Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajveer Singh And Others ...... ... vs State Of Uttarakhand & Another
2026 Latest Caselaw 1707 UK

Citation : 2026 Latest Caselaw 1707 UK
Judgement Date : 10 March, 2026

[Cites 13, Cited by 0]

Uttarakhand High Court

Rajveer Singh And Others ...... ... vs State Of Uttarakhand & Another on 10 March, 2026

                                                      2026:UHC:1517-DB
                                                Reserved Judgment

     IN THE HIGH COURT OF UTTARAKHAND
                 AT NAINITAL

      THE HON'BLE THE CHIEF JUSTICE SRI MANOJ KUMAR GUPTA
                                 AND
             THE HON'BLE SRI JUSTICE SUBHASH UPADHYAY


                   Reserved on : 25.02.2026
                   Delivered on : 10.03.2026

               WRIT PETITION (S/B) NO. 62 OF 2026


Rajveer Singh and others                      ......         Petitioners

                              Versus

State of Uttarakhand & another                ......         Respondents

                               WITH

               WRIT PETITION (S/B) NO. 66 OF 2026



Ranveer Singh Tomar and others                ......         Petitioners

                              Versus

State of Uttarakhand & another                ......         Respondents

                               WITH

               WRIT PETITION (S/B) NO. 82 OF 2026



Ruchi Rana and others                         ......         Petitioners

                              Versus

State of Uttarakhand & another                ......         Respondents



Counsel for the petitioners    :       Mr. T.A. Khan, learned Senior
                                       Counsel assisted by Mr. Vinay Bhatt,
                                       learned counsel

Counsel for the respondents    :       Mr. S.N. Babulkar, learned Advocate
                                       General assisted by Mr. Sachin



                                   1
                                                 2026:UHC:1517-DB
                                   Mohan Singh Mehta, learned Brief
                                   Holder for the State

                              : Mr. Pankaj Miglani and Mr. B.D.
                                Kandpal,   learned  counsel for
                                respondent No. 2



The Court made the following:

JUDGMENT:

(per Hon'ble The Chief Justice Sri Manoj Kumar Gupta)

1) The petitioners have approached this Court

under Article 226 of the Constitution of India challenging

the result of the shorthand examination declared on

03.02.2026 pursuant to advertisement dated 18.07.2024

issued for recruitment to the post of Additional Personal

Secretary in the Government Secretariat, Dehradun and in

the Uttarakhand Public Service Commission, Haridwar.

The petitioners have further prayed for quashing Footnote

No. 4 to the result dated 03.02.2026 and for striking down

Rule 45 and 71(7) of the Uttarakhand Public Service

Commission (Procedure and Conduct of Business) Rules,

2013 insofar as the same restricts inspection of answer

sheets until completion of the entire selection process.

2) As common questions of facts and law are

involved in all the petitions, the same are being decided

by this common order.

2026:UHC:1517-DB

3) We have heard Mr. T.A. Khan, learned Senior

Counsel assisted by Mr. Vinay Bhatt, learned counsel for

the petitioners; Mr. S.N. Babulkar, learned Advocate

General for the State of Uttarakhand; and Mr. Pankaj

Miglani, learned counsel appearing for the Uttarakhand

Public Service Commission.

4) Mr. S.N. Babulkar, learned Advocate General

made a statement on 23.02.2026 that since vires of

Uttarakhand Public Service Commission (Procedure and

Conduct of Business) Rules, 2013 is under challenge and

the Uttarakhand Public Service Commission is a separate

entity under the Constitution, therefore, the State has

nothing to say in respect of the Rules under challenge.

Mr. Pankaj Miglani, learned counsel appearing for the

Uttarakhand Public Service Commission has made

submissions in support of the Rules and has opposed the

prayers made in the writ petitions.

5) The Uttarakhand Public Service Commission (for

short 'Commission') issued an advertisement bearing No.

1/E-3/DR (APS)/2024 dated 18.07.2024 inviting

application for recruitment to the post of Additional

Personal Secretary in the Government Secretariat,

Dehradun and in the Uttarakhand Public Service

2026:UHC:1517-DB Commission, Haridwar. As per the advertisement, 96

posts in the Government Secretariat and 03 posts in the

Uttarakhand Public Service Commission were to the filled.

