Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Central Information Commission

Vinod Kumar Kataria vs Centre For Cultural Resources And ... on 2 April, 2026

                                      के ीय सू चना आयोग
                         Central Information Commission
                              बाबा गंगनाथ माग,मुिनरका
                          Baba Gangnath Marg, Munirka
                              नई िद     ी, New Delhi - 110067

ि तीय अपील सं    ा / Second Appeal No. (As Per Annexure)

Vinod Kumar Kataria                                             ... अपीलकता/Appellant

                                      VERSUS
                                      बनाम
CPIO: Centre for Cultural
Resources and Training, New                                ... ितवादीगण/Respondent
Delhi


Relevant dates emerging from the appeal(s):

Sl. No.    Second     Date of           Date of       Date of       Date of      Date of
           Appeal     RTI               CPIO's        First         FAA's        Second
           No.        Application       Reply         Appeal        Order        Appeal
    1.     621181     22.02.2025        25.03.2025    08.04.2025    02.05.2025   10.05.2025

    2.     621219     22.02.2025        25.03.2025 08.04.2025 02.05.2025 11.05.2025

    3.     621225     02.03.2025        02.04.2025 08.04.2025 02.05.2025 11.05.2025



The instant set of appeals have been clubbed for decision as these relate to similar
RTI Applications and same subject matter.

Date of Hearing: 05.03.2026
Date of Decision: 30.03.2026

                                      CORAM:
                                Hon'ble Commissioner
                                  Shri P R Ramesh
                                     ORDER
Page 1 of 15

Second Appeal No. CIC/CFCRT/A/2025/621181

1. The Appellant filed an RTI application dated 22.02.2025 seeking information on the following points:

2. CPIO Administrative Ministry i.e. Ministry of Culture

(a) Provide the certified copy of details of funds received from Government of India in year 2021-2022; 2022-2023; 2023-2024, 2024-2025 to celebrate and commemorate the achievements of AKAM.

(b) Provide the certified copy of details of official dealing with AKAM from 12.03.2021 to till dated.

(c) Provide the certified copy of details of tender floated to celebrate and commemorate the achievements of AKAM in year 2021-2022; 2022-2023; 2023- 2024, 2024-2025.

(d) Provide the certified copy of details of successful bidder to whom the tenders were/are awarded to facilitate the achievements of AKAM in year 2021-2022; 2022-2023; 2023-2024, 2024-2025.

(e) Provide the certified copy of details of committee members who had/have opened the bids of the tenders floated to celebrate and commemorate the achievements of AKAM in year 2021-2022; 2022-2023; 2023-2024, 2024-2025.

(f) Provide the certified copy of details of tenders floated under Rule 158 of GFR- 2017 to celebrate and commemorate the achievements of AKAM in year 2021- 2022; 2022-2023; 2023-2024, 2024-2025.

(g) Provide the certified copy of details of tenders floated under Rule 159 of GFR-2017 to celebrate and commemorate the achievements of AKAM in year 2021-2022; 2022-2023; 2023-2024, 2024-2025...etc. Page 2 of 15 1.1. The CPIO replied vide letter dated 25.03.2025 and the same is reproduced as under

:-
a. The details of the funds received from Ministry of Culture, Govt. Of India are available on the website of CCRT i.e. www.certindia.gov.in b. Third party information cannot provided to the applicant as per exemption from disclosure of information of RTI ACT Section 8(1) (j). c. 2021-22: Nil 2022-23:
(i) Effectiveness Study for AKAM
(ii) Celebration of Hyderabad Liberation Day 2023-24: Making 36 short films on DDR stories Cancelled 2024-25: Production of 10 Films/ Documentaries on DDR stories...etc. Information already available on the website of CCRT (https://certindia.gov.in) 1.2. Dissatisfied with the response received from the CPIO, the Appellant filed a First Appeal dated 08.04.2025 alleging that the information provided was incomplete, false and misleading. The FAA vide order dated 02.05.2025 observed as under:-
2. As far, point No. 1 to 5 is concerned, it is intimated that it is in the nature of a complaint and does not seek any specific information under RTI Act. No violation of Section 7(1) and Section 8 (1) (j) of RTI Act is found in the alleged RTI Reply.

