Central Information Commission Judgements

Mr. Mahesh Kumar Mittal vs Ministry Of Hrd on 3 December, 2008

Central Information Commission
Mr. Mahesh Kumar Mittal vs Ministry Of Hrd on 3 December, 2008
                       CENTRAL INFORMATION COMMISSION
                          Room No. 415, 4th Floor, Block IV,
                         Old JNU Campus, New Delhi -110066.
                                Tel: + 91 11 26161796

                                                  Decision No. CIC /OK/A/2008/00309/SG/0380
                                                            Appeal No. CIC/OK/A/2008/00309/

Relevant Facts

emerging from the Appeal

Appellant : Mr. Mahesh Kumar Mittal,
Kund Mohalla, Rajgarh Alwar,
Rajasthan.

Respondent 1 : Mr. M.M.S.Anand &
Public Information Officer under RTI
Act 2005,
Ministry of HRD,
Birla Institute of Technology & Science,
Pilani, Rajasthan.


RTI application filed on               :       22/10/2007
PIO replied                            :       26/10/2007
First appeal filed on                  :       15/11/2007
First Appellate Authority order        :       Not mentioned.
Second Appeal filed on                 :       04/12/2007

Information Sought :

The Appellant had filed an application requesting to remove the Discrimination of Pre-
Engineering/Medical Exams of JEE, AIEEE, AIMPT, and AIIMS. The Appellant had stated that it is
unfair to conduct the Pre-Engineering/Medical Exams in English language only. Why the exams not
conducted in both English & Hindi.

The PIO replied:

The PIO had been replied that “This is informed to you that medium of instruction at BITS is English
and the candidates applying for the admission to BITS should have adequate in English. Therefore,
the Computer Based Online Test for the admission to integrate first degree programmes at BITS
(BITSAT) is held in English.”

The First Appellate Authority Ordered:
Not Mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Absent
The appellant is insistent that the BITS Pilani must conduct its entrance exams in Hindi. This
is not a request for any information but is in the nature of a demand. There is nothing
sustainable in the appeal.

Decision:

The appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties

Shailesh Gandhi
Information Commissioner
3 December, 2008

(Any correspondence on this decision, mention the complete decision number.)