Central Information Commission Judgements

Mr. Anwar vs Mcd, Gnct Delhi on 4 July, 2011

Central Information Commission
Mr. Anwar vs Mcd, Gnct Delhi on 4 July, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                         Decision No. CIC/SG/A/2011/001257/13240
                                                                 Appeal No. CIC/SG/A/2011/001257

Relevant facts emerging from the Appeal:

Appellant                            :        Mr. Anwar
                                              12/32 Paramedical Staff Quarters
                                              Hindu Rao Hospital,MCD
                                              Delhi- 110007.

Respondent                           :        PIO
                                              Dr Ram Manohar Lohia Hospital
                                              Baba Khadak Singh Marg
                                              New Delhi 110001

RTI application filed on             :        07/02/2011
PIO replied on                       :        08/02/2011 and transferred to RML Hospital.
First Appeal filed on                :        15/03/2011
First Appellate Authority order of   :        -------------
Second Appeal received on            :        09/05/2011

 Sl.               Information Sought                                 Reply of PIO
1.     Nature of work and responsibility practically    The information does not fall under my
       for same cadre working in the Blood Bank         jurisdiction.
       separately?
2.     Is there any difference of practical work in     The application is being transferred under
       Blood Bank from the semi cadre? Give details.    sec.6 (3) of RTI Act for further necessary
                                                        action.
       From the above lab cadre who is                  The case does not fall under the jurisdiction
       responsible/authorized for doing cross match.    and maybe transferred to the Public Authority
       LUSA Testing, Component Preparation              to which the subject matter is closely related
       Platelets Aphelisis, Antigen Antibody            and connected directly for the under the
       detection,etc?                                   intimation of the applicant.

Grounds for the First Appeal:
No information has been received till date.

Order of the First Appellate Authority (FAA):
No reply has been given by the authority.

Ground of the Second Appeal:
No information has been received till date.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Mr. Anwar;

Respondent: Absent;

The PIO of MCD had transferred the RTI Application to PIO RML Hospital. The PIO of MCD
has also sent the notice of hearing which has been sent to him for the hearing to PIO/HOD RML
Hospital on 15/06/2011. The Appellant however has produced information which has been given to
him by the PIO of Dr. RML Hospital on 25/04/2011. The Commission has perused the information
and it appears that the information has been provided as per records.
Decision:

The Appeal is disposed.

Information available on the records appears to have been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
04 July 2011
(In any correspondence on this decision, mention the complete decision number.) (SB)