Central Information Commission Judgements

Ms.M.Sree Devi vs Bsnl, Hyderabad on 13 April, 2009

Central Information Commission
Ms.M.Sree Devi vs Bsnl, Hyderabad on 13 April, 2009
             Central Information Commission
                                                             CIC/AD/A/09/00223

                                                               Dated April 13, 2009

Name of the Applicant                   :   Ms.M.Sree Devi

Name of the Public Authority            :   BSNL, Hyderabad


Background

1.    The Applicant filed a RTI application dt.14.7.08 with the CPIO, BSNL,
      Hyderabad. She requested for copies of her evaluated answer sheets of LDCE
      Group.B from JTO to SDE held on 15.7.07.        The CPIO replied on 14.8.08
      denying the information u/s 8(1)(g) stating that disclosure of evaluated
      answer sheets would render the system of conduction of examinations
      unworkable in practice. Also, the disclosure will endanger the life or physical
      safety of the persons associated with the examination process. Not satisfied
      with the reply, the applicant filed an appeal dt.8.9.08 with the Appellate
      Authority reiterating her request for the information. The Appellate Authority
      replied on 13.10.08 stating that :
      i)        Every year BSNL conducts various departmental / direct recruitment
      examinations involving thousands of candidates.      A common procedure is
      being followed for conduction of all the examinations based on the BSNL
      recruitment rules. It is pertinent to mention that the examination process is
      executed entirely within the organization.        Departmental officers are
      nominated as paper setters as well as examiners in addition to their normal
      duties.
      ii)       Most of the examinations are descriptive in nature giving scope for
      variations in the allocation of marks.   The disclosure of answer sheets will
      result in challenging of such variations in the Hon'ble Court of Law. Due to
      these reasons, officers are not willing to volunteer as examiners. Since it is
      not possible to isolate the identity of the examiner from the answer sheets,
      they are feeling insecure about their life or career due to apprehensions of
      litigations raised in the evaluation of answer sheets.    Moreover, when the
      evaluated answer sheets are challenged in courts, the entire recruitment
      process comes to a halt until the decision is given by the court. This results
       in deficiency of man power which subsequently hampers the developmental
      activities of the organization.


      Aggrieved with the reply of the Appellate Authority, the applicant filed a
      second appeal dt.nil before the CIC.


2.    The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
      hearing for April 13, 2009.


3.    Both the Appellant and the Respondent were absent during the hearing.
.

Decision

4. Taking recourse to the decision of the Commission dated 16.4.07 in appeal
nos.CIC/WB/A/2006/00469 and 00394, CIC/OK/A/2006/00266/00058/00066
&00315 Rakesh Kumar Singh & Ors vs. Lok Sabha Secretariat, the
Commission directs the CPIO to provide a certified copy of the answer sheet
as sought in the RTI application, after ensuring that the life of the examiner,
supervisor or any other person associated with the process of examination is
not endangered by severing all parts of the answer sheets which give away
the identity of such individuals. The information is to be provided within 15
working days of receipt of this Order.

4. The CPIO is also directed to provide, in future, copies of evaluated answer
sheets of competitive/promotional exams to RTI applicants seeking such
information after severing as explained above (under Section 10(1)) that part
of the information which is exempt from disclosure (as explained in para no.

4) .

5. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar
Cc:

1. Ms.M.Sreedevi
H.No.3-45/A, Flat No.303
Krishna Kunjam Apartments
Hanuman Nagar
Chaitanyapuri
Hyderabad 500 060

2. Mr.M.Diwakar
The ACPIO &
AGM (Legal)
Bharat Sanchar Nigam Limited
O/o Chief General Manager Telecom
A.P.Circle
Hyderabad 500 001

3. The Appellate Authority &
The Chief General Manager
Bharat Sanchar Nigam Limited
O/o Chief General Manager Telecom
A.P.Circle
Hyderabad 500 001

4. Officer in charge, NIC

5. Press E Group, CIC