Central Information Commission
File No.CIC/SM/A/2009/000904 dated 08012009
Right to Information Act2005Under Section (19)
Dated: 5 May 2010
Name of the Appellant : Shri Ashutosh Pratap Chand
2/4A, Ramanand Nagar,
Allahapur, Allahabad - 211 006.
Name of the Public Authority : CPIO, Bank of India,
Head Office, Star House, C5,
G Block, Bandra Kurla Complex,
Bandra (E), Mumbai - 400 051.
The Appellant was present in person.
On behalf of the Respondent, Shri Kumaravel, CPIO was present.
2. In this case, the Appellant had, in his application dated 8 January 2009,
requested the CPIO for a number of information regarding the written test and
the interview conducted in 2008 for the post of Law Officer Scale II. In his reply
dated 17 February 2009, the CPIO provided him with most of the information
but refused to disclose the marks awarded to the selected candidates claiming
exemption under Section 8(1) (d) and (j) of the Right to Information (RTI) Act.
Not satisfied with this reply, the Appellant had preferred an appeal on 6 March
2009 but it is not clear if the Appellate Authority had passed any order on his
appeal. He has now come before the CIC in second appeal.
3. We heard this case through video conferencing. The Appellant was
CIC/SM/A/2009/000904
present in the Allahabad studio of the NIC whereas the Respondent was
present in the Mumbai studio. The Respondent submitted that the marks
awarded to the selected candidates should not be disclosed being thirdparty
information as such disclosure might cause invasion of their privacy. We do not
agree with these arguments. Consistently, the CIC has held that the marks
awarded to selected candidates must be disclosed in the public domain just as
the educational qualification and other eligibility conditions for employment are
publicly disclosed. Therefore, we direct the CPIO to forward to the Appellant
within 10 working days from receipt of this order a statement showing the
names of the selected candidates and the marks awarded to each one of them
in the written test and in the interview separately.
4. With the above direction, the case is disposed off.
5. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO of this
Commission.
(Vijay Bhalla)
Assistant Registrar
CIC/SM/A/2009/000904