The information provided by CPIO is correct and valid.

3. As far, point No. 6 is concerned, it is intimated that after perusing the section 19 (5) of RTI, Act, it has been observed that there was no denial of request from CPIO in the above mentioned matter and the CPIO has provided the Reply of your RTI Page 3 of 15 Request in time bound manner of RTI, Act. Therefore, the prayers sought by you are not applicable as per section 19(5) of RTI, Act.

4. Furthermore, your appeals are lengthy and you are advised to limit your application upto 500 words limit as per Section 3 of the RTI Rules, 2012 in gazette notification issued by DopT dated 31.07.2012.

5. If the appellant is not satisfied with this reply, he may file Second Appeal against this order with Central Information Commission.

1.3. Aggrieved and dissatisfied, the Appellant approached the Commission with the instant Second Appeal dated 10.05.2025.

Second Appeal No. CIC/CFCRT/A/2025/621219

2. The Appellant filed an RTI application dated 22.02.2025 seeking information on the following points:

(a) Provide the certified copy of deputation period details of Mr. K Sankar Lingam Ganesh held in CCRT.
(b) Provide the certified copy of the post and pay scale details held by Mr. K Sankar Lingam Ganesh in CCRT.
(c) Provide the certified copy of the details of the parent department with complete address to whom Mr. K Sankar Lingam Ganesh belongs.
(d) Provide the certified copy of post and pay scale held by Mr. K Sankar Lingam Ganesh in his parent department before deputation in CCRT.

2.1. The CPIO replied vide letter dated 25.03.2025 and the same is reproduced as under

:-
"Third party information cannot provided to the applicant as per exemption from disclosure of information of RTI ACT Section 8(1) (j)."

2.2. Dissatisfied with the response received from the CPIO, the Appellant filed a First Page 4 of 15 Appeal dated 08.04.2025 alleging that the information provided was incomplete, false and misleading. The FAA vide order dated 02.05.2025 observed as under:-

2. As far, point No. 1 to 5 is concerned, it is intimated that it is in the nature of a complaint and does not seek any specific information under RTI Act. No violation of Section 7(1) and Section 8 (1) (j) of RTI Act is found in the alleged RTI Reply. The information provided by CPIO is correct and valid.
3. As far, point No. 6 is concerned, it is intimated that after perusing the section 19 (5) of RTI, Act, it has been observed that there was no denial of request from CPIO in the above mentioned matter and the CPIO has provided the Reply of your RTI Request in time bound manner of RTI, Act. Therefore, the prayers sought by you are not applicable as per section 19(5) of RTI, Act.
4. Furthermore, your appeals are lengthy and you are advised to limit your application upto 500 words limit as per Section 3 of the RTI Rules, 2012 in gazette notification issued by DopT dated 31.07.2012.
5. If the appellant is not satisfied with this reply, he may file Second Appeal against this order with Central Information Commission.

2.3. Aggrieved and dissatisfied, the Appellant approached the Commission with the instant Second Appeal dated 11.05.2025.

Second Appeal No. CIC/CFCRT/A/2025/621225

3. The Appellant filed an RTI application dated 02.03.2025 seeking information on the following points:

3. CPIO Administrative Ministry i.e. Ministry of Culture
(a) Provide the certified copy of note sheets where approval was given by the Academy Division of MoC to CCRT to fill the vacant Group 'B' & 'C' posts in mission mode like Administrative Officer-01; Accounts Officer-04; Copy Editor-02; Video Editor-01;
Page 5 of 15

Documentation Assistant-01; Craft Instructor & Coordinator-02; Hindi Translator- 01; Accounts Clerk-02; Lower Division Clerk-06 and Data Entry Operator-02.