Subsequently, a corrigendum dated 12.08.2024 was

issued. The petitioners applied for the said posts and

were issued admit cards to participate in the recruitment

process. The selection process consisted of two stages.

The first stage comprised of skill based examinations in

Hindi typing, English typing, Computer knowledge test,

Hindi shorthand, and English shorthand as a preferential

qualification.

6) Only candidates qualifying the first stage were

eligible to participate in the second stage, which consisted

of written examinations in General Studies and Essay /

Drafting. The petitioners successfully cleared the typing

tests conducted between 25.11.2024 and 23.12.2024, the

results of which were declared on 16.01.2025. Thereafter

the petitioners qualified the computer knowledge

examination conducted between 27.01.2025 and

13.02.2025, the result of which was declared on

02.08.2025. Having qualified the aforesaid examinations,

the petitioners appeared in the shorthand examination

conducted between 22.09.2025 and 16.10.2025. In the

shorthand test a passage was dictated to candidates

2026:UHC:1517-DB which was required to be recorded in shorthand within five

minutes and thereafter transcribed through computer

typing within thirty-five minutes.

7) The petitioners assert that they possess

substantial experience and proficiency in shorthand and

typing and had prepared extensively for the recruitment

examination. According to them, they had successfully

cleared the earlier stages of the selection process, namely

the Hindi typing test, English typing test and computer

knowledge examination, and therefore had every

expectation of qualifying the shorthand examination as

well.

8) It is stated that during the shorthand

examination the dictated passage was recorded by the

petitioners in shorthand without difficulty and the

subsequent transcription through computer typing was

completed well within the prescribed time. According to

the petitioners, most candidates in the examination hall

were able to complete the transcription within 15 to 20

minutes, whereas the time allowed for the transcription

was substantially longer. The remaining time, according

to the petitioners, was utilised by them to recheck the

typed material.

2026:UHC:1517-DB

9) The petitioners therefore assert that they were

satisfied with their performance in the shorthand

examination and were confident of qualifying the said test.

However, when the result was declared on 03.02.2026,

the petitioners were surprised to find that their roll

numbers were not included in the list of successful

candidates.

10) The petitioners state that in view of their

performance in the examination, the result gave rise to a

reasonable apprehension that either the shorthand

notebooks or the typed answer sheets of the petitioners

had not been property evaluated or that some error had

occurred during the evaluation process.

11) The petitioners sought inspection of their

shorthand notebooks and answer sheets but were denied

such inspection on the basis of Footnote No. 4 to the

notice of declaration of result dated 03.02.2026, which

provides as follows :

"With regard to the answer books relating to the shorthand examination of the candidates, inspection shall be permitted only after the declaration of the final result. Therefore candidates are requested not to submit applications under the Right to Information Act, 2005 seeking such information."

2026:UHC:1517-DB It is this restriction that is primarily under

challenge.

12) According to the petitioners, unless they are

permitted to inspect their shorthand notebooks and typed

answer sheets, it would not be possible for them to

ascertain whether the evaluation has been carried out

correctly. The petitioners contend that refusal on part of

the respondents to permit inspection of answer sheets, on

the strength of Footnote No. 4 to the notice of declaration

of result dated 03.02.2026, effectively deprives them of

an opportunity to verify the correctness of the evaluation

and to seek timely redressal of any error that may have

occurred.

13) It is also contended that the restriction imposed

through the said clause amounts to an unjustified

curtailment of the rights available to the petitioners under

the Right to Information Act, 2005, which confers a

statutory right upon citizens to obtain information from

public authorities.

14) The petitioners further submit that postponing

the inspection of answer sheets until completion of the

entire selection process would cause serious prejudice to

2026:UHC:1517-DB them. By the time the final result of the recruitment

process is declared, the second stage examination would

have been conducted and the selection process would

have substantially progressed. In such circumstances,

even if it is later discovered that the petitioners had been

wrongly declared unsuccessful due to an error in

evaluation, the petitioners would already have been

excluded from further participation in the selection

process and the prejudice caused to them would become

practically irreversible.

