Central Information Commission Judgements

Mr.Salim Baig vs Ministry Of Health And Family … on 20 July, 2011

Central Information Commission
Mr.Salim Baig vs Ministry Of Health And Family … on 20 July, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                             File No: CIC/AD/A/2011/001194



Date  of Hearing :  July 20, 2011

Date of Decision :  July 20, 2011


Parties:

           Applicant

           Shri Salim Baig
           S/o Shri Abdul Halim Baig
           R/o Kasba Bhojpur
           Moradabad
           Uttar Pradesh

           The Applicant was not present during the hearing

           Respondents



           Central Council of Indian Medicine
           61­65 Institutional Area
           Janakpuri
           New Delhi

           Represented by : Shri Sube Singh, PIO




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

                                                                                         File No: CIC/AD/A/2011/001194



                                                         ORDER

Background

1. The Applicant filed an RTI application dt.19.10.10 with the PIO, CCIM seeking information against 

five points including the number of Institutions teaching Unani medicine, copy of rules with respect to 

admissions to Unani hospitals based on Pre­Tibb etc.  On not receiving any reply, the Applicant filed 

an appeal dt.11.1.11 with the Appellate Authority reiterating his request for the information.   Shri 

Sube Singh, PIO replied on 28.1.11 (He stated that RTI application was sent to the wrong address 

and hence there was a delay in furnishing information) .  Being aggrieved with the reply, the Applicant 

filed a second appeal dt.16.4.11 before CIC.

Decision

2. During the hearing, the Respondent submitted that information as received from the Unani Education 

section was provided to the Appellant.  The Commission, noted from the submissions on record and 

after   hearing   the   Respondent     that   the   deemed   PIO   like   in   other   earlier   cases   has   not   been 

cooperating with the PIO  to provide the complete information and within the stipulated period  under 

RTI to the PIO so that it can be forwarded to the Appellant, which is a violation of the law .   In the 

instant case, he  is directed o provide the required information point wise to the PIO so that the same 

can be supplied to the Appellant  by 20.8.11 and the Appellant to submit a compliance report to the 

Commission by 27.8.11..  

3. Shri   Sube   Singh,   Respondent   PIO  submitted  during  the  hearing    that  he  is   not  getting  enough 

cooperation from the   staff which often   results   in delayed responses by him to the Appellant. He 

stated that this non­cooperation has resulted  in imposition of penalty on him more than once .   In 

this connection , the  undersigned,  while noting the fact that the PIO had never brought this issue to 
the attention of the Commission  during earlier hearings  decided to invite  the Chairman,  Shri Vaidya 

Raghunandan Sharma, to her chamber  along with Shri Sube Singh   on a mutually convenient date 

and time, preferably before the 10th  of August, 2011 so that the issue can be sorted out .     Shri 

Vaidya  Raghunandan  Sharma    may kindly make it convenient to fix a date and time   and 

attend the meeting.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Salim Baig
S/o Shri Abdul Halim Baig
R/o Kasba Bhojpur
Moradabad
Uttar Pradesh

2. The Public Information Officer
Central Council of Indian Medicine
61­65 Institutional Area
Janakpuri
New Delhi

3. The Appellate Authority
Central Council of Indian Medicine
61­65 Institutional Area
Janakpuri
New Delhi

4. Officer in charge, NIC

5.        Shri Vaidya Raghunandan Sharma
Chairman
Central Council of Indian Medicine
61­65 Institutional Area
Janakpuri
New Delhi

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Appellant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving (1) 
copy of RTI­application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of 
the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant/Appellant may indicate, what information has not been provided.