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