Central Information Commission Judgements

Mr. Debarya Dutta vs Indian Institute Of Technology … on 6 November, 2009

Central Information Commission
Mr. Debarya Dutta vs Indian Institute Of Technology … on 6 November, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                 Decision No. CIC/SG/C/2009/001128/5391
                                                   Complaint No. CIC/SG/C/2009/001128

Relevant Facts

emerging from the Complaint:

Complainant                        :      Mr. Debarya Dutta
                                          K3/44, H.S.Road,
                                          Near Telco Club, Telco Colony,
                                          Jamshedpur - 831004,
                                          Jharkhand.

Respondent                         :      Mr. D. Boro
                                          Public Information Officer &
                                          Asst. Registrar (SA)

Indian Institute of Technology – Guwahati
Guwahati – 781039 (Assam)

RTI application filed on : 28/05/2009
PIO replied : 18/06/2009
First appeal filed on : Not Appealed
Complaint received on : 06/08/2009
Notice Issued on : 19/08/2009

The Compliant had sought information regarding his IIT registration no. 5052272 and
application form no. 9519905.

S. No Information Sought Reply of the PIO

1. Subject and paper wise details of The subject wise cut off marks for ranking in
number and total marks scored. JEE – 2009, minimum cut off marks for

2. Details of cut off for each subject admission to IITs and the marks obtained by
and the aggregate cut – off mark. JEE – 2009 candidates will be available in the
JEE Website from 01/08/2009.

3. Details of modalities/guidelines of Section 12 of the information Brochure of JEE
marking. – 2009 was self explanatory which stated “The

4. Request to show all the answer machine-graded optical response sheets (ORS)
scripts. are graded and scrutinize with extreme care.

There was no provision for regarding and
retotalling. No photocopies of the machine-
gradable sheets will be made available. No
correspondence in this regard will be
entertained. Performance card will not be sent
to the candidates. However, candidates will be
able to view their marks from the IIT website.

5. Time limit for which the answer Answer-scripts of JEE, except those which had
sheets are kept under custody of entered litigation were destroyed after six
said institute and time when those months for the examination with approval of
answer sheets are destroyed after the Joint Admission Board.
the examination.

6. Request to not destroy the papers
related to the queries of the RTI
Application.

Ground for First Appeal:

Not appealed.

Ground for Complaint:

Unsatisfactory and incomplete information received from the PIO.

Submission received from the PIO:

(In response of complaint notice issued on 19/08/2009)
The PIO vide letter dated 09/09/2009 informed the Commission that the he had replied to the
RTI Application within the stipulated time.

Relevant Facts emerging during Hearing:

The following were present:

Complainant : Mr. Debarya Dutta;

Respondent : Mr. B.K.Sharma on behalf of Mr. D. Boro PIO & Asst. Registrar (SA);

The Complainant wants a photocopy of his answersheet. This is covered by a Full Bench
Decision of the Commission in Appeal Nos. CIC/WB/A/2006/00469; & 00394 on 23 April 2007
in which it has been decided that Universities and Examining bodies of this nature need not
provide photocopies of the answersheets. The clear spirit of this order is that answersheets of
examination conducted by Universities and examining bodies like JEE are not to be disclosed. In
view of this, this Commission is not able to order disclosure of the answersheet.

The Commission has requested for review of the earlier bench decision. In view of this the
Commission orders the PIO to ensure that the Appellant’s answersheet is not destroyed for a
period of 5 years.

Decision:

The Complaint 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
06 November 2009

(For any further correspondence in this matter, mention the file no. mentioned above) (GJ)