Central Information Commission Judgements

Mr.Moti Lal Prasad vs Reserve Bank Of India on 13 September, 2011

Central Information Commission
Mr.Moti Lal Prasad vs Reserve Bank Of India on 13 September, 2011
                              CENTRAL INFORMATION COMMISSION
                                  Club Building (Near Post Office)
                                Old JNU Campus, New Delhi - 110067
                                       Tel: +91-11-26161796

                                                             Decision No. CIC/SM/A/2011/001595/SG/14559
                                                                    Appeal No. CIC/SM/A/2011/001595/SG
       Relevant facts emerging from the Appeal:

       Appellant                               :     Mr. Moti Chand Prasad
                                                     MS Office, 2nd Floor
                                                     Sir Sunder Lal Hospital
                                                     Varanasi-221005(UP)

       Respondent                              :     Mr. T. B. Satyanarayan
                                                     PIO & General Manager
                                                     Reserve Bank of India,
                                                     RBI Services Board, RBI Building
                                                     3rd Floor, Opp. Mumbai Central Railway Station
                                                     Byculla-400008(Mumbai)

       RTI application filed on                :     10/01/2011
       PIO replied on                          :     15/03/201, 27/01/2011
       First Appeal filed on                   :     04/02/2011
       First Appellate Authority order on      :     Not Mentioned
       Second Appeal received on               :     27/05/2011

     Sl.                                             Information Sought                                  PIO's Reply
1.         Total individual marks obtained by each ST candidates those who qualified in written test     Information
           held on 16-10-2005 for the recruitment of GRADE 'B' OFFICER in RBI.                           cannot     be
2.         Total individual marks obtained in written test(phase II) by each ST candidate those who      furnished U/s
           qualified in written test (phase I) held on 16-10-2005 for recruitment of GRADE 'B'           8(1)(j).
           OFFICER in RBI.
3.         Merit list of finally selected ST candidates for appointment those who qualified in written
           test(phase II) & interview for the recruitment of GRADE 'B' OFFICER in RBI.

       Grounds for the First Appeal:
       Information not provided U/s 8(1)(j).

       Order Of the First Appellate Authority:
       Ordered CPIO to revisit the queries of the Appellant and furnish information about the successful
       candidates.

       Ground of the Second Appeal:
       No information received regarding the queries.

       Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Moti Chand Prasad on video conference from NIC-Varanasi Studio;
Respondent: Mr. T. B. Satyanarayan, PIO & General Manager on video conference from NIC-

Mumbai Studio;

The PIO states that information regarding query-1 is not available since it has been destroyed
as per the record retention schedule. The PIO has provided the marks of the successful candidates as
per the order of the FAA. But has not provided marks of the unsuccessful candidates claiming
exemption under Section 8(1)(j) of the RTI Act. The Commission is not able to appreciate how marks
of successful candidates can be held not to be covered by exemption under Section 8(1)(j) whereas the
marks of unsuccessful candidates are considered to be exempted under Section 8(1)(j). The
Commission also rules that marks of candidates who appear for exams cannot be held to invasion on
the privacy of an individual as defined under Section 8(1)(j) of the RTI Act. The information is
personal but is generated in the course of the public activity and the marks of the individual candidates
cannot be considered to be invasion on the privacy of an individual.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information on query-2 regarding the marks
obtained by the unsuccessful candidates to the Appellant before 05 October 2011.
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
13 September 2011
(In any correspondence on this decision, mention the complete decision number.) (D J)