15) The petitioners therefore contend that

transparency in the evaluation process is essential to

maintain fairness in public recruitment and that denial of

inspection of answer sheets, particularly to candidates

who have already been declared unsuccessful, cannot be

justified on the ground that the recruitment process is still

continuing.

16) According to the respondents the recruitment

process has been conducted strictly in accordance with the

advertisement and the applicable rules governing the

conduct of examinations by the Commission. It is stated

that the shorthand examination was conducted in a fair

and transparent manner and the answer sheets of the

2026:UHC:1517-DB candidates were evaluated by duly appointed examiners in

accordance with the prescribed procedure. The

respondents deny that there has been any irregularity in

the evaluation of shorthand notebooks or typed answer

sheets of the petitioners.

17) It is further stated that the petitioners were

declared unsuccessful on the basis of their performance in

the shorthand examination and no error has occurred in

the evaluation process.

18) The respondents have further justified their

refusal to permit inspection of answer sheets by relying

upon Footnote No. 4 to the notice dated 03.02.2026.

According to the respondents, the said restriction has

been imposed in order to ensure the smooth and orderly

conduct of the recruitment process and to prevent

unnecessary interference during the pendency of the

selection process.

19) The respondents have also relied upon the

provisions of the Uttarakhand Public Service Commission

(Procedure and Conduct of Business) Rules, 2013,

particularly Rule 45 and Rule 71(7).

2026:UHC:1517-DB

20) In support of their contention, the respondents

have placed reliance upon the judgment of the Supreme

Court in Institute of Chartered Accountants of India Vs

Shaunak H. Satya 1 and the Rajasthan High Court in

Ravindra Sharma Vs Registrar General, Rajasthan High

Court 2. The respondents therefore contend that the

embargo imposed through Note 4 to the notice dated

03.02.2026 is reasonable and is intended to protect the

integrity of the ongoing recruitment process.

21) Recruitment to public posts must conform to the

constitutional guarantees of fairness and equality

embodied in Article 14 and 16 of the Constitution of India.

22) In the present recruitment scheme the

shorthand examination constitutes a decisive stage of the

recruitment process. Once a candidate is declared

unsuccessful at this stage, he stands eliminated from the

recruitment process. The law regarding access to answer

sheets has been settled by the Supreme Court in CBSE Vs

Aditya Bandopadhyay 3, wherein it was held that an

evaluated answer script constitutes information accessible

to the examinee. Similarly, in Institute of Chartered

Accountants of India Vs Shaunak H. Satya (supra), the

(2011) 8 SCC 781

(2013) 3 WLN 486

(2011) 8 SCC 497

2026:UHC:1517-DB Supreme Court reiterated the importance of transparency

in evaluation. These principles are also consistent with

the object of the Right to Information Act, 2005, which

seeks to promote transparency in the functioning of public

authorities. Even the respondents do not dispute these

legal propositions. Their only case is that the answer

sheets would be supplied after the recruitment is over,

otherwise it would affect third parties and delay the

conclusion of the recruitment process.

23) Footnote No. 4 to the notice dated 03.02.2026

provides that inspection of answer sheets shall be

permitted only after declaration of the final result.

24) The effect of this stipulation is that candidates

who have already been declared unsuccessful cannot

verify at this stage whether their answer sheets were

properly evaluated. By the time the final result is

declared, the second stage examination would already

have been conducted and appointments may have been

made. In such circumstances any error in evaluation

would become practically incapable of correction.

2026:UHC:1517-DB

25) Rule 45 of the Uttarakhand Public Service

Commission (Procedure and Conduct of Business) Rules,

2013 provides :

"The marks of all the candidates (after final results are declared) shall be displayed on the Commission's website."

This provision merely regulates publication of marks

after declaration of the final results. It does not create

any prohibition against permitting inspection of answer

sheets of candidates who have already been eliminated

from the selection process. Therefore Rule 45 cannot be

invoked to justify denial of inspection in the present case.

