Central Information Commission Judgements

Mr.Ashutosh Pratap Chand vs Bank Of India on 10 May, 2010

Central Information Commission
Mr.Ashutosh Pratap Chand vs Bank Of India on 10 May, 2010
                              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