CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000275/7288
Appeal No. CIC/SG/A/2010/000275
Relevant Facts
emerging from the Appeal:
Appellant : Mr. S.K. Pattnayak,,
C-90, Kendriya Vihar,
Sector - 56, Gurgaon- 122011 HR.
Respondent : Mr. K. K. Giri
APIO & Section Officer
National Institute of Open Schooling(NIOS)
Regional Centre – NIOS Delhi
A-31, Institutional Area Sector – 62,
Noida – 201307. U.P.
RTI application filed on : 03-09-2009 PIO replied : 07-11-2009 First appeal filed on : 17-11-2009 First Appellate Authority order : Not replied Second Appeal filed on : 01-02-2010
The appellant had asked in RTI application regarding inappropriate procedure for
conducting and evaluation of answer papers for annual examination and on demand
examinations by the regional centre Noida.
1. What is the method of evaluating the answer sheets of the examination conducted by NOIS
both for on-demand and Annual papers? (i.e. by whom they are evaluated).
2. My son applied through several on demand examinations for Physics and Mathematics,
without any change of marks in either papers which were awarded to him through April 2008
examination. Lately he had appeared Mathematics on 06/05/2009 and Physics on
12/05/2009. I want the marks secured in the above on demand examinations along with the
full answer sheets(or Photocopies).
3. My son also appeared in April 2009 examination in Mathematics, Physics , chemistry and
English for improvement of marks on there papers. Since the question paper had two sets of
questions. One for old batch and one for the new batch the examiner might have checked the
answer sheet on the basis of question paper for the new batch of students and not for that of
old students (appearing for improvement). Please look in to the matter. also the copies of
both question papers may be made available.
4. After the April 2009 examination in the above mentioned papers no improvement of marks
were indicated and on enquiry it was said that there was no improvement. I want the actual
marks secured with full answer of above 4 papers (or photocopies).
5. For evaluating the answer sheets do you have in house competent examiners or they are
evaluated by outside teachers. In the later case please provide me the name and address of
these teachers.
6. My son was enrolled at the St. Soldiers Senior Secondary Public School, New Palam Vihar
Phase – II, Gurgaon. Where no practical classes were held and my son had to take practical
classes from some private school by paying money. If the Regional Offices assess the
Accredited Institutes of their functioning / Providing assistance to the NIOS students? And if
so, what is the frequencies of these inspections?
The PIO’s order:-
“Please refer to your letter dated 03.09.2009 a copy of which has been received from the
Evaluation Deptt. of NIOS for reply of para no. 6 regarding no practical classes held at St.
Soldiers Senior Secondary Public School, New Palam Vihar, Phase – II, Gurgaon HR.
In this connection, I am to inform you that the position is being examined and you will
hear a response shortly”.
Grounds for first appeal:
Dissatisfied reply had provided by the PIO.
Order of First Appellate Authority:
Not replied.
Grounds for Second Appeal:
Dissatisfied information had provided by the PIO and no any order passed by FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. K. K. Giri, APIO & Section Officer;
The Respondent states that the Appellant’s son had appeared for the examination on eight
occasions and had not appeared six times through on demand exams. In view of the multiple
attempts it had been difficult to provide the information sought by the Appellant. Some
information was provided earlier but finally after identifying all the facts the information has
been provided to the Appellant on 29/03/2009. The PIO is warned to ensure that information is
provided to RTI applicants within the time frame as mandated under the RTI Act.
Decision:
The Appeal is allowed.
The information has been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
30 March 2010
(In any correspondence on this decision, mentioned the complete decision number.)(BK)