26) Similarly, reliance has been placed upon Rule

71(7) which provides :

"After the selection process of an examination is over, if a candidate under the Right to Information Act, 2005 demands photocopies of his / her answer books / OMR answer sheets or wants to see them, the procedure framed by the Commission for this purpose will be followed."

The purpose of this rule is to regulate the

procedure for supply of answer sheets after completion of

the selection process. However, the rule cannot be

interpreted in a manner that defeats the statutory right of

a candidate to obtain access to his own answer sheet.

2026:UHC:1517-DB

27) The legal position in this regard stands

authoritatively settled by the Supreme Court in CBSE Vs

Aditya Bandopadhyay (supra). In the said judgment, the

Supreme Court held that evaluated answer scripts

constitute "information" under the Right to Information

Act, 2005 and that an examinee has the right to inspect or

obtain certified copies thereof. The Supreme Court

observed:

"The RTI Act enables students to have access to the answer-books as 'information' and inspect them and take certified copies thereof. Section 22 of the RTI Act provides that the provisions of the said Act will have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force. Therefore the provisions of the RTI Act will prevail over the provisions of the bye-laws or rules of the examining bodies in regard to examinations."

The Court further held:

"Unless the examining body is able to demonstrate that the answer-books fall under any of the exempted categories of information described in Section 8(1) of the RTI Act, the examining body will be bound to provide access to an examinee to inspect and take copies of his evaluated answer books, even if such inspection is barred under the rules or bye-laws governing the examinations."

The Supreme Court also clarified that the exemption

contained in Section 8(1)(e) relating to fiduciary

relationships does not ordinarily apply to evaluated

answer scripts.

2026:UHC:1517-DB

28) The principle emerging from the aforesaid

judgment is that statutory rules or examination bye-laws

cannot override the rights conferred by the RTI Act,

particularly in view of Section 22 of the RTI Act, which

provides that the Act shall have overriding effect

notwithstanding anything inconsistent contained in any

other law.

29) Under the present recruitment scheme, the first

stage examination was of a qualifying nature only. Its

purpose is to eliminate those who fail to achieve a

prescribed benchmark. Once the petitioners have already

been declared unsuccessful in the screening test

(shorthand examination), delaying access to them to their

answer sheets serves no legitimate purpose.

Fairness and transparency are integral

components of public recruitment. Denial of access to a

candidate's own answer sheet after he has been declared

unsuccessful deprives him of the opportunity to verify the

correctness of the evaluation. Permitting inspection of

answer sheets of candidates already eliminated from the

recruitment process does not compromise the integrity of

the examination system. On the contrary, such

transparency strengthens public confidence in the

recruitment process. If after the conclusion of the

2026:UHC:1517-DB recruitment it transpires that the petitioners were wrongly

excluded due to any error in evaluation, the prejudice

caused to the petitioners would become practically

irreversible. Third party interests would come into

existence and it would become extremely difficult both for

the Commission and this Court to remedy the situation.

Therefore, it would both be in the interest of the

petitioners and the successful candidates that the

petitioners are permitted to have access to the answer

sheets at this stage only. The Court is therefore of the

considered opinion that Rule 71(7) of the 2013 Rules must

be read down so as not to deny inspection of answer

sheets to candidates who stand eliminated from the

recruitment process at an earlier stage.

30) The respondents have placed reliance upon the

decision of the Supreme Court in Institute of Chartered

Accountants of India Vs Shaunak H. Satya (supra),

particularly paragraphs 15 to 17 which read as follows:

"15. Information can be sought under the RTI Act at different stages or different points of time. What is exempted from disclosure at one point of time may cease to be exempt at a later point of time, depending upon the nature of exemption. For example, any information which is exempted from disclosure under Section 8 is liable to be disclosed if the application is made in regard to the occurrence or event which took place or happened twenty years prior to the date of the request, vide Section 8(3) of the RTI Act. In other words, information which was exempted from disclosure, if an

2026:UHC:1517-DB application is made within twenty years of the occurrence, may not be exempted if the application is made after twenty years.