(b) Provide the certified copy of the list of officials participated from the administrative ministry i.e. Ministry of Culture in the Tier I Examination held at CCRT Head Quarters, 15-A, Sector-7, Dwarka, New Delhi-110075 from 22.02.2025 to 25.02.2025 for various posts in Group 'B' & 'C' like:-...etc. 3.1. The CPIO replied vide letter dated 02.04.2025 and the same is reproduced as under

:-
a. Third party information will not be provided to the applicant as per exemption from disclosure of information of RTI ACT Section 8(1) (g) & 8(1) (j) b. Information available on the website of CCRT i.e. www.certindia.gov.in. c. Third party information will not be provided to the applicant as per exemption from disclosure of information of RTI ACT Section 8(1) (g) & 8(1) (j) 3.2. Dissatisfied with the response received from the CPIO, the Appellant filed a First Appeal dated 08.04.2025 alleging that the information provided was incomplete, false and misleading. The FAA vide order dated 02.05.2025 observed as under:
2. As far, point No. 1 to 5 is concerned, it is intimated that it is in the nature of a complaint and does not seek any specific information under RTI Act. No violation of Section 7(1) and Section 8 (1) (j) of RTI Act is found in the alleged RTI Reply. The information provided by CPIO is correct and valid.
3. As far, point No. 6 is concerned, it is intimated that after perusing the section 19 (5) of RTI, Act, it has been observed that there was no denial of request from CPIO in the above mentioned matter and the CPIO has provided the Reply of your RTI Request in time bound manner of RTI, Act. Therefore, the prayers sought by you are not applicable as per section 19(5) of RTI, Act.
Page 6 of 15
4. Furthermore, your appeals are lengthy and you are advised to limit your application upto 500 words limit as per Section 3 of the RTI Rules, 2012 in gazette notification issued by DopT dated 31.07.2012.
5. If the appellant is not satisfied with this reply, he may file Second Appeal against this order with Central Information Commission.

3.3. Aggrieved and dissatisfied, the Appellant approached the Commission with the instant Second Appeal dated 11.05.2025 Facts emerging in Course of Hearing:

Appellant: Present in person along with Shri Ashok Kumar.
Respondent: Dr. Rahul Kumar, Dy. Director, CCRT, Shri Vinay Kumar Tarun, US and Ms Bhavya Gulati, SO- participated in the hearing.

4. The Appellant inter alia submitted that the relevant information sought in the RTI Applications has not been provided by the CPIO. He reiterated the averments made in his combined written submission dated 01.03.2026. The relevant extract whereof is as under:

"..2. That fact of corrupt practices and wilful misuse of public office by CCRT officials came out in light in Preliminary Enquiry conducted on the direction of Hon'ble Lokpal of India and from the Audit Report of DGACR.
(a) Shri Surender Kaul, D.G./Director did not have the essential qualification at the time of his appointment to the post of D.G./Director and copy of the file noting, and correspondence portion related to his appointment to the post of DG/Director is not available. (Here CCRT violated Art-309 of the Constitution of India).
(b) Shri G.C. Joshi did not have the essential qualification at the time of his appointment to the post of Dy Director/Director. He stands superannuated from the service. (Here CCRT violated Art-309 of the Constitution of India).
Page 7 of 15
(c) Mr. S.B. Verma did not have the essential qualifications at the time of his appointment to the post of Video Editor on 21.02.1995, he was simply Intermediate (12th Class). However, the selection committee in its meeting held on 03.02.1995 recommended Mr. S.B Verma for appointment for the post of Video Editor. He stands superannuated from the service on 31.01.2026 in PB-3 15600-39100 GP-7600). (Here CCRT violated Art-

309 of the Constitution of India).

(d) Rishi Kumar Vashist appointment in CCRT, from which organization he was called for interview to the post of DD (Publication) is not known to CCRT but he was appointed direct recruitment appointee in CCRT with having the essential qualification. (Here CCRT violated Art-309 of the Constitution of India)

(c) CCRT accepted that CCRT is not member registered with asry Pension Trust or Pension Regulatory Authority, Govt. of India but giving pension as per the direction of Ministry of Culture.

