Mr. Rahul Katna vs Central Board Of Secondary … on 2 July, 2009

0
40
Central Information Commission
Mr. Rahul Katna vs Central Board Of Secondary … on 2 July, 2009
                  CENTRAL INFORMATION COMMISSION22
                       Club Building (Near Post Office),
                     Old JNU Campus, New Delhi - 110067.
                            Tel: +91-11-26161796

                                                   Decision No. CIC/SG/A/2009/001210/3972
                                                          Appeal No. CIC/SG/A/2009/001210
Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Rahul Katna
                                           S/o Sh.R.K.Katna
                                           Type 3/507, Ayurvigyan Nagar,
                                           New Delhi-49.

Respondent                          :      Mr.K.K.Jain
                                           Asstt. Secretary (Admn.) & APIO
                                           Central Board of Secondary Education

PS-1-2, Institutional Area, I.P. Extension,
Patparganj, Delhi-110092.

RTI application filed on            :      02/07/2008
PIO replied                         :      23/07/2008
First appeal filed on               :      08/08/2008
First Appellate Authority order     :      26/08/2008
Second Appeal received on           :      14/05/2009

Information sought:

Verification of marks of subject- Biology theory, Code 044, Roll No. 6260342, All India Senior
School Certificate Exam-2008, Kendriya Vidyalaya Sadiq Nagar, Centre No. 2162, Birla Vidya
Niketan Pushp Vihar.

a) Marks awarded by each answer as transferred to title page from (i) main answer book and

(ii) supplementary answer books.

b) Number of answers still remained unevaluated.

c) Errors of transferring marks from answer book to the title page.

d) Remedial action contemplated, if required.
Note: The information sought does not reveal the criterion of evaluation or the extent of
answering the question attempted by the student. Also, it does not amount to disclosure to or
inspection of the answer-book personally by the candidate/student.

Reply of PIO:

“Appellant’s rechecking case in the subject Biology on the Roll No. 6260342 for the AISSC
Examination, 2008 has been checked thoroughly as per norms of the marking scheme of the
Board and found that there is no mistake. A letter in this regard has already been sent to the
Appellant by the concerned Branch which might have been received by now.
As regards information asked under Point A,B,C,D the answer-book have been checked and all
the marks of main answer-book and supplementary answer-book has been transferred on title
page and no question is remain unevaluated.”

Grounds for First Appeal:

Provide the information on marks awarded to each answer as transferred to title page, with
total/sub total of each of four sections if feasible.
Order of the First Appellate Authority:

“The reply of APIO is correct, the information asked by the Appellant is exempted under section
8(1) (e). Since, it is not a case of one individual or personal as stated in Appellant’s letter.
CBSE take whole examination of all candidates.”

Grounds for Second Appeal:

The Appellate Authority has misquoted the judgment which seems to be in respect of prohibition
of disclosure of answer sheets of certain examinations conducted by CBSE as per rules of CBSE
itself.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr.Rahul Katna
Respondent: Mr.K.K.Jain, APIO
The issue revolves around actually giving details from the title page of the answer sheets to the
candidate. A full bench decision of the Commission number CIC/WB/A/2006/00469; & 00394
has decided that copies of answer sheets may not be given by bodies like CBSE, Universities etc.
on the basis that it is impractical. Asking for details from the title page of the answer sheet would
get covered by the same decision. Since the impugned decision lays a principle that it would be
unworkable these bodies to refer to each answer sheet. In view of this the Commission has no
option but to dismiss 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.
Any information in compliance with this order will be provided free cost as per Section 7(6) of
RTI Ac.

Shailesh Gandhi
Information Commissioner
2 July 2009

(In any correspondence on this decision, mentioned the complete decision number.)
AK

LEAVE A REPLY

Please enter your comment!
Please enter your name here