Central Information Commission Judgements

Dr.Amit Kumar vs Medical Council Of India on 17 November, 2008

Central Information Commission
Dr.Amit Kumar vs Medical Council Of India on 17 November, 2008
            Central Information Commission
                                                  CIC/PB/C/2008/00750/AD

                                                   Dated: November 17, 2008

Name of the Appellant             :        Dr.Amit Kumar
                                           H.No.433
                                           Brahmpuri
                                           Muzzaffarnagar 251 001

Name of Public Authority          :        The CPIO
                                           Medical Council of India
                                           Pocket - 14, Sector - 8
                                           Dwarka Phase - I
                                           New Delhi 110 077

Background

1. The RTI request was filed on 4.1.08. The Appellant wanted the
following information:

i) On what grounds, MCI recognizes various degrees for the
teaching faculty in the respective departments and why was his degree
not considered.

ii) If M.D. (FMT) degree awarded by K.G.M.U. , Lucknow is not
recognized by MCI till date, then on what grounds MCI recognizes the
faculty members of FMT in KGMU, as all the teaching faculty have un-
recognised PG qualifications as per MCI norms.

iii) On what grounds MCI recognizes the teaching faculty of FMT
in various Govt. / private Medical Colleges running as per MCI norms
who do not have requisite recognized PG qualification in the same
subject.

iv) The total number of persons in India with requisite
recognized PG qualification as per MCI norms and total no. of MCI
recognized Medical Colleges.

v) Can any State Medical Council situated in India have
authority to register PG qualification that is unrecognized by MCI
and if yes then what is the status of that registration done by the
State Medical Council during MCI inspection i.e. whether MCI
recognizes them or not.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for November 17, 2008.

3. Dr. Prasannarajan, Jt. Secretary & CPIO represented the Public
Authority.

4. The Appellant was present in person along with Dr.Mukesh Yadav.

Decision

5. The Appellant stated that he had not applied before the Appellate
Authority and applied directly to CIC. He then handed over to the
Commission and to the Respondent his comments dated 17.11.08 on
the information provided vide the CPIO’s letter dt.25.2.08. The
Appellant said that he had written several letters to the CPIO, MCI
requesting him for information and that he had received some
information and is seeking clarification on a number of points with
which he was not satisfied, as given in his letter of 17.11.08.

6. The Respondent submitted that he is willing to provide whatever
information the Appellant wanted based on the comments from the
Appellant’s letter dated 17.11.08 handed over to him during the
hearing.

7. The Commission directs the CPIO to provide all the information /
clarifications sought by the Appellant in his rejoinder dt.17.11.08
which was shared with the CPIO during the hearing. The information
to be provided within 3 weeks of receipt of this Order.

8. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner

Authenticated true copy:

(G. Subramanian)
Asst. Registrar

Cc:

1. Dr.Amit Kumar
H.No.433
Brahmpuri
Muzzaffarnagar 251 001

2. The CPIO
Medical Council of India
Pocket – 14, Sector – 8
Dwarka Phase – I
New Delhi 110 077

3. The Appellate Authority – RTI
Medical Council of India
Pocket – 14, Sector – 8
Dwarka Phase – I
New Delhi 110 077

4. Officer in charge, NIC

5. Press E Group, CIC