16. Similarly, if information relating to the intellectual property, that is, the question papers, solutions/model answers and instruction in regard to any particular examination conducted by the appellant cannot be disclosed before the examination is held, as it would harm the competitive position of innumerable third parties who are taking the said examination. Therefore it is obvious that the appellant examining body is not liable to give to any citizen any information relating to question papers, solutions/model answers and instructions relating to particular examination before the date of such examination. But the position will be different once the examination is held. Disclosure of the question papers, model answers and instructions in regard to any particular examination would not harm the competitive position of any third party once the examination is held.

17. In fact, the question papers are disclosed to everyone at the time of examination. The appellant voluntarily publishes the 'suggested answers' in regard to the question papers in the form of a book for sale every year after the examination. Therefore Section 8(1)(d) of the RTI Act does not bar or prohibit the disclosure of question papers, model answers (solutions to questions) and instructions, if any, given to the examiners and moderators after the examination and after evaluation of answer scripts is completed, as at that stage they will not harm the competitive position of any third party. We therefore reject the contention of the appellant that if an information is exempt at any given point of time, it continues to be exempt for all times to come."

31) A careful reading of the aforesaid paragraphs

shows that the Supreme Court was dealing with question

papers, model answers, solutions and instructions issued to

examiners and moderators. The Court treated such material

as intellectual property of the examining body, the

2026:UHC:1517-DB premature disclosure of which could harm the competitive

position of third parties taking the examination.

32) The present case stands on an entirely different

footing. The petitioners are not seeking disclosure of

question papers, model answers, solutions or instructions

issued to examiners. What the petitioners seek is only

inspection of their own shorthand notebooks and answer

sheets after they have been declared unsuccessful in the

shorthand examination. Such information cannot be

equated with confidential intellectual material belonging to

the examining body. Nor have the respondents

demonstrated how permitting the petitioners to inspect their

own answer sheets would prejudice the competitive position

of any third party. Therefore, the reliance placed by the

respondents upon Institute of Chartered Accountants of

India Vs Shaunak H. Satya (supra) is misplaced.

33) The respondents have also relied upon the

judgment of the Rajasthan High Court in Ravindra Sharma

Vs Ragistrar General-cum-Appellate Authority, Rajasthan

High Court & others (supra), where a request made under

the Right to Information Act, 2005 for inspection and

certified copies of an evaluated answer book was declined

on the ground that the recruitment process had not yet

concluded. A perusal of the said judgment shows that the

2026:UHC:1517-DB Rajasthan High Court placed reliance upon the decisions of

the Supreme Court in Institute of Chartered Accountants of

India Vs Shaunak H. Satya (supra) and CBSE Vs Aditya

Bandopadhyay (supra), and upheld the rejection of the

request on the premise that the selection process was still in

progress. However, the reasoning adopted in the said

judgment does not elaborate as to how the principle laid

down in the said judgments would apply to the facts before

that Court.

34) As noticed earlier, in Institute of Chartered

Accountants of India Vs Shaunak H. Satya (supra), the

Supreme Court was dealing with disclosure of question

papers, model answers, solutions and instructions issued to

examiners, which were treated as intellectual property of the

examining body and whose disclosure could affect the

competitive position of third parties appearing in the

examination. It was in that context that the Court

recognised that disclosure of such material could be deferred

at certain stages. The Rajasthan High Court judgment,

while referring to the aforesaid decision, does not undertake

any analysis as to whether the evaluated answer book of a

candidate falls within the same category of confidential

intellectual material or how its disclosure would prejudice

the competitive position of other candidates. Nor does the

2026:UHC:1517-DB judgment explain in what manner inspection of an

examinee's own answer book would be contrary to public

interest or would compromise the confidentiality of the

examination system.

35) The reasoning of the Supreme Court in CBSE Vs

Aditya Bandopadhyay (supra) makes a clear distinction

between confidential evaluation material such as model

answers or examiner instructions, on the one hand, and the

evaluated answer script of the examinee himself, on the

other. The latter was held to constitute "information"

accessible to the examinee under the RTI Act unless it falls

within one of the specific statutory exemptions.

36) In the absence of any analysis demonstrating that

disclosure of an examinee's answer book would attract any

of the exemptions contained in Section 8 of the RTI Act or

would otherwise harm the competitive position of third

parties, the mere pendency of a recruitment process cannot

by itself justify denial of access.

