Central Information Commission Judgements

Mr. Ramanathan C S Advocate vs Union Public Service Commission on 12 January, 2011

Central Information Commission
Mr. Ramanathan C S Advocate vs Union Public Service Commission on 12 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2009/001012­SM
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                     :                             12 January 2011


Date of decision                    :                             12 January 2011


Name of the Appellant               :   Shri Ramanathan C S
                                        Advocate, M M Building,
                                        Kalabhavan Road, Ernakulam North,
                                        P O Cochin, Kerala.


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 C.L. Guleria, Under Secretary & CPIO,

(ii) Shri Rameswar Dayal, Joint Secretary & AA,

(iii) Shri Naresh Kaushik, Advocate,

(iv) Ms. Joymoti, Advocate

Chief Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed

Elements of the decision:

CPIO is directed to provide information.  

2. We heard this case through video conferencing. In spite of notice, the 

CIC/WB/A/2009/001012­SM
Appellant was not present. The Respondents were present in our chamber. We 

heard their submissions.

3. The Appellant had wanted to get a list of all the candidates along with 

the   categories   under   which   they   had   been   selected   who   had   been   finally 

recommended for appointment to Electrical Engineering group based on the 

Engineering   Services   Examination   conducted   in   June   2008   and   the 

interview/personality test conducted in May 2009. He had also wanted to get 

the   marks   secured   by   those   candidates   both   in   the   written   test   and 

interview/personality test. The CPIO had refused to disclose the information by 

claiming exemption under Section 8(1) (j) of the Right to Information (RTI) Act. 

The Appellate Authority has also endorsed this decision. 

4. During the hearing, the Respondents reiterated the same argument and 

submitted   that   such   information   was  personal   in   nature   and   should   not   be 

disclosed.   We   however   do   not   agree   with   this   line   of   argument.   We   have 

consistently held that several details about the successful candidates in any 

selection process should be disclosed in the public domain. If a candidate is 

found successful in a selection process leading to his appointment to the post 

under   the   Government,   such   details   about   him,   especially   those   attributes 

which constitute the basic eligibility criteria for the selection, can no longer be 

classified  as  personal  information.  In   other  words,  if   a   candidate  would  not 

possess those attributes, he would not be selected in the first place. To ensure 

transparency in the selection process, it is essential that such attributes are 

widely disseminated. We do not find anything personal about the information 

sought by the Appellant in this case.

4. Therefore,  we  direct  the  CPIO  to   disclose  to   the  Appellant  within  15 

working days from the receipt of this order a complete list of all the candidates 

CIC/WB/A/2009/001012­SM
recommended for appointment to the Electrical Engineering group based on the 

examination   mentioned   above   during   2008/2009   including   the   category   to 

which   they   belonged   and   marks   they   received   in   the   written   test   and   the 

interview/personality test, separately.

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

6. 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/2009/001012­SM