Central Information Commission Judgements

Mr.Avinash Kumar vs Ministry Of Railways on 19 September, 2011

Central Information Commission
Mr.Avinash Kumar vs Ministry Of Railways on 19 September, 2011
                       In the Central Information Commission 
                                                     at
                                               New Delhi

                                                                        File No: CIC/AD/A/2011/001609




Date  of Hearing :  September 19, 2011

Date of Decision :  September 19, 2011


Parties:

           Applicant

           Shri Avinash Kumar
           S/o Late Shri Om Prakash Mistru
           Gram - Potahi
           Post - Basuhar
           Thana - Punpun
           Patna
           Bihar

           The Appellant was present at NIC Studio, Patna



           Respondents

           Railway Recruitment Board
           Mahendraghat
           Patna 800 004

           Represented by : Shri Anil Kumar, PIO
                                      Shri Sri Prakash, AA & Chairman
                                      ­ NIC Studio, Patna




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission
                                                          at
                                                  New Delhi

                                                                                      File No: CIC/AD/A/2011/001609


                                                       ORDER

Background

1. The Applicant filed an RTI Application dt.7.3.11 with the PIO, RRB, Patna.  He wanted to know with 

reference to an employment notice, whether the Diploma in health and sanitary inspection which is 

issued by Vinayaka Mission University, Salem is acceptable to the RRB or not.  He also wanted to 

know whether RRB has selected any other candidate who had passed from this University with the 

same diploma.  The PIO replied on 5.4.11 stating that the Diplomas of Govt. recognized Institutions 

will be acceptable.   Not satisfied with the reply, the Applicant filed an appeal dt.11.4.11 with the 

Appellate Authority and on not receiving any reply, filed he a second appeal dt.Nil before CIC.

Decision

2. During the hearing, the Appellant submitted that all he wants to know is whether the Diploma from the 

said University obtained as a result of   distance mode Education is acceptable to RRB or not and 

whether RRB had selected any employee with the same diploma from the same University.     The 

Respondents submitted that they had referred the matter to the Railway Board since the Board is the 

competent authority to prescribe qualifications for various posts and that Railway Board has sent a 

reply dt.13.7.11 which was forwarded to the Appellant, According to this reply, the University is not a 

recognized   institution   and   hence   Diploma   from  that   University   is   not   recognized.   The   Appellant 

however complained that the Railway Board has not specifically answered whether Diploma obtained 

through Distance mode is acceptable to the Railway Board or not.

3. The Commission after hearing the submissions of both sides,   noted that the reply of the Railway 

Board is adequate since it is clear that no Diploma (whether through Distance mode or otherwise) 

from the University is acceptable with reference to the employment notice   and hence no further 

information is required to be disclosed.       With regard to the Appellant’s query as to whether any 

person has been selected with the same diploma from the same University, the PIO is directed to 
forward the RTI Application to the PIOs of the  concerned Railways along with a copy of this order 

directing the PIOs to provide the information directly to the Appellant if available on record.     The 

entire exercise to be completed by  19.10.11.

4. The appeal is disposed of with the above directions.

 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Avinash Kumar
S/o Late Shri Om Prakash Mistru
Gram – Potahi
Post – Basuhar
Thana – Punpun
Patna
Bihar

2. The Public Information Officer
Railway Recruitment Board
Mahendraghat
Patna 800 004

3. The Appellate Authority
Railway Recruitment Board
Mahendraghat
Patna 800 004

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.