Central Information Commission Judgements

Mr. Abbas Alibaig vs U.G.C on 5 February, 2011

Central Information Commission
Mr. Abbas Alibaig vs U.G.C on 5 February, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796
                                                    Decision No. CIC/SG/A/2010/000604+000689/11302
                                                            Appeal No. CIC/SG/A/2010/0006040+00689

Relevant Facts

emerging from the Appeal

Appellant : Mr. Abbas Ali Baig
C/o Ali Baig & Sons,
26 – Poloview Srinagar,
Kashmir J & K State 190001

Respondent : Mrs. Raj Kumari
Public Information Officer & Under Secretary
University Grants Commission
Bahadur Shah Zafar Marg,
New Delhi-110002.


RTI application filed on             :        09/06/2009
PIO replied                          :        06/10/2009
First appeal filed on                :        09/11/2009
First Appellate Authority order      :        not ordered
Second Appeal received on            :        19/01/2010
Notice of Hearing sent on            :        27/12/2010
Hearing held on                      :        05/02/2011

In reference to NET exams held on 28.12.2008. student roll no. 2100319 at test centre 31
S. No. Information Sought in RTI dated Reply of the PIO
28/07/2010

1. OMR sheet of paper I and II There is no provision finalized

2. Answer paper of paper III There is no provision finalized

3. Mark sheet The marks secured by you are under
P I – 58, P II – 48, P III – 56

4. Answer paper II of any student who There is no provision finalized
qualified and has secured marks between
90 and 110

5. Revaluation of paper No provisions of revaluation

First Appeal:

The information was framed by the PIO after a period of 4 months and the framed information was
casually done and not according to the asked information.

Order of the FAA:

Not ordered.

Ground of the Second Appeal:

The Appellant is aggrieved with the information supplied by the PIO. He believes the same is incomplete
and incorrect
Relevant Facts emerging during Hearing:
The following were present:

Appellant: Absent;

Respondent: Mrs. Raj Kumari, PIO & Under Secretary; Mr. J. L. Pahwa, Consultant;
The Respondent states that he has given the marks south by the Appellant but has not provided the copy
of the answersheet. A Full of the Commission in Complaint No. CIC/WB/C2006/00223;Appeal Nos.
CIC/WB/A/2006/00469; & 00394 ; and Appeal Nos. CIC/OK/A/2006/00266/00058/00066/00315 dated
23/04/2007 has decided that the Universities and bodies which conduct examinations for a very large
number of candidates need not provide photocopies of the answersheets. In view of this the denial of
information of the answersheet by the PIO is upheld.

Decision:

The Appeal is disposed.

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
05 February 2011
(In any correspondence on this decision, mention the complete decision number.)(GJ)