Central Information Commission Judgements

Mr. M. A. Khan vs Jamia Millia Islamia on 11 November, 2009

Central Information Commission
Mr. M. A. Khan vs Jamia Millia Islamia on 11 November, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2009/002332/5469
                                                            Appeal No. CIC/SG/A/2009/002332
Relevant Facts

emerging from the Appeal:

Appellant : Mr. M. A. Khan,
Chief Manager (Works), National Small
Industries Corporation,
NSIC Bhawan Okhla Industrial Estate,
New Delhi- 110020

Respondent : Prof. Mini Thomas
Public Information Officer
Jamia Millia Islamia,
Maulana Mohammed Ali Jauhar Marg,
New Delhi- 110025.


RTI application filed on             :       08/06/2009
PIO replied                          :       07/07/2009
First appeal filed on                :       10/07/2009
First Appellate Authority order      :       No order
Second Appeal received on            :       24/08/2009
Date of Notice of Hearing            :       12/10/2009
Hearing Held on                      :       11/11/2009

Information Sought (on the basis of admission test for Senior Secondary nSchool for Class 1).

a) The list of marks obtained by successful candidates (including wait list candidates).

b) Marks obtained by Smt Anam Khan (Roll No 1028, form No 668) and a copy of the
answer sheet.

Reply of PIO
Copy of results of selected and waitlisted candidates enclosed.

First Appeal:

Unsatisfactory information provided by the PIO.

Order of the FAA:

No order.

Ground of the Second Appeal:

Unsatisfactory information provided by the PIO and no order given by FAA.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. M. A. Khan;

Respondent: Prof. Mini Thomas, Public Information Officer;

The Appellant had been given the information he has sought except the photocopy of
answersheet of his daughter. The PIO states that this was done since they believe the full bench
of the Commission has ruled that Universities and bodies of this nature and Examining bodies
which conduct examinations for very large number of students need not give photocopies of
answersheets under the RTI Act. Whereas it is true that there is such a decision of the
Commission it applies to examinations where a very large number of students appear and this
ruling has been given based on the reasoning that such bodies would file it difficult to provide
the answersheets. In the instant case the answersheet in question in one which was for an
entrance to a school and a number of candidates would be very small. In view of this the
Commission’s full bench decision will not apply to this case.

Decision:

The Appeal is allowed.

The Photocopy of the answersheets will be provided to the Appellant before 30 November 2009.

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
11 November 2009

(In any correspondence on this decision, mention the complete decision number.)(RR)