Central Information Commission Judgements

Mr.Amit Kumar vs Ministry Of Health And Family … on 21 February, 2011

Central Information Commission
Mr.Amit Kumar vs Ministry Of Health And Family … on 21 February, 2011
                        In the Central Information Commission 
                                                        at
                                                     New Delhi

                                                                 File No: CIC/AD/C/2010/000481

Date  of Hearing :  February 21, 2011

Date of Decision :  February 21, 2011


Parties:

           Applicant

           Shri Amit Kumar
           21K, Pocket­IV
           Mayur Vihar
           Phase­III
           Delhi 110 092

           The Applicant was not present during the hearing.

           Respondents

           All India Institute of Medical Sciences
           Ansari Nagar
           New Delhi

           Represented by :  None




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                     In the Central Information Commission 
                                                     at
                                              New Delhi

                                                                             File No: CIC/AD/C/2010/000481


                                   Adjunct to Captioned Order  dt.9.9.10




Background

1. The Commission vide its Order dt.9.9.10 directed the CPIO to provide complete information to the 

Complainant by 30.11.10 and also to submit to the Commission  a copy of the information provided 

along with an explanation for not supplying the information within the mandated time period.

2. The Commission received a complaint dt.8.12.10 from the Complainant stating that he had received a 

letter dt.7.10.10 from Dr.D.K.Sharma, Appellate Authority forwarded by CPIO FMT AIIMS on 8.10.10 

wherein the reply dated 6.3.10 was enclosed. He further added in his complaint that no explanation 

whatsoever has been received for not supplying the information within the time specified and further 

no  reason  is  available  for  non­disposal of first appeal by the First Appellate Authority within the 

prescribed time period . 

3. The Commission accordingly scheduled  a hearing on 21.2.11 and a hearing notices were issued to 

both the parties  on dt.8.2.11

Decision

4. During the hearing, Dr.O.P.Murthy, Respondent CPIO submitted that in response to the complaint 

filed by the Complainant before CIC, the information  was furnished to the Appellant  on 6.3.10 and in 

compliance with    the CIC Order dt.9.9.10, the same set of information   was provided to him on 

8.10.10 once again.   When the Commission queried as to when the PIO had replied to the RTI 

application,  Dr.O.P.Murthy replied that as per records, no such information is available and that he 

was not the CPIO at the time the RTI application was received.  Hence he is not aware of the reasons 

for the delay in responding to the RTI application.

3. The Commission on review of the information provided noted that complete information has been 

furnished  twice  to  the Appellant and  is unable to understand what further information he requires 

other than the explanation for the delay in responding to the RTI application.  However, in the interest 

of the Appellant, he (Appellant) is advised to inform the PIO what information is still missing  within 5 

days of receipt of this order so that the PIO can provide him the same within 15 days of receipt of 

these details. 

4. The Commission also observed that no explanation for the delay was provided by the then CPIO  and 

accordingly directs the then PIO to show cause as to why a penalty of Rs.250/­ per day (Maximum 

Rs.25000/­)   should   not   be   levied   on   him   for   not   responding   to   the   RTI   application   within   the 

mandatory period as stipulated in the  RTI  Act.  He is directed to submit his written response to the 

Commission by 21.3.11.  Dr.O.P.Murthy, FMT, AIIMS is directed to forward a copy of this Order to the 

then CPIO.

5. The Complaint is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Amit Kumar
21K, Pocket­IV
Mayur Vihar
Phase­III
Delhi 110 092

2. The Public Information Officer
All India Institute of Medical Sciences
Ansari Nagar
New Delhi

3. Officer Incharge, NIC