37) Therefore, the reliance placed by the respondents

upon the judgment of the Rajasthan High Court in Ravindra

Sharma Vs Registrar General (supra) does not advance

their case. The said judgment does not lay down a binding

principle that inspection of answer books must invariably be

2026:UHC:1517-DB denied until completion of the entire selection process; nor

does it examine the issue in the light of the distinction

drawn by the Supreme Court between confidential

evaluation material and an examinee's own answer script.

Consequently, the respondents cannot derive support from

the said judgment to sustain the embargo contained in

Footnote No. 4 to the notice dated 03.02.2026.

38) The respondents have further placed reliance

upon a judgment of this Court in Writ Petition (S/S) No.

1555 of 2025, wherein a writ petition seeking disclosure of

marks during the pendency of the selection process was

dismissed. A careful reading of the said judgment shows

that the issues involved therein were different from those

arising in the present case.

39(A) Firstly, in that case the petitioner had sought

disclosure of marks under the Right to Information Act,

2005 during the pendency of the recruitment process. The

request was declined by the Commission and the petitioner

approached the Court. However, as recorded by the Court

itself in paragraph 5 of the judgment, the petitioner had not

challenged the communication by which his request for

disclosure of marks was rejected. The Court therefore

proceeded on the limited question whether disclosure of

marks during the subsistence of the selection process was

2026:UHC:1517-DB warranted. In the present case, however, the petitioners

have specifically challenged the decision embodied in

Footnote No. 4 to the notice dated 03.02.2026, which

categorically prohibits inspection of answer books until the

completion of the entire selection process.

39(B) Secondly, in the case relied upon by the

respondents, no challenge was laid to any statutory

provision or rule governing the recruitment process. The

Court merely referred to Rules 45 and 71(7) of the

Uttarakhand Public Service Commission (Procedure and

Conduct of Business) Rules, 2013, as relied upon by the

Commission, but the validity or interpretation of those

provisions was not in issue.

39(C) The present case raises a broader issue, namely,

the legality of a blanket prohibition on inspection of answer

books imposed through Footnote No. 4 to the notice dated

03.02.2026 and its compatibility with the principles

governing access to evaluated answer script. For these

reasons, the judgment relied upon by the respondents

cannot govern the present controversy and is clearly

distinguishable.

40) For the reasons stated above, this Court holds

that the restriction imposed through Footnote No. 4 to the

2026:UHC:1517-DB notice dated 03.02.2026 cannot be sustained insofar as it

denies inspection of answer sheets to candidates already

declared unsuccessful.

41) All the writ petitions are allowed with the following

directions:

(a) Footnote No. 4 to the notice dated 03.02.2026 is quashed to the extent it denies inspection of answer sheets of candidates declared unsuccessful in the shorthand examination.

(b) Rule 71(7) of the Uttarakhand Public Service Commission (Procedure and Conduct of Business) Rules, 2013 is read down to permit inspection of answer sheets of candidates who have been eliminated from the recruitment process in the initial stage.

(c) The petitioners shall be permitted to inspect and obtain copies of their shorthand notebooks and answer sheets.

42) All the writ petitions are accordingly allowed.

43)          No order as to costs.


                                                             _____________________
                                                             MANOJ KUMAR GUPTA, C.J.



                                                                _________________
                                                                SUBHASH UPADHYAY, J.

Dt: 10th MARCH, 2026
Negi





 HIMANS
              DN: c=IN, o=HIGH COURT OF
              UTTARAKHAND, ou=HIGH COURT OF
              UTTARAKHAND,

2.5.4.20=bb3b60774012c1ef1dae20d13a af116e73351fdaf6878326386908a7f90d5

HU NEGI 757, postalCode=263001, st=UTTARAKHAND, serialNumber=75BD9D0FB7F4A80990FC 51A722A6BC552D470EB4FD2F88DDF7C 18DB2A1524A4D, cn=HIMANSHU NEGI Date: 2026.03.10 16:27:31 +05'30'

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Media

 
 
Latestlaws Newsletter