Central Information Commission Judgements

Smt.R Devi vs Employees Provident Fund … on 5 August, 2011

Central Information Commission
Smt.R Devi vs Employees Provident Fund … on 5 August, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2011/001137/13880
                                                                   Appeal No. CIC/SG/A/2011/001137

Relevant facts emerging from the Appeal:

Appellant                             :       Ms. R. Devi
                                              C/o Shri A.N. Munda
                                              Qr No. 6, Roro Road,
                                              Old Baridih, Jamshedpur,
                                              Jharkhand

Respondent                            :       Mr. N. S. Bisht,
                                              Deemed PIO & Sector Officer (Examination)
                                              Employees Provident Fund Organization
                                              Bhavishya Nidhi Shawan
                                              14, Shikaiji Cama Place
                                              New Delhi-110066

RTI application filed on              :       24/12/2010
PIO replied on                        :       06/01/2010
First Appeal filed on                 :       20/01/2011
First Appellate Authority order on    :       09/02/2011
Second Appeal received on             :       26/04/2011

 Q.No                     Query                                           Reply of PIO
1.        Certified copy of Pages of Paper I, II,     Only copies of the individual seeking his own
          III, IV and V of Enforcement Officer /      answer sheets are provided. Also this work relating
          Account Officer exam of the following       to the process of giving answer sheets of other
          candidates-JH0050, JH0045, JH0051,          candidates makes the system delay its regular
          JH0008, JH0057                              functions and makes it unworkable in practice.
2.        The number and names of the                 377 candidates had applied for re-totaling including
          candidates who applied for re-totaling      Jharkhand State. All the details including name,
          and verification of marks and the           number, office and the change in marks after re-
          increase in the marks after the re-         totaling    are     placed      on      the    website
          totaling.                                   www.enfindia.com with the letter of intimation
                                                      dated 19.10.2010. The name, number, and marks of
                                                      all the candidates of all the states are also available
                                                      on the website.

Grounds for the First Appeal:
Not satisfied with the reply of the PIO


Order of the First Appellate Authority (FAA):
Appeal Disposed.

Ground of the Second Appeal:
Appellant is not satisfied with the reply of the appellate authority against Query No. 1.
 Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Mr. N. S. Bisht, Deemed PIO & Sector Officer (Examination);

The respondent states that copies of answersheets of other candidates have not been provided
to the Appellant but consequent to the Commission’s decision in no. CIC/SG/A/2010/000215/11740 of
30/03/2011 the PIO has sent the photocopies of the answersheets to Mrs. R. Devi on 27/04/2011.

Decision:

The Appeal is disposed.

The information available on the records appears to have been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
05 August 2011
(In any correspondence on this decision, mention the complete decision number.)(GB)