(1) CCRT accepted in Audit that CCRT had converted CPF Scheme into GPF Scheme as per its own whims and fancies without following the due process as per Las

(g) Advance Increment to Y Chandersekhar. CCRT accepted that Mr. Y Chandra Sekhar was on a deputation from A.P. Handicrafts Development Corporation Ltd., Hyderabad. He was absorbed in CCRT on 01.01.2010 and was given five advance increments as per Rule 22 of CCRT Byelawa. It is pertinent to mention that the New Pension Scheme (in short NPS) was implemented w.e.f. 01.01.2004 vide the Ministry of Finance (Department of Economic Affairs) notification No 5/7/2003 PR dated 22/12/2003, whereas he was paid pension after retirement by CCRT as per its own whims and fancies in Old Pension Scheme (in short OPS). Para 2 Audit remarks in the absence of the Ministry of Culture-approved Service Bye Page 8 of 15 Laws of CCRT for the yeur 1987, audit couldn't ascertain whether the grant of five advance incremems granted to Sh Y Chandra Sekhar aligns with approved Service bye laws. It is pertinem to mention that Rule 22 of CCRT Byelaws says that advance increments in the case of direct recruits to any category of posts, the Executive Committee Chairman may grant up to five advance increments on the recommendation of the Selection Committee. Here CCRT had violated its own Service Byelaws Rule-22

(h) With regard to Shri Yashpal Rangi, as per CCRT reply the presence of Shri Yashpal Raurs in the court is not in the knowledge of CCRT and hence CCRT cannot comment on the same. It is pertinent to mention that statement is to sort from CCRT with whose approval CCRT has paid the huge amount of fees in lakhs to private counsel Sh. Yashpal Rangi from public fund.

(1) It is admitted by CCRT that Mr. Rajesh Bhatnagar Ex-DD (Fin) was retired on 31.07.2020 and his stal period of service in terms of extension reemployment is exccoding the limit of 2 years, his further extension beyond 2 years is violation of rule 17(m) of service bye laws for which CCRT has given relaxation under Rule-64 service bye laws for extension upto 31.01.2024 (Total 13 Years (16 Months). Here CCRT had openly violated FR-56 (d) anl its own Service Bye Law @ It is admitted by CCRT that Mr. Rishi Kumar Vashist Ex-Director was retired on superannuation on 31.01.2023 and the extension of Mr. Vashist was done as per Rule 17(ii) and Rule 64 of the Service Bye-laws of CCRT. Here CCRT had openly violated FR-56 (d). Till date on temporary basis the post of Director CCRT since 01.02.2024 is run by Mr. Rajeev Kunar as Director CCRT un ad-hoc hasis.

It is admitted by CCRT that De Rahul Kumar gave technical resignation on 01.07.2019. It is a fact that in his relieving order no mention of the lien Page 9 of 15 by CCRT Office has been done but subsequently Mr. Rishi Kumar Vashist Ex-Director CCRT issued him an office order. No CCRT/1102/01/2010/24A dated 01.10.2019 on back date for keeping his lien to the post of Field Officer for a period of two years. Mr. Rishi Kumar Vashist Ex-Director CCRT issued him a letter CCRT/1011/02/2021 dated 25-11-2019 stating that Dr. Rahaul Kumar is required so join as Field Officer in CCRT before joining as Deputy Director (General). His joining in CCRT as Deputy Director (General) will be effective after he joins as Field Officer. He was given promotion of Deputy Director (General) in Composite Method under promotion. It is pertinent to mention that record is to be asked from R-8 regarding his joining as Field Officer in CCRT. Para 4 Audit remarks Mr. Rahul Kumar, currently serving as Deputy Director at CCRT, was relieved from CCRT on July 4,2019, to join IGNCA after securing the position of Research Officer. Notably, there is no documentation of a lien entry in his service record, despite Mr. Rahul Kumar being granted a lien according to order no CCRT/11012/0l/2010/24A dated 01.10.2019. The same may be reviewed at the level of competent authority.

3. That fact of corrupt practices and wilful misuse of public office by CCRT officials came out in light in illegal recruitment of Field Officer post.

