Citation : 2012 Latest Caselaw 4124 Del
Judgement Date : 13 July, 2012
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 13th July, 2012
+ LPA No.229/2011
% UNION PUBLIC SERVICE COMMISSION ....Appellant
Through: Mr. Naresh Kaushik & Ms. Aditi
Gupta, Advs.
Versus
ANGESH KUMAR & ORS. ..... Respondents
Through: Mr. Rajesh Kumar Tiwari,
Respondent No.2 in person.
Mr. B.V. Niren, Adv. for R-13.
AND
+ W.P.(C) NO.3316/2011
% DURGESH KUMAR TRIPATHI & ORS. ....Petitioners
Through: Mr. Devendra Sharma, petitioner
No.3 in person.
Versus
UNION PUBLIC SERVICE COMMISSION & ANR... Respondents
Through: Mr. Naresh Kaushik & Ms. Aditi
Gupta, Advs.
Mr. Mohit Jolly, Adv. for R-2.
CORAM :-
HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
LPA No.229/2011 & WP(C) No.3316/2011 Page 1 of 13
RAJIV SAHAI ENDLAW, J.
1. LPA No.229/2011 impugns the order dated 04.02.2011of the learned
Single Judge in Review Petition No.51/2011 preferred by the respondents
seeking review of the order dated 13.01.2011 disposing of W.P.(C)
No.218/2011 preferred by the respondents.
2. The twelve respondents in LPA No.229/2011 had appeared in the
Civil Services Preliminary Examination held on 23.05.2010 by the appellant
Union Public Service Commission (UPSC) and were unsuccessful therein.
They sought certain information under the Right to Information Act, 2005
and which information was denied to them by the Public Information
Officer of the appellant UPSC. Aggrieved therefrom, they filed W.P.(C)
No.6931/2010 which was dismissed vide order dated 08.10.2010 on account
of pendency then of SLP No.23250/2008 preferred by the appellant UPSC
before the Supreme Court against the judgment dated 03.09.2008 of a
Division Bench of this Court in LPA No.313/2007 titled UPSC Vs. Shiv
Shambhu entailing the same question. The respondents thereafter filed SLP
No.32443/2010 to the Supreme Court. The Supreme Court vide order dated
18.11.2010 dismissed SLP No.23250/2008 of the UPSC, for the reason of
the change effected by the UPSC in the pattern of examination with effect
from the year 2011. Thereafter the Supreme Court vide order dated
03.12.2010 disposed of the SLPNo.32443/2010 preferred by the respondents
observing that since SLP No.23250/2008 against the judgment dated
03.09.2008 of the Division Bench of this Court had been dismissed though
as infructuous, the case of the respondents herein will also be governed by
the said judgment dated 03.09.2008.
3. The respondents on the basis of said order dated 03.12.2010 of the
Supreme Court again sought the information from the appellant UPSC and
upon not meeting with any success, filed W.P.(C) No.218/2011, from which
this appeal arises, seeking a direction to the appellant UPSC to disclose the
following information:
(i) details of marks (raw and scaled marks) obtained by the
selected candidates in their respective optional subjects of the
Civil Services Preliminary Examination, 2010;
(ii) details of the marks (raw and scaled) obtained by the
respondents themselves in the said examination;
(iii) the cut off marks of each optional subject in the said
examination.
4. The aforesaid writ petition was disposed of vide order dated
13.01.2011 observing, finding and holding as under:
(i) that in view of the respondents having earlier applied under the
RTI Act for the information and having thereafter preferred a
writ petition in this Court and SLP in the Supreme Court, the
respondents were not required to again follow the procedure
under the RTI Act;
(ii) that the law having been settled by the Supreme Court, there
was no need to relegate the respondents to the process under
the RTI Act;
(iii) On the plea of the counsel for the appellant UPSC that raw
marks were not available and thus could not be disclosed and
that model answers were available only for some of the
questions, it was observed that whatsoever was not available
with the UPSC need not be disclosed;
(iv) no prejudice would be caused to anyone by disclosure of the
result of the candidates who had qualified;
(v) that the model answers as available with the UPSC were also
liable to disclosure, in accordance with the various dictas on
the subject.
The appellant UPSC was accordingly directed to make the disclosure.
5. The respondents filed an application for review of the aforesaid order
primarily challenging the statement of the counsel for the appellant UPSC
that raw marks and the model answers for all the questions were not
available. It was their contention that the appellant UPSC as per its rules
was required to maintain the same for the prescribed period and which
period had not expired.
