CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/000377
Dated, the 30th June, 2009.
Appellant : Shri K.N. Devabhai
Respondents : Central Excise Department
This matter came up for hearing on 25.06.2009 pursuant to
Commission’s notice dated 25.05.2009. Appellant was absent when
called. Respondents were represented by Dr.Balbir Singh, Additional
Commissioner.
2. Since the appellant’s original RTI-application dated 13.11.2008
was in Gujarati language, it was not possible for me to read it to know
precisely what the appellant wanted to have by way of information.
Recourse was, therefore, taken to the order of the Appellate Authority
about the information sought to be disclosed. Appellant’s second-
appeal petition also was unclear about what he was complaining
against.
3. During the hearing, respondents informed that according to their
understanding, there were two items of information which appellant
had requested. First, he wanted a list of Scheduled Tribes (ST)
candidates for the post of Sepoys who were finally selected in the
Central Excise Commissionerate, Rajkot. According to the CPIO, such a
list has been provided to the appellant on 02.02.2009 following the
orders of the Appellate Authority dated 29.01.2009.
4. The second query was regarding the verification report of the
Caste Certificates of the selected ST candidates. Respondents informed
the Commission that these were handled by the Commissionerates of
Customs and Central Excise at Jamnagar and Kandla. It is directed that
respondents, within one week of the receipt of this order, shall transfer
the above portion of the request to the two Commissionerates where
the information is known to be held.
5. Appeal disposed of with these directions.
6. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-30062009-11.doc
Page 1 of 1