Central Information Commission
Room No. 5, Club Building, Near Post Office
Old J.N.U. Campus, New Delhi - 110067
Tel No: 26161997
Case No. CIC/SS/A/2010/000728, 729,
730, 739, 740.
Name of the Appellant : Shri Hakam Singh
(The Appellant was present)
Name of the Public Authority : Ministry of Home Afairs, New Delhi.
Represented by Dr. A.K. Saxena, Director
and Shri Rajeev Kumar, S.O.
The matter was heard on : 17.1.2011.
ORDER
Shri Hakam Singh, the Appellant has filed 5 separate applications under the
RTI Act, 2005, on the same matter.
During the hearing it transpired that the case of the Appellant is that he was
appointed as a teacher in Navyug Public School, by the NDMC/NSES, New Delhi,
as part of Special Recruitment Drive of SC ST teachers to fill up posts meant for
them. However, as the appointment has now been terminated, he filed
representation against the termination of his service about which the former
Chairman of SC/ST Commission has also written to the Home Ministry, being the
Administrative Ministry of the NDMC. The Appellant, through his various RTI
applications, wants to know the current status regarding the petition of the
Appellant for appointment and regularisation of teachers recruited under the
Special Drive of 2005 and 2007. He also wants to know whether it was correct on
the part of NDMC/NSES, New Delhi to club recruitment of teachers for backlog
vacancies with current recruitment conducted on 17.6.2008. He also wishes to
know whether teachers can be appointed on contract in a special recruitment
drive, for filling up the backlog vacancies of SC/ST teachers by NDMC/NSES.
The Respondent, on the other hand, submit that the petition of the
Appellant had been sent to NDMC who have informed that the Appellant was
recruited on contract basis by NDMC/NSES and the contract period is now over.
They further informed that backlog vacancies of SC/ST Categories of teachers
along with current recruitment was taken up in 2008 for regular appointment and
the process has been finalised. They informed the Commission that the
Parliamentary Standing Committee for MHA is also seized with this matter.
After hearing the parties the Commission deems it fit to direct the
Respondent CPIO as follows:
1. Inform the Petitioner of the current status of his petition for
considering regular appointment of teachers recruited under Special Drive 2005
and 2007.
2. Whether the clubbing of backlog vacancies with current recruitment
done in 2008 is correct.
3. Provide information/reason as per record whether special
recruitment can be filled on contract basis by NDMC/NSES.
4. Show file notings of Ministry of Home Affairs to the Appellant with
regard to his representation dated 2.7.2009.
5. As regards the contention of the Respondent that the DOPT is the
nodal Ministry for appointment matters and only they can provide requisite
information on recruitment policy, the Commission directs the CPIO, Ministry of
Home Affairs to apprise the concerned CPIO, DOPT of the Commission’s
directions within 5 days of receipt of this order in so far as it relates to them, to
provide the requisite information to the Appellant within 15 days of receipt of this
order
With these observations/directions the matt4er is disposed of.
Sd/
(Sushma Singh)
Information Commissioner
17.1.2011
Authenticated true copy:
(S.Padmanabha)
Under Secretary & Deputy Registrar
Case No. CIC/SS/A/2010/000728, 729, 730, 739 & 740.
Copy to:
Shri Hakam Singh,
J510/8, Sector 16, Rohini,
New Delhi – 110089.
2. The C.P.I.O.,
Director (Delhi),
Ministry of Home Affairs,
North Block, New Delhi.
3. The First Appellate Authority,
Joint Secretary (UT),
Ministry of Home Affairs,
North Block, New Delhi.