Central Information Commission Judgements

Mr. Syed Daba Rizvi vs Union Public Service Commission on 7 February, 2011

Central Information Commission
Mr. Syed Daba Rizvi vs Union Public Service Commission on 7 February, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/C/2010/000221­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                 7 February 2011


Date of decision                      :                                 7 February 2011



Name of the Complainant               :   Smt. Syed Saba Rizvi
                                          18/208, Indira Nagar,
                                          Lucknow.


Name of the Public Authority          :   CPIO, Union Public Service Commission,
                                          (Sangh Lok Seva Ayog),
                                          Dholpur House, Shahjahan Road,
                                          New Delhi - 110 069.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Kulbir Singh, JD & CPIO,
        (ii)    Shri D.B. Das, US,
        (iii)   Shri Naresh Kaushik, Advocate



Chief Information Commissioner                 :      Shri Satyananda Mishra


2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Lucknow studio of the NIC. The Respondents were present in our 

chamber. We heard their submissions.

3. The Appellant had sought permission to examine personally the copy of 

the Hindi subject in which she had secured only 55 marks. He had also wanted 

CIC/WB/C/2010/000221­SM
the photocopy of the answer sheets in the subject. The CPIO, it seems, had 

denied the information by referring to certain decisions of the CIC in the matter 

of disclosure of evaluated answer sheets. In the matter of Rakesh Kumar Singh 

CIC/OK/A/2006/00066/00315, a Full Bench of the CIC had held:

In   regard   to   public   examinations   conducted   by   institutions 

established   by   the   Constitution   like   the   UPSC   or   institutions 

established by any enactment by the Parliament rules made their 

under   like   CBSE,   Staff   Selection   Commission,   Universities,   et 

cetera, the function of which is mainly to conduct examinations and 

which have an established system as foolproof as that can be, and 

which,   by   their   own   rules   or   regulations   prohibit   disclosure   of 

evaluated   answer   sheets   or   where   the   disclosure   of   evaluated 

answer sheets would result in rendering the system unworkable in 

practice and on the basis of the rationale followed by the Supreme 

Court in the above two cases, we would like to put a traced the 

matter of disclosure of answer sheets. We therefore decided that in 

such   cases,   a   citizen   cannot   seek   disclosure   of   the   evaluated 

answer sheets under the Right to Information (RTI) Act.

4. After carefully considering the submissions made by both the parties and 

the facts of the case and after evaluating the request for information against the 

decisions made by the Commission in the past in similar matters, we tend to 

agree with the CPIO that the photocopies of the answer sheets or the front 

page of these sheets cannot be disclosed. The remaining information having 

been   already  disclosed,   there   is   nothing   more   to   decide   in   this   case.   The 

appeal is disposed of accordingly. 

CIC/WB/C/2010/000221­SM

5. In the light of that decision, we find nothing wrong in the decision of the 

CPIO. The appeal is disposed off accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/C/2010/000221­SM