Central Information Commission Judgements

Dr. D S Nagesh vs Union Public Service Commission on 11 January, 2011

Central Information Commission
Dr. D S Nagesh vs Union Public Service Commission on 11 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2009/000815­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                     :                            11 January 2011


Date of decision                    :                            11 January 2011



Name of the Appellant               :   Shri D S Nagesh
                                        Flat No. 42, Type­V, Near Water Tank,
                                        Delhi College of Engineering,
                                        Bawana Road, Delhi.


Name of the Public Authority        :   CPIO, Union Public Service Commission,
                                        (Sangh Lok Seva Ayog),
                                        Dholpur House, Shahjahan Road,
                                        New Delhi - 110 069.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)     Shri N.K. Sharma, Deputy Secretary,
        (ii)    Shri Puran Singh, Assistant



Chief Information Commissioner              :     Shri Satyananda Mishra



2. In spite of notice, the Appellant was not present. The Respondents were 

present and made their submissions. The Appellant had sought a number of 

information in respect of the recruitment to the post of Professor in Mechanical 

Engineering in the Delhi College of Engineering. The CPIO had provided him 

with some information. After carefully considering the facts of the case, we are 

CIC/WB/A/2010/000815­SM
of the opinion that the marks awarded to successful candidates in this particular 

recruitment   exercise   should   also   be   disclosed.   The   CIC,   in   a   number   of 

decisions in the past, has held that the marks awarded to successful candidates 

in any selection process must be listed in the public domain since such marks 

make the person concerned eligible for selection.

3. In   the   light  of   the   above,  we   now  direct  the   CPIO  to   provide  to   the 

Appellant within 10 working days from the receipt of this order, the details of the 

marks  scored  under  different  headings  by  the  successful  candidates  in   this 

particular  exercise.   Since   the   Respondents  clarified   that   the   UPSC  did   not 

assign any marks under the various other heads listed by the Appellant against 

his queries from 4 to 12, there is no need to provide any information in this 

regard.

4. With the above direction, the appeal is disposed off.

5. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/WB/A/2010/000815­SM