Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000899
Right to Information Act2005Under Section (19)
Date of hearing : 14 February 2011
Date of decision : 14 February 2011
Name of the Appellant : Shri Ram Prakash Pahariya
Vill & Post - Rewai,
Tehsil Pichor, Distt - Shivpuri, MP.
Name of the Public Authority : CPIO, Union Bank of India,
Union Bank Bhawan, 1512/1/1,
Arera Hills, Jail Raod, Bhopal.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri C.S. P. Rao was present.
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard this case through video conferencing. The Appellant, it seems,
had called up the NIC studio at Shivpuri to inform that he was unwell and would
not attend the hearing. The Respondents were present in the Bhopal studio of
the NIC.
3. The Appellant had requested for the photocopies of the caste certificates
of some 64 employees of the Bank who had been employed against the SC
and ST quota. The CPIO had refused to disclose the information by claiming
CIC/SM/A/2010/000899
exemption under Section 8(1) (d) of the Right to Information (RTI) Act. The
Appellate Authority had also endorsed the decision of the CPIO.
4. After carefully considering the facts of the case and hearing the
submissions of the Respondents and in line with the CIC decisions in similar
matters in the past, we do not see any reason for not disclosing such
information. If the public authority appoints officers and employees against a
specific quota reserved for various communities under the laws, the basis for
extending such benefit to those employees and officers must be disclosed in
the public domain in order to ensure that such benefits have indeed gone to
those who really deserve it. Therefore, we now direct the CPIO to provide to the
Appellant within 15 working days from the receipt of this order the photocopies
of the caste certificates of all these employees and officers.
5. The appeal is disposed off accordingly.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO of this
Commission.
(Vijay Bhalla)
Deputy Registrar
CIC/SM/A/2010/000899