(a) Mr. Rishi Kumar Vashist Ex-Director, CCRT had published the advertisement in Employment News on 19-06-2021 (i.e. Saturday) for appointment to Eight (08) posts of Field Officer, Group "B" in Pay Matrix Level 7 (Rs.44,900-1,42,400) by Direct Recruitment with All India Service Liability.

(b) Mr. Rishi Kumar Vashist Ex-Director, CCRT without issue of any corrigendum of cancellation again published the advertisement in Employment News on 21.01.2023 and invites applications to fill up the Page 10 of 15 Nine (9) posts of Field Officers, Group 'B' Level-7, in pay matrix Rs. 44900- 142400/- as per 7 CPC on Direct Recruitment and Promotion at CCRT, New Delhi.

(c) After a gap of more than one-year Mr. K Sankar Lingam Ganesh (R-

12) uploaded the list of provisionally shortlisted and not shortlisted applicants on 28.03.2024 in CCRT website. The list of candidates not shortlisted for FO post, Anuj Kumar Bajpai (S.No.19); Chandramauli Tripathi (S.No.58) and Julesha Siddharth Wankhade (S.No.113).

(d) CCRT officials had formed second Scrutiny Committee without any corrigendum as per its own whims and fancies without any justification placed the applicants/candidates who were not shortlisted for the post of Field Officer by the first Scrutiny Committee in shortlisted applicants/candidates category, the details was uploaded in the CCRT website in September 2024. List of candidates shortlisted for FO- Anuj Kumar Bajpai (S.No.19); Chandramauli Tripathi (S.No.58) and Julesha Siddharth Wankhade (S.No.113) thereafter result of FO was uploaded in the CCRT website where the candidates not selected by the first scrutiny committee were declared successful their names were Mr. Anuj Kumar Bajpai (S.No.4, in Un-reserved Category); Mr. Chandramauli Tripathi (S.No.1, in Un-reserved Category) and Ms. Julesha Siddharth Wankhade (S.No.1, in SC Category). Here CCRT has violated Article 309, DoPT OM No. No. 49019/1/2006-Estt (C) dated 11.12.2006 and DoPT OM No. 49014/7/2020-Estt. (C) dated 07.10.2020.

(e) It is submitted that DoPT OM No. No. 49019/1/2006-Estt (C) dated 11.12.2006 clarified in the light of a constitution bench of the Supreme Court in civil appeal No. 3595- 3612/1999 etc. in the case of Secretary State of Karnataka and Ors. Vs. Uma Devi and others has reiterated that any public appointment has to be in terms of the Constitutional scheme in para 2 that if such appointment itself is in infraction of the rules or if it is Page 11 of 15 in violation of the provisions of the Constitution, illegality cannot be regularized.

(f) It is submitted that DoPT OM No. 49014/7/2020-Estt. (C) dated 07.10.2020 clarified in the light of Hon'ble Supreme Court's Judgement dated 10.04.2006 in case of Uma Devi that (a) para 2(ii) filling of vacancies cannot be done in a haphazard manner or based on patronage. or other considerations (b) para 2(iv) Regularization is not and cannot be a mode of recruitment by any State within the meaning of Article 12 & 309 of the Constitution of India, or anybody or authority governed by a statutory Act or the Rules framed thereunder.

4. It is submitted that my above said Appeals/Complaints are self- explanatory to proof that Dr. Rahul Kumar Deputy Director & CPIO CCRT is habitual in offending Section 6(2); Section 7(1) of the RTI Act. It is pertinent to mention that to cover the corrupt practices of CCRT and wilful misuse of public office where he himself directly or indirectly involves, wilfully misusing the Section 8 (1)(j) of the RTI Act. It is humbly requested before the Hon'ble CIC to call the record from CCRT since November 2019 to till date where Dr. Rahul Kumar Deputy Director & CPIO CCRT, had/have given the reply against RTI applications filed in CCRT under Section 8(1)(j) of the RTI Act, which will clear his mindset against corrupt practice and wilful misuse of public office..."

