CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000859/13562
Appeal No. CIC/SG/A/2011/000859
Relevant facts emerging from the Appeal:
Appellant : Mr. Amarnath Singh,
D.M.S.R.D.I,
Post Office- D.M.S.R.D.I,
Kanpur-208013
Respondent : Mr. M. K. Chaudhary
PIO & Regional Labour Commisioner
Regional Department, Minority of Labour
O/o the Dy. Labour Commisioner,
Shram Bhawan, ITI Complex,
Udyog Nagar, Kanpur, UP
RTI application filed on : 21/10/2010
PIO replied on : 10/12/2010
First Appeal filed on : 07/01/2011
First Appellate Authority order of : 14/02/2011
Second Appeal received on : 31/03/2011
Q.No Query PIO`s Response
1. Certified copies of the constitution of the The information has already been provided
Selection Committee
2. The marks obtained in the interview and the The selections were made by the Selection
trade test, on the basis of which the Committee
selection was made, since it has not been
mentioned in either column.
3. Details of the selected candidate Details of selected candidate provided.
4. Caste of the selected candidate Candidate was of reserve category.
Caste certificate enclosed.
5. Who appointed Mr. Ashish Anand? He was apppointed by Mr. Y. N. Chaubey,
Regional Labour Commissioner, Kanpur
6. Was Mr. Ashish Anand made to undergo the Yes.
medical test?
7. Were all the necessary documents except for All the necessary documents required for the
driving license shown by Mr. Ashish appointment were submitted by Ashish Anand at
Anand? the time of selection.
Grounds for the First Appeal:
Information received was incomplete.
Order of the First Appellate Authority (FAA):
The FAA directed the RLC(C)/CPIO Kanpur to provide, within 10 days, certified copies regarding the
constitution of the Selection Committee, along with the marks obtained in the interview and the trade
test, on the basis of which the selection was made.
Ground of the Second Appeal:
The answers given by the PIO were incomplete. The FAA only ordered the PIO to provide information
as per queries 1 and 2, and not the others.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. M. K. Chaudhary, PIO & Regional Labour Commisioner on video conference from
NIC-Kanpur Studio;
The PIO states that he has provided the information as per the order of the FAA. It appears that all the
information available on the records has been provided to the appellant.
Decision:
The Appeal is disposed.
The information available on the records appears to have been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
20 July 2011
(In any correspondence on this decision, mention the complete decision number. (MS))