Central Information Commission Judgements

Mr. Harsheet Pal Singh Ratra vs Guru Gobind Singh Indraprastha … on 24 December, 2009

Central Information Commission
Mr. Harsheet Pal Singh Ratra vs Guru Gobind Singh Indraprastha … on 24 December, 2009
                     CENTRAL INFORMATION COMMISSION
                      Club Building, Opposite Ber Sarai Market,
                        Old JNU Campus, New Delhi - 110067.
                                Tel: +91-11-26161796

                                                      Decision No.CIC/SG/A/2009/002551/6072
                                                            Appeal No. CIC/SG/A/2009/002551

Appellant                                    :       Mr. Harsheet Pal Singh Ratra
                                                     C-132, Pandav Nagar,
                                                     Opp. Mother Dairy Plant,
                                                     Delhi-110092

Respondent                                   :       Mr. Pankaj Aggarwal
                                                     Public Information Officer & ADRP
                                                     Guru Gobind Singh Indraprastha
                                                     University, Kashmere Gate,
                                                     Delhi-110403

RTI application filed on                     :       16/04/2009
PIO replied                                  :       12/05/2009
First Appeal filed on                        :       26/05/2009
First Appellate Authority order              :       18/06/2009
Second Appeal Received on                    :       31/10/2009
Notice of Hearing Sent on                    :       24/11/2009
Hearing Held on                              :       24/12/2009

Information sought:
Appellant requested for supply of photocopy of answer sheet in respect of exam held on
16/12/2008 for 5th Sem of B.Tech for Communication Circuits and Systemt-2 for which result
was declared on 02/04/2009.

PIO's Reply:
PIO replied that there is no provision to provide the photocopy of the answer sheets.
Grounds for First Appeal:
Unsatisfactory reply.
Appellant requested to check whether all the sheets of his questions answer sheets were intact as
he had attempted all necessary questions. He requested to check whether marks awarded to him
as per reply furnished by him during the examination.

Order of the First Appellate Authority:
FAA stated that request of the Appellant for showing the Answer Sheet cannot be acceded to as
per the policy of the University. However, Controller of Examinations has been directed to give
patent hearing to the Appellant and the Appellant was at liberty to file rechecking of the paper as
per procedure of the Examination division.

Grounds for Second Appeal:
Result of re-checking is still awaited.
 Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Harsheet Pal Singh Ratra;

Respondent: Mr. Ajay Kumar, Section officer on behalf of Mr. Pankaj Aggarwal, PIO&ADRP;

The appellant 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.

Therefore this bench is not able to order that the answersheets be disclosed. Before parting with
the matter the Commission notes that the FAA Mr. B.P.Joshi and Registrar of the University had
suggested that the appellant file for rechecking of the paper. The appellant claims he had paid
Rs300/- for rechecking of the paper but no rechecking has been done so far. The Commission
desires that the PIO looks into this matter and takes appropriate action.

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
24 December 2009
(In any correspondence on this decision, mention the complete decision number.)Rnj