Central Information Commission Judgements

Dr.Jayaprakash P vs Ministry Of Health And Family … on 23 July, 2010

Central Information Commission
Dr.Jayaprakash P vs Ministry Of Health And Family … on 23 July, 2010
                               Central Information Commission

                                                                                                      CIC/AD/C/2010/000143
                                                                                                          Dated July 23, 2010



Name of the Applicant                                       :     Dr.Jayaprakash


Name of the Public Authority                                :     National Board of Examinations



Background

1. The   Applicant   filed   an   RTI   application   dt.15.5.09   with   the   PIO,   NBE,   New  Delhi   seeking   some 

information  The PIO replied on 1.6.09.  The information sought and reply provided thereto are given 

below:

S.No. Information Sought Reply provided

1. Details of pediatric theory results conducted by  Centre wise theory result of final examinations 
National Board in SRMC and RI Centre, Porur,  in   any   subject   were   not   prepared   and 
Chennai   between   2002   Dec.   to   Dec.2007  maintained in the database.
categorically as below:

­  2002 Dec.

­  2003 Jun, Dec. and upto 2007 Jun, Dec.

­   Total   number   of   candidates   during   each 
aforementioned session separately and number 
of candidates passed
­   Pass   results   categorized   institute   wise   with 
specification   of   the   name   of   the   institute   and 
percentage of candidates passed in first attempt

2. Name   of   the   examiner   who   has   evaluated  The   name   of   the   examiners   cannot   be 
theory papers between 2005 June to Dec.2007 disclosed.  However, it may be noted that there 
is a panel of four examiners who are assigned 
the   task   of   assessment   of   the   theory   answer 
sheets and each examiner evaluates only one 
set of answer sheets.

3. List   of   elected   Board   members   for   Pediatric  There   are   no   elected   Board   members   for 
specialty between 2005 June to Dec.2007 Pediatrics Specialty

4. Answer  paper  key   for   theory  exam,  pediatrics  The desired information is not available.

during Dec.2007

5. The reason for not publishing the theory results  The   result   of   eligible   candidates   of   theory 
as   a   list   of   pass   candidates   as   done   before  examination is published as Pass/Fail.  The list 
2006. of passed candidates is displayed on the notice 
board   of   NBE   office.     The   result   of   all   the 
candidates   is   also   displayed   on   the   NBE 
website   for   electronic   dissemination   of   the 
information.     Letters   are   issued   to   the   ‘pass’ 
candidates   to   appear   for   the   practical 
examination.     The   ‘fail’   candidates   are   also 
issued ‘fail’ letters.

Not satisfied with the reply, the Applicant filed a complaint dt.27.6.09 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 23, 

2010.  

3. Capt. K.Paul James, PIO and Dr.Rakesh Gosain, Advocate represented the Public Authority.

4. The Complainant was present along with Dr.Amudini. during the hearing.

Decision

5. During the hearing the Appellant reiterated his contentions as given in an affidavit dated   23.7.10 

which he submitted to the Commission during the course of the hearing. The Paras 2 and 3 of the 

affidavit which are of relevance to the present case are  reproduced below:

2…….. Following this I made a personal representation to the Board seeking remedy but the Board  

relied upon their statute and finally with no other remedy I approached the court of law for justice  

where I got a favourable judgement to inspect his answer sheets and know my marks, based on  

arbitrariness, not allowing the candidate to know his previous performance and if aggrieved can work  

up for revaluation.   After great efforts to overcome their denial to show my papers, inspection was  

allowed with great caution.  I was shocked after inspection due to following facts:


       •         Disparity between expected and scored mark of about 40%

       •         Presentation   of   evaluated   papers   for   inspection   -   masking   the   vital   areas   like   his  

                 Registration number, signature of examiner

       •         Peculiar way of markings shaking our faith

       •         Peculiar behaviour of board faculties

Hereby I conclude and infer that my papers were not evaluated at all.  The board has exploited the  

power of statute and fiduciary relationship between a candidate and them, while contesting in the  

court made some markings on my paper without any basis and produced it in the court describing  

that all questions are scored without omission and pleaded for disposal of writ petition.

3. Strongly aggrieved with the evaluation of my answer papers, again I filed a writ to get my  

copy of answer sheets so as to work up for the revaluation of the same.  For supporting documents I  

filed RTI application asking for

• Copy of answer sheet

• Results of candidate who attended the exams in Peadiatrics from Chennai Centre, i.e. result  

compilation sheet

• Transcription sheet of my papers

• Name of examiners

• Answer key/best scored paper

6. He requested the Commission to consider review of the answer sheets by a subject expert in the 

presence of the Commissioner and pleaded that to be able to argue their case further in the High Court  he be 

provided with the answer sheets which had been denied by the NBE. He also requested at one stage that the 

Commission direct the NBE to reassess the answer sheets as  he believes that  marks have been tampered 

with since   while inspecting the answer sheets as ordered by the Court, he had noticed that while marks 

transferred to the jacket had been reduced, the marks inside remained higher by 2 marks. The Respondent 

from NBE stated that while copies of answer sheets cannot  be furnished to the Complainant in view of the Full 

Bench decision of CIC, he is willing to facilitate counseling of the Complainant by an expert at Chennai so that 

he can do well if he decides to appear again for it. 

7. The Commission after hearing both sides noted that the Complainant had already approached the 

Madras High Court with a Writ Petition in October 2009 requesting for reevaluation of his answer sheet and for 

the Court’s directions to the Respondents to provide copies of answer sheets  of papers 1 to 4 in DNB and 

holds that the law should be allowed to take its course and that any interference by the Commission at this 

stage is not justified since the  information being sought by the Complainant is the very same information on 

which the court is relying upon to give its judgment with respect to its disclosure.

8. The Commission   based on the discussions held directs the PIO, NBE to provide   a copy of the 

theory results   of final examinations  in whatever form they are available after severing information 

that is exempt under Section 8(1) of the RTI Act. As agreed to the Respondent may also provide the 

details of counseling that can be offered to the Complainant at Chennai. Information to be provided 

by 25 August, 2010. The appeal is accordingly disposed of. 
   

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Dr.Jayaprakash P.

House No.1/663
17th Street
Balaganesh Nagar
Redhills
Chennai

2. The PIO
National Board of Examinations
PSP Area
Sector­9, Dwarka
New Delhi

3. Officer incharge, NIC

4. Press E Group, CIC