CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2009/002993/6311
Appeal No. CIC/SG/A/2009/002993
Appellant : Ms. Vandana Gupta
2-CH-13, Vigya Nagar,
Kota,
Pin-324005
Respondent : Prof. Avtar Singh
Public Information Officer
National Council of Educational -
Research and Training,
Sri Aurobindo Marg,
New Delhi-110016
RTI application filed on : 21/08/2009
PIO replied : 18/09/2009
First Appeal filed on : 28/09/2009
First Appellate Authority order : Not mentioned
Second Appeal Received on : 26/11/2009
Notice of Hearing Sent on : 07/12/2009
Hearing Held on : 07/01/2010
Appellant sought following information pertaining to National Talent Search (NTFS)
Examination stage 1 conducted by various states for class VIII students:
S.No Information Sought PIO's Reply
1. The analysis report of corrections/ NCERT does not carry out analysis of
mistakes for the NTS Examination corrections/mistakes at the state level
paper (Stage 1) conducted by examination conducted by various states/UTs.
motioned state in the last there years
(2006-09).
2. The copy of the papers and answer Copies of the question papers and answer keys
keys conducted by the above conducted by the states for the last three years,
mentioned states in the last years mentioned in Appellant's letter, could be
(2006-09) procured from the respective states/UTs. The
addresses and telephone Nos of Liaison
Officers of all the sates/UTs are available on
the website "www.ncert.nic.in"
Grounds for First Appeal:
Unsatisfactory reply.
Regarding point no. 2, Appellant had to say that NCERT done the analysis of paper conducted
by Gujarat.
Order of the First Appellate Authority:
Not enclosed.
Grounds for Second Appeal:
Unsatisfactory reply, first appeal not heard.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Nilesh Gupta on behalf of Ms. Vandana Gupta;
Respondent: Prof. Avtar Singh, Public Information Officer;
The PIO has stated that the public authority do not have a specific analysis of
correction/mistakes. The appellant pointed out that one report of 2008 analysis did carry this as
part of the over all qualitative analysis. After this the PIO has provided the qualitative analysis
report of the year 2008. The PIO has stated that they do not obtain the papers and answer keys to
the exams conducted by the States and hence do not have these. The Appellant claims the
qualitative analysis shows that the number of mistakes is very high whereas the respondent states
this is not the case. The Commission directs that as part of Section-4 compliance the NCERT
will ensure that the qualitative analysis report is put up on the website.
Decision:
The appeal is allowed.
The information has been provided.
The Commission directs the PIO to ensure that as part of Section-4 compliance the
NCERT will ensure that the qualitative analysis report is put up on the website before 30 January
2010. A compliance report will be sent to the Commission before 05 February 2010.
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
07 January 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj