Central Information Commission Judgements

Mr.R P Rohilla vs Ministry Of Health And Family … on 2 May, 2011

Central Information Commission
Mr.R P Rohilla vs Ministry Of Health And Family … on 2 May, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                        File No: CIC/AD/A/2011/000634

Date  of Hearing :  May 2, 2011

Date of Decision :  May 2, 2011


Parties:

           Applicant

           Shri R.P.Rohilla
           RZ­199, Kakrola Road
           Dharampura - I
           Najafgarh
           New Delhi 110 043

           The Applicant was present during the hearing.

           Respondents

           The Public Information Officer
           Rural Health Training Centre
           O/o the Director
           Najafgarh
           New Delhi

           Represented by : Shri R.N.Rai, Director
                                     Shri N.S.Prasadan, A.O
                                     Smt. Valsamma Daniel, Under Secretary, MoHFW




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice




As given in the decision 
                       In the Central Information Commission 
                                                          at
                                                  New Delhi

                                                                                      File No: CIC/AD/A/2011/000634


                                                       ORDER

Background

1. The  Applicant  filed  an  RTI  application dt.25.10.10 with the PIO, M/o Health and Family Welfare 

seeking   information   against   two   points   regarding   admission   of   JAT   candidates   against   OBC 

vacancies  in 2010­2011 including the name and addresses of the OBC candidates who had qualified 

the written test held for admission but could not get berth in the course due to admission of two JAT 

candidates.   Dr.R.N.Rai, Director replied on 29.11.10 providing the names and address of the OBC 

candidates   qualified   in   the   written  test   held  for  admission   in   the   ANM  course  2010/2011.     The 

Applicant filed an appeal dt.6.12.10 with the Appellate Authority stating that while he had asked for 

the information regarding candidates who have not been selected despite qualifying in the written test 

the PIO had provided him with the information regarding candidates who have been selected.  On not 

receiving any reply from the AA, the Applicant filed a second appeal dt.13.1.11 before CIC.

Decision

2. During  the  hearing,  the  Respondents stated that complete information has been provided to the 

Appellant. The Appellant, however, pointed out that complete information has not been provided to 

him since the names of some of   the OBC candidates are missing from the list of 8 candidates 

provided by the PIO. The Appellant contended that the two Jats who had been included in the list  of 

8 provided by the PIO are not OBCs  as per existing policy and hence  the names of the two Jats 

should be removed and the vacancies should be filled with OBC candidates.  The Respondents on 

the other hand maintained that as per their understanding and as per documents available with them 

the two Jats included in the list of 8 are indeed OBCs and that they have therefore provided all the 

available information to the Appellant. 

3. The Commission after hearing the submissions of both sides,  directs the PIO to provide an affidavit 

to the Commission with a copy to the Appellant giving the list of candidates who have been selected 

while   indicating against each candidate the category he/she   belongs to (Jat or OBC)   and   also 

clarifying that   as per the understanding of the Public Authority the Jats are OBCs while providing 

copies   of   documents   relied   upon   for   coming   to   this   conclusion.   The   affidavit   should   reach   the 

Commission/Appellant by 2.6.11 and the Appellant to submit a compliance report to the Commission 

by 9.6.11.

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri R.P.Rohilla
RZ­199, Kakrola Road
Dharampura – I
Najafgarh
New Delhi 110 043

2. The Public Information Officer 
Rural Health Training Centre
O/o the Director
Najafgarh
New Delhi

3. The Appellate Authority 
Rural Health Training Centre
O/o the Director
Najafgarh
New Delhi

4. Officer in charge, NIC