5. The Respondent while defending their case inter alia submitted that the relevant information has been provided to the Appellant. They averred that as regards Second Appeal No. CIC/CFCRT/A/2025/621181 information sought at point No. a, c, f, g and h is available on their website. As regards points No. k and l, no specific person/official is assigned the work regarding which information has been sought. As regards Second Appeal No. CIC/CFCRT/A/2025/621219, the PIO stated that he will examine the official records and furnish information as sought in the RTI Application. As regards Second Page 12 of 15 Appeal No. CIC/CFCRT/A/2025/621225 the Respondent stated that relevant information has been duly provided to the Appellant. The PIO, Ministry of culture has submitted a written submission and same has been taken on record for perusal.

Decision:

Second Appeal CIC/CFCRT/A/2025/621181

6. The Commission after adverting to the facts and circumstances of the case, hearing parties and perusal of records, observes that the PIO, CCRT has stated in the reply 25.03.2025 that information sought at point No. a, c, f, g and h is available on their website and is accessible online. Therefore, the exact URL with respect to point Nos . a, c, f, g and h along with complete path leading up to the information sought should be provided by the PIO, CCRT within four weeks from the date of receipt of this order, under intimation to the Commission. The reply given by the Respondent on the remaining points are appropriate and further intervention is not warranted on those points. The appeal is disposed of accordingly.

Second Appeal No. CIC/CFCRT/A/2025/621219

7. The Commission after adverting to the facts and circumstances of the case, hearing parties and perusal of records, observes that the PIO, CCRT denied information sought vide reply 25.03.2025 on the ground that the information sought is exempted from disclosure as per Section 8(1) (j) of the RTI Act. It is noted that the PIO, CCRT during hearing stated that he will examine the official records and furnish information as sought in the RTI Application. Accordingly, the PIO, CCRT is directed to furnish a revised reply to the Appellant strictly as per the provisions of the RTI Act within four weeks from the date of receipt of this order, under intimation to the Commission. In doing so information Page 13 of 15 which is exempted from disclosure should not be disclosed and same may be redacted under Section 10 of the RTI Act. The appeal is disposed of accordingly.

Second Appeal No. CIC/CFCRT/A/2025/621225

8. The Commission after adverting to the facts and circumstances of the case, hearing parties and perusal of records, observe that blanket denial by CPIO, CCRT with respect to information sought at point No. a and c under Section 8(1)(j) and (g) is not justified. It is noted that no reply has been furnished with respect to point No. d. Accordingly , PIO, CCRT is directed to furnish a revised reply with respect to point No. a, c and d i.e. specifically furnish only the official designation of the concerned official strictly as per the provisions of the RTI Act within four weeks from the date of receipt of this order, under intimation to the Commission. In doing so any third-party information or any other information which is exempted from disclosure should not be disclosed and same may be redacted under Section 10 of the RTI Act. The appeal is disposed of accordingly.

Matters are disposed of accordingly.

Copy of the decision be provided free of cost to the parties.

Sd/-

(P R Ramesh) (पी. आर. रमेश) Information Commissioner (सूचना आयु ) Authenticated true copy Vivek Agarwal (िववेक अ वाल) Dy. Registrar (उप पं जीयक) 011-26107048 Addresses of the parties:

Page 14 of 15
1. CPIO under RTI, Deputy Director & CPIO, Centre for Cultural Resources & Training-(CCRT) (Ministry of Culture), Plot No.-15-A, Sector-7, Dwarka, New Delhi-110075.
2. CPIO under RTI, Under Secretary-(RTI/Admin.) & CPIO, Ministry of Culture, RTI/Administration Section, Shastri Bhawan, New Delhi-110001 3 Vinod Kumar Kataria Annexure of Second Appeal Sl. No. Second Appeal 1 CIC/CFCRT/A/2025/621181 2 CIC/CFCRT/A/2025/621219 3 CIC/CFCRT/A/2025/621225 Page 15 of 15 Recomendation(s) to PA under section 25(5) of the RTI Act, 2005:-
Nil Powered by TCPDF (www.tcpdf.org)