Central Information Commission Judgements

Mr. Sushil Kumar vs Union Public Service Commission on 13 January, 2011

Central Information Commission
Mr. Sushil Kumar vs Union Public Service Commission on 13 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000156­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                               13 January 2011


Date of decision                     :                               13 January 2011



Name of the Appellant                :   Shri Sushil Kumar
                                         Assistant Manager, 11th Floor, 
                                         Shipping Corporation of India,
                                         245, Madame Cama Road, Mumbai.


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 present in person.

        On behalf of the Respondent, Shri S. Kanappan, DS was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Mumbai studio of the NIC. The Respondent was present in our 

chamber. We heard their submissions.

3. The Appellant had sought eight items of information in all concerning the 

interview and  selection to the  post  of  Assistant Director  in  the office  of  the 

Registrar  General.  Although  the  CPIO  had  provided  the  desired information 

CIC/WB/A/2010/000156­SM
against  the  first  seven  queries,  he  had  declined  to  disclose  the  information 

regarding   the   individual   candidates   on   the   ground   that   it   was   personal 

information and was therefore exempt under Section 8(1) (j) of the Right to 

Information (RTI) Act.

4. We find the plea taken by the CPIO not tenable. If the authorities chose 

to   invite   some   candidates   for   interview   on   the   basis   of   meeting   certain 

benchmarks in terms of their qualification and work experience, the information 

regarding that cannot be any longer classified as personal information. For the 

sake of transparency, it is essential that the benchmark fixed by the authorities 

for inviting candidates for the interview should be disclosed. Other such details 

as   their   educational   qualification   and   work   experience   etc   should   also   be 

disclosed if these are part of the required bench mark. Therefore, we direct the 

CPIO to provide to the Appellant within 10 working days from the receipt of this 

order the list of the candidates invited for the above interview along with the 

educational   qualification   and   work  experience   of   each   of   those   candidates, 

provided these form part of the bench mark fixed for inviting candidates for 

interview.

5. The appeal is disposed off accordingly.

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

(Satyananda Mishra)
Chief Information Commissioner

CIC/WB/A/2010/000156­SM
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/2010/000156­SM