Central Information Commission Judgements

Mr.Kailash Chand Gupta vs Department Of School Education … on 5 April, 2011

Central Information Commission
Mr.Kailash Chand Gupta vs Department Of School Education … on 5 April, 2011
             Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

            Appeal : No. CIC/DS/A/2010/001713  

 Appellant /Complainant       :      Sh. Kailash Chand 
Gupta, Jaipur
Public Authority              :     Central Board of 
Secondary Education,
                              Delhi ( Sh. G.L. Mittal, 
Dy.Secy.,CPIO)

Date of Hearing               :      05 April 2011
Date of Decision              :      05 April 2011
Facts

:­ 

1. Shri   Kailash   Chand   submitted   RTI   application 
dated   31   May   2010   before   the   CPIO,   CBSC,   Delhi 
requesting   for   information   pertaining   to   OMR   sheet 
and model answer sheet for AIEEE exam 2010 in respect 
of  his son Geet Gupta. The CPIO denied disclosure of 
information   in   his   order   dated   2   July   2010   on   the 
grounds that disclosure did not serve a larger public 
interest   and   also   informed   that   AIEEE   answer   sheets 
are machine treated with extreme care and repeatedly 
scrutinised   and   that   there   is   no   provision   for 
rechecking/re­evaluation   of   the   answer   sheets   and 
relied on Commission’s judgment dated 23 April 2007.

2. Applicant   preferred   appeal   dated   to   July   2010 
before   the   first   appellate   authority   in   which   he 
stated   that his  son had  expected   263 marks  but  that 
the  board  had awarded  him only  208  marks  because  of 
which his son has suffered shock and is in depression 
since the declaration of the results.

3. Vide   order   dated   16   July   2010,   FAA   upheld   the 
order   of   the   CPIO   but   informed   the   appellant   that 
even   though   there   was   no   provision   for   rechecking, 
after   taking   approval   of   the   Competent   Authority   of 
the Board the answer sheet in respect of roll number 
2620   4874   has   been   rechecked   and   the   marks   obtained 
by the candidate are found to be correct.

4. Not   being   satisfied   by   the   above   orders   the 
appellant   preferred   second   appeal   before   the 
Commission. The matter was heard today. Appellant was 
present   at   Jaipur   and   heard   through 
videoconferencing.   Respondent   was   present   in   person 
as   above.   Appellant   repeated   that   as   per   their   own 
calculation   in   consultation   with   experts,   his   son 
should   have   been   awarded   higher   marks.   Respondent 
submitted   copy   of   re­evaluation   sheet   before   the 
Commission   as   proof   of   the   fact   that   as   a   special 
case the answer sheet of the appellant’s son had been 
rechecked.   He   however   reiterated   that   as   per   the 
existing rules and on the basis of earlier decisions 
of   the   Commission,   there   was   no   provision   for 
providing   copy   of   OMR   answer   sheet   of   the   model 
answer sheet to the appellant.

Decision notice

5. After   hearing   both   parties,   Commission   notes 
that respondent has confirmed that evaluation of the 
0MR answer sheets is carried out through computerized 
process and not manually. It is also established   as 
per the decision of the CIC in Rakesh Kumar Singh Vs 
Harish Chander that where OMR sheets are used, as in 
the present case, the disclosure of evaluated answer 
sheet   was   “unlikely   to   render   the   system   unworkable 
and as such the evaluated answer sheets in such cases 
will be disclosed and made available under the Right 
to   Information   Act   unless   providing   such   answer 
sheets would involve an infringement of copyright as 
provided for under section 9 of the RTI Act”.  

6. To press his point, appellant has relied on the 
judgement of  S. Muralidhar, J in W.P (C) 751 of 2011 
and CM Appl 1598/2011 filed in Delhi High Court  which 
upheld   the   order   of   the   Central   information 
Commission   dated   23   December   2010     in   which 
Commission directed   CPIO of the Indian Institute of 
Technology,   Delhi   to   provide   the   mark   sheet   to   the 
appellant. Through its order the Court has ruled that 
“the   evaluation   of   the   ORS   is   carried   out   through  
computerized   process   and   not   manually,   the   question  
of   there   being   a   fiduciary   relationship   between   the  
IIT   and   the   evaluators   does   not   arise…..   and   no  
prejudice   can   be   caused   to   the   IIT   by   providing   a  
candidate   a  photocopy   of   the   concerned   0RS.  This   is  
not information being sought by a third party but by  
the   candidate   himself   or   herself.   The   disclosure   of  
such   photocopy   of   the   0RS   will   not   compromise   the  
identity   of   the   evaluator,   since   the   evaluation   is  
done through a computerized process.”

7. The   Court   also   dismissed   the   argument   that   if 
the impugned orders of the CIC are sustained it would 
open   a   “floodgate”   of   such   applications   by   other 
candidates   as   a   result   of   which   the   entire   JEE   and 
GATE   would   “collapse”   on   the   grounds   that   the 
apprehension is exaggerated.

8. In   keeping   with   the   spirit   and   tone   of   the 
aforementioned   judgment,   Commission   directs   the   CPIO 
to provide a copy of the OMR answer sheet and model 
answer key as sought by the appellant within one week 
of receipt of the order. 

9. Commission invites attention of the Chairman, 
CBSE to the fact that in the new milieu which favours 
transparency in actions of public authorities, the 
board should revisit this issue in the light of the 
fact that the IIT’s and two universities – Rajasthan 
and Himachal Pradesh – have taken decision to place 
on their websites the OMR answer sheets of the 
candidates along with the model answer sheet in the 
interest of fairness and transparency in the 
examination system.

  

 (Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 011­26105027

Copy to:­

1. Shri Kailash Chand Gupta
S­172, Shopping Centre
Mahesh Nagar, Jaipur­302015

2. The CPIO
The Central Board of Secondary Education
PS­1­2, Institutional Area, 
I.P. Extension, Patparganj, 
Delhi­110092

3. The Appellate Authority
The Central Board of Secondary Education
PS­1­2, Institutional Area, 
I.P. Extension, Patparganj, 
Delhi­110092 
 

4. The Chairman
The Central Board of Secondary Education
PS­1­2, Institutional Area, 
I.P. Extension, Patparganj, 
Delhi­110092