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.