CENTRAL INFORMATION COMMISSION
Room no.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110 066.
Tel : + 91 11 26161796
Decision No. CIC /OK/A/2008/00562/SG/0433
Appeal No. CIC/OK/A/2008/00562/
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Mahesh Kumar Mittal,
Kund Mohalla,
Rajgarh, Alwar,
Rajasthan - 301408.
Respondent 1 : Mr. K.P. Singh,
Joint Secretary/PIO,
Ministry of HRD, UGC,
Bahadur Shah Zafar Marg,
New Delhi- 110002.
RTI filed on : 07/12/2007
PIO replied : 01/01/2008
First appeal filed on : 14/01/2008
First Appellate Authority order : 15/02/2008
Second Appeal filed on : 25/02/2008
Information Sought:
The appellant had sought information regarding the non-transparency, unfairness in some
open state pre-medical/ engineering exams conducted by some private bodies & deemed
Universities. In relation to this issue he has asked the following 2 questions:
1) What action has been taken so that the correct candidates are appointed in the pre-
medical and engineering exams?
2) How can the standards of the University education be maintained in India if there is
the failure to provide University education to a deserving candidate?
The PIO’s Reply:
The PIO in its reply said that the UGC has no role to play in the entrance examinations
conducted by the states. As far as deemed Universities are concerned admission shall be
made on all India basis through a common entrance test. The appellant found the reply of the
PIO as unsatisfactory, so filed an appeal. The First Appellate Authority through its decision
informed the appellant that the UGC was in the process of finalizing the regulations on the
deemed Universities and a separate committee had been set up to look into the matter related
to the admission procedure and fee structure. Being unsatisfied with the decision of the
F.A.A. the appellant has filed a second appeal.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr.M.S.Yadav representing Dr. Renu Batra Jt. Secretary, UGC and PIO
The respondent states that the queries very wide and the PIO has tried to give an answer as
per his simple understanding. The queries are more in the nature of asking how standards
could be maintained or improved, and these are ongoing efforts at any organization.
Decision:
The appeal is disposed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
5 December, 2008.
(For any communication about this, please quote the Decision number.)