CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2010/000048
Dated, the 18th March, 2010.
Appellant : Shri Khumeerulla Khan
Respondents : Central Excise Department
Hearing in this second-appeal was held on 08.03.2010 through
videoconferencing (VC). Appellant was present in person at NIC VC
facility at Bangalore, while the respondents were represented by the
Appellate Authority at the same venue. Commission conducted the
hearing from its New Delhi office.
2. This second-appeal is related to appellant’s RTI-application dated
18.06.2009, which was for a list of officers appointed under the
reserved category, i.e. SC/ST/OBC, etc. for various posts in the public
authority for the period 1989 to 2009.
3. During hearing, appellant stated that he had seen the lists of
officers in the public authority. In respect of some of these officers,
their status ― Scheduled Caste, Scheduled Tribe or General ― was noted
differently in different documents. He wished to have clarity in this
matter.
4. Respondents stated that it was not possible for them to go on a
fishing exercise in order to apprise the appellant about the caste status
of officer-employees. They, however, suggested that if the appellant
gave them a list of officers in respect of whom he wanted to have their
original caste declaration ― at the time of their appointment ― it would
be possible for them to cull these out and supply to the appellant.
Appellant agreed to do so.
5. It is accordingly directed that within two weeks of the receipt of
this order, appellant shall provide to the CPIO a list of officers,
category-wise, in respect of whom he wished to have the records of
these officers’ original declaration of their castes ― the type of
Reserved Category or General ― as given to the public authority at the
time of these officers’ initial appointment. The requisite information
shall then be supplied to the appellant by the CPIO within one week of
AT-18032010-02.doc
Page 1 of 2
his receiving the list from the appellant. No fee shall be charged to the
appellant.
6. Appeal disposed of with these directions.
7. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-18032010-02.doc
Page 2 of 2