6. The learned Single Judge vide impugned order dated 04.02.2011 on
the said review application observed, found & held:
(i) that the marks as appearing on the answer sheets are raw
marks;
(ii) that the answers sheets are required to be preserved for one
year and thus the raw marks ought to be available with the
UPSC;
(iii) the contention of the appellant UPSC that raw marks did not
subsist upon being scaled and thus could not be disclosed was
rejected. It was held that the raw marks have to be necessarily
available;
(iv) that since all the questions in the examination were of objective
type, there could be no possibility of the model answers of any
of them being not available;
UPSC was accordingly directed to disclose the raw marks as well as
the model answers of the questions in the examination.
7. Notice of this appeal was issued and the operation of the order dated
04.02.2011 of the learned Single Judge stayed.
8. W.P.(C) No.3316/2011 is filed, also seeking a direction to the UPSC
to disclose the same information as subject matter of LPA No.229/2011
relating to the same examination and qua the nine petitioners therein. While
the said petition was pending before the learned Single Judge, it was pointed
out that the controversy therein was the same as in LPA No.229/2011.
Accordingly the said writ petition was transferred to this Bench and the
counsel for the petitioners in the writ petition has raised the same arguments
as the counsel for the respondents in the LPA.
9. As would be apparent from the above, the respondents prior to filing
the writ petition from which this appeal arises had filed a writ petition for
the same relief but which writ petition was dismissed owing to the question
entailed therein pending consideration before the Supreme Court in SLP
No.23250/2008 preferred by the appellant; the respondents also had then
preferred SLP No.32443/2010 and which SLP as aforesaid was disposed of
with a direction that the respondents would be entitled to the same relief as
given by the Division Bench of this Court vide judgment dated 03.09.2008
in LPA No.313/2007. It thus becomes necessary to first examine the said
LPA No.313/2007. The same was preferred against the judgment dated
17.04.2007 of the Single Judge in W.P.(C) No.17583/2006. In the said writ
petition also, the same disclosure as in the present proceedings was sought
from the UPSC, though pertaining to the Civil Services (Preliminary)
Examination, 2006 and UPSC had contested the demand for such disclosure
on the same grounds as being urged herein.
10. It is the case of UPSC, that the Civil Services Examination comprises
of two parts, i.e. the Preliminary Examination and the Main Examination
which is followed by interview; that the Preliminary Examination is in the
nature of a screening test to select twelve to thirteen times the number of
vacancies in the order of merit; that the Preliminary Examination comprises
of two papers, one of General Studies which is compulsory and an optional
paper from out of 23 subjects offered; that since different examinees opt for
different optional paper, UPSC has developed a methodology to make the
marks obtained in each subject comparable; through this methodology,
scaling of marks is done so that the marks obtained in different subjects are
comparable with each other; scientific formula is used for such scaling of
marks; said scientific formula has been further changed and modified by the
experience, to suit the needs and requirement of UPSC; that insofar as the
marks of compulsory subject are concerned, no scaling is applied; that prior
to the examination, no cut offs can be presumed and the cut offs that are
implemented are only post examination; the marks in the Preliminary
Examination are not counted in the Main Examination.
11. It is further the plea of UPSC that revealing the cut off marks and the
keys to the question papers would enable unscrupulous persons to engineer
and arrive at the scaling system which is kept secret by the UPSC; that if the
scaling system adopted by the UPSC is disclosed, then the entire system
would be undermined and defeat the selection.
12. The learned Single Judge in judgment dated 17.04.2007 in W.P.(C)
No.17583/2006 found, observed and held, that the UPSC in a counter
affidavit filed in the Supreme Court had already disclosed the scaling
method adopted by it and thus the said scaling method could no longer be
said to be secret or confidential; that there was no merit in the contention of
UPSC that disclosure of cut off marks would undermine the selection
process; that the disclosure of cut off marks of one year would not effect the
examination of a subsequent year which is independent; that the data of one
year has no bearing on the following years. Accordingly, holding that the
scaling method already stood disclosed and there was no bar to the
disclosure of the cut off marks and the model answers, direction for
disclosure thereof was issued.
