Central Information Commission Judgements

Shri. Amar Nath Singh vs Bharat Pumps & Compressors … on 19 March, 2009

Central Information Commission
Shri. Amar Nath Singh vs Bharat Pumps & Compressors … on 19 March, 2009
              Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.3786/IC(A)/2009
                                                         F. No.CIC/MA/C/2009/000035
                                                          Dated, the 19th March, 2009

Name of the Appellant:                Shri. Amar Nath Singh

Name of the Public Authority:         Bharat Pumps & compressors Limited
         i
Facts

:

1. The complaint was scheduled for hearing on 19/3/2009. But, the
complainant did not avail of this opportunity.

2. On perusal of the documents submitted by the complainant, it is observed
that the CPIO has furnished partial information, while the remaining information,
mainly the evaluated answer sheet, score of marks, merit list, etc., in respect of
an examination conducted by the respondent, have been refused on the ground
of confidentiality of the documents.

3. Being not satisfied with the response, the complainant has pleaded for
providing complete information.

Decision:

4. The conduct of examinations for recruitment and selection of staff has to
be fair and transparent. There should also be a system in place to demonstrate
that such processes are conducted in an objective and transparent manner.
Accordingly, the public authorities are required to put in public domain the entire
process of conduct of examinations and interviews after the selection process is
complete and over.

5. In view of this, denial of information relating to evaluated answer sheet,
score of marks in written as well as personal interviews, merit list, etc., is not
justifiable on such grounds as confidentiality of documents. The CPIO is,
therefore, directed to furnish the information asked for within 15 working days

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
from the date of issue of this decision, failing which penalty proceedings u/s 20(1)
of the Act would be initiated.

6. With these observations, the appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Shri. Amar Nath Singh, Sector-9, 805/17/9D, Beniganj, Allahabad – 211

016.

2. Shri. Mohd. Shahabuddin, CPIO, Bharat Pumps & Compressors Limited,
Naini – Allahabad – 211 010.

ii
“All men by nature desire to know.” – Aristotle

2