CENTRAL INFORMATION COMMISSION
Complaint No. - CIC/WB/A/2009/000244dated: 02.03.'09
Right to Information Act- Section 19
Appellant : Shri Ram Chander
Respondent: Central Reserve Police Force (CRPF), New Delhi.
Decision announced 9.3.'10
Facts
:-
By an application dated 25.04.2008 Shri Ram Chander of Bhiwani,
Haryana sought information regarding recruitment procedure for the position of
ASI (Ministerial), which was conducted by advertising in Employment News
dated 31st August-6th September 1996, including total number of vacancies
especially numbers of post which was filled from SC candidates, marks obtained
by all SC candidates including appellant and copies of some letters related with
this process from the Central Public Information Officer, Central Reserve Police
Force, New Delhi. In response, the CPIO Shri Ramesh Chandra, ADIG (Admn.),
CRPF, New Delhi by a letter dated 07.05.2008 refused the information under
Section 24(1) of Right to Information Act, 2005.
Aggrieved, appellant Shri Ram Chander filed a 1st appeal on 15.06.2008
before the appellate authority of the department. First appellate authority, Shri S.
R. Ojha, DIG (Admn.), CRPF, New Delhi in his order, which was passed in the
month of July 2008, reiterated the plea taken by the CPIO. Nevertheless, he
provided information regarding marks obtained by the appellant together with the
marks obtained by last selected candidate and informed him that the same
information had already been conveyed by the Pers. Branch of that Directorate
General to the appellant earlier through their letters dated 29.10.2009 &
27.12.2009. Appellant Shri Ram Chander, not satisfied with the response has
hence, moved this appeal.
Decision Notice
1
The Central Reserve Police Force is indeed an organization listed at S,
No. 10 in the Second Schedule of Right to Information Act, 2005 as dealing with
security and intelligence, and therefore not covered by the Act except for
information pertaining to allegations of corruption and violation of human rights.
The information sought by appellant Shri Ram Chander has made no such
allegations. The information sought by the appellant concerns selection process
of ASI in force and thus is general information related to an administrative issue.
Hence, particularly in light of Sec 24(1) this request does not lie under the ambit
of RTI Act. In light of the above the present appeal is hereby dismissed.
Announced this ninth day of March 2010. Notice of this decision be given
free of cost to the parties.
Wajahat Habibullah
(Chief Information Commissioner)
09.03.2010
Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of
this Commission.
Pankaj K. P. Shreyaskar
Joint Registrar.
09.03.2010
2