13. UPSC, as aforesaid preferred LPA No.313/2007 against the aforesaid
judgment and which was dismissed on 03.09.2008. The SLP
No.23250/2008 preferred by the UPSC to the Supreme Court has also been
dismissed though as infructuous but without setting aside the judgments
dated 17.04.2007 and 03.09.2008 (supra) of the Single Judge and the
Division Bench of this Court. Rather, when SLP No.32443/2010 preferred
by the respondents came up before the Supreme Court, the same was
disposed of with a direction that the respondents shall be entitled to the
relief as given by the High Court in the said judgments.
14. In the aforesaid factual scenario, we are unable to find any scope for
further adjudication inasmuch as the Supreme Court has already directed the
information as aforesaid to be supplied to the respondents. Once it is held
that the UPSC is bound to supply the said information, W.P.(C)
No.3316/2011 will also have to be allowed inasmuch as the same
information is sought therein. Though undoubtedly the petitioners in
W.P.(C) No.3316/2011 ought to have first followed the procedure
prescribed under the RTI Act but the petition having been entertained and
having remained pending in this Court and this Court being required to
adjudicate the controversy in any case in LPA No.229/2011, need is not felt
to at this stage relegate the petitioners to following the procedure under the
RTI Act.
15. The counsel for the UPSC before us has also urged that raw marks are
an intermediary stage and ought not to be treated as information and only
after scaling / actualization can the marks scored be computed and UPSC is
not liable to disclose such intermediary marks. It is also argued that the
counter affidavit in the Supreme Court on the basis whereof it has been held
that the method of scaling already stands disclosed, does not in fact disclose
the same and the scaling system is thus not in public domain.
16. We are afraid, the latter of the aforesaid argument cannot be
entertained at least before this Court. The Single Judge in judgment dated
17.04.2007 (supra) held that the method of scaling stood disclosed in the
counter affidavit in the Supreme Court and we do not find any argument to
have been raised by UPSC before the Division Bench that the method of
scaling had not been so disclosed. There is no discussion whatsoever in the
judgment dated 03.09.2008 of the Division Bench in this regard. Again, if it
was the case of UPSC that the method of scaling had not been disclosed and
this Court had wrongly presumed the same to have been disclosed, the
UPSC ought not to have got its SLP dismissed as infructuous and ought to
have got the said matter adjudicated by the Supreme Court. On the
contrary, the Supreme Court by dismissal of the SLP of the UPSC and by
order dated 03.12.2010 in the SLP of the respondents has expressly directed
the disclosure of the method of scaling. After the matter has been dealt with
by the Supreme Court, through speaking order, it is not for this Court to re-
examine the same.
17. We are even otherwise of the view that there could be no secrecy or
confidentiality about the method of scaling / actualization adopted by an
examiner. The very objective of the RTI Act is transparency and
accountability. The counsel for the UPSC has been unable to show as to
how the disclosure of the scaling / actualization method prejudices the
examination or affects it competitiveness. The Supreme Court in
U.P.P.S.C. Vs. Subhash Chandra Dixit AIR (2004) SC 163 approved of the
practice of scaling / actualization, though in the subsequent decision in
Sanjay Singh Vs. U.P.P.S.C. AIR (2007) SC 950, certain reservations were
expressed with respect thereto. Be that as it may, though the non-disclosure
of the method devised for scaling / actualization till declaration of the result
may be justified, it cannot be said to be justified after the result is declared.
The Supreme Court in The Institute of Chartered Accountants of India Vs.
Shaunak H. Satya (2011) 8 SCC 781 has held that the answer scripts and
the answer keys are liable to disclosure after the result of the examination
has been declared. If it were to be held that there is any secrecy /
confidentiality about the raw marks and the method of scaling, the
possibility of errors therein or the same being manipulated cannot be ruled
out. An examinee is entitled to satisfy himself / herself as to the fairness
and transparency of the examination and the selection procedure and to
maintain such fairness and transparency disclosure of raw marks, cut off
marks and the scaling method adopted is a must.
18. We therefore do not find any merit in LPA No.229/2011and dismiss
the same. Axiomatically, W.P.(C) No.3316/2011 is allowed and the UPSC
is directed to within eight weeks hereof disclose the information sought
therein.
19. Though UPSC has indulged in re-litigation but giving benefit of
doubt to UPSC that the resistance to disclosure is an after effect of the pre-
RTI era, we refrain from imposing any costs on UPSC.
RAJIV SAHAI ENDLAW, J
ACTING CHIEF JUSTICE
JULY 13 , 2012 'gsr '
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!