant : Shri Pankaj Kumar singh

Name of the Public Authority : National Board of Examinations

Background

1. The Applicant filed an RTI application dt.22.4.09 with the PIO, NBE requesting for
information against 27 points including information about the termination of
Dr.Visakha Kapoor, Dy. Dir(NBE) and why appointment of Dr.Ashok Kumar to the post
of Dy. Director was withdrawn. Capt. K.Paul James, PIO replied on 24.8.09 furnishing
point wise information. Not satisfied with the reply, the Applicant filed an appeal
dt.9.7.09 with the Appellate Authority. Dr.A.K.Sood, Appellate Authority replied on
2.9.09 stating that the PIO has provided all the information available with him. With
regard to the delay in supplying the information, he added that besides being the PIO
of NBE, he has also been entrusted with the duties and responsibility of Asst. Director
(MCQ) Section and Vigilance Officer. The MCQ section has the peak work load during
the months of June and Sept.2009. He further added that NBE has been seized with
the activities of conduct of DNB examinations, evaluation of DNB CET and final
examinations, declaration of results and conduct of the forthcoming Foreign Medical
Graduates examination for which there has been an unprecedented increase in the
number of applications upto the tune of 100%. Still not satisfied with the reply, the
Applicant filed a second appeal dt.20.9.09 before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for November 24, 2009.

3. Capt. K.Paul James, PIO and Dr.Rakesh Gosain, Advocate representing Appellate
Authority represented the Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. After hearing the Respondent’s submission, the Commission directs the CPIO to allow
inspection of relevant files/records/documents by the Appellant with regard to LPA
No.15/2009 on a mutually convenient date and time and to provide the certified copies
of documents sought by the Appellant free of cost within one week after their receipt
from the High Court , definitely by end January, 2010.

6. The Commission accepts the explanation provided by the Appellate Authority for the
delay by the CPIO in providing the information and condones the same.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Shri Pankaj Kumar Singh
Flat No.481, Pocket-V
Mayur Vihar Phase I
New Delhi

2. Capt. K.Paul James
The PIO
National Board of Examinations
Ansari Nagar
New Delhi 110 029

3. Dr.A.K.Sood
The Appellate Authority
National Board of Examinations
Ansari Nagar
New Delhi 110 029

4. Officer incharge, NIC

5. Press E Group, CIC