Central Information Commission Judgements

Shri Ramakant Sharma vs North Western Railway Hq, Jaipur on 26 March, 2010

Central Information Commission
Shri Ramakant Sharma vs North Western Railway Hq, Jaipur on 26 March, 2010
                      Central Information Commission
                                                                     CIC/AD/A/2010/000122
                                                                        Dated March 26, 2010


Name of the Applicant                            :   Shri Ramakant Sharma

Name of the Public Authority                     :   North Western Railway HQ
                                                     Jaipur

Background

1. The Applicant filed an RTI application dt.28.7.09 with the PIO, North Western Railway
HQ seeking information against 7 points with regard to the documents furnished by
candidates for recruitment in RPF in 2008. Shri Rajeev Singh, PIO replied on 17.8.09
enclosing the point wise information dt.12.8.09 furnished by Dy. Chief Security
Commissioner. Shri Rajeev Singh also returned the IPO as no application fee and
document charges are taken from BPL card holders. Not satisfied with the reply, the
Applicant filed an appeal dt.25.8.09 with the Appellate Authority seeking the missing
information. Shri Ambarish Kumar Gupta, Appellate Authority replied on 3.9.09
providing further clarification. Still not satis1264

2. fied with the reply, the Applicant filed a second appeal dt.30.11.09 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for March 26, 2010.

3. Shri Rajeev Singh, PIO, Shri Udairaj Singh, ASC and Shri M.K.Sharma, APIO
represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. Shri Rajeev Singh submitted that the Applicant is seeking information related to the
recruitment exercise held for RPF in the year 2008 such as copies of caste certificate,
OBC category certificate, his own marks, cut off marks for different exams of different
categories, attendance sheet of candidates , appointment letters of all the selected
candidates. The Appellant complained submitted that some of the caste certificates
were provided by the candidates only after the results were declared whereas as per
the advertisement they should not have been allowed to appear for the examination.
The Respondent refuted this contention of the Appellant and submitted that candidates
had indeed submitted their caste certificates along with their applications. However,
as they were not in the prescribed format they were asked to submit the same in the
suggested format and furnish them after their re-verification. The successful
candidates resubmitted the certificates in the required formats only after the results
were out. The Appellant further complained that he had received in response to his
RTI application the appointment letters of only 3 candidates. The Respondent
explained that the appointment letters of the 3 candidates could be provided easily as
they were posted in his office. As for the remaining candidates who have been
appointed, no information is available regarding their place of posting and about the
Division out of the 80 spread across the country which has issued the appointment
letter. In response to the Appellant’s query as to why OBC certificates of 2
employees (who the Appellant named in the RTI application) have been accepted
although they do not belong to the OBC category, the Respondent stated that it was
only the Appellant’s contention that they do not belong to the OBC category and that
there is no such information available in the records. The Respondent also clarified
that there is no rule as sought by the Appellant which states that caste certificates
which are older than 6 months are not valid.

6. The Commission after hearing the arguments made directs the PIO to provide to the
Appellant :

i) copies of attendance sheets of all successful candidates (during the exam) .

ii) copies of the original caste certificates submitted by the successful candidates.
and also to transfer the RTI application to all the PIOs with the direction to provide
the copies of appointment letters to the Appellant directly.

7. The entire exercise should be completed by 10.5.10 and the Applicant d to submit a
compliance report to the Commission by 15.5.10.

8. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Ramakant Sharma
S/o Radhakaran Sharma
H.No.1561/12
Govind Nagar
J.V.Floor Mills
Ramganj
Ajmer 305 003

2. The PIO
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

3. The Appellate Authority
North Western Railway
Headquarter Office
Hasanpura Road
Jaipur

4. Officer incharge, NIC

5. Press E Group, CIC