Central Information Commission Judgements

Mr.Sarup Singh vs G.B.Pant Hospital on 19 February, 2009

Central Information Commission
Mr.Sarup Singh vs G.B.Pant Hospital on 19 February, 2009
             Central Information Commission
                                                          CIC/AD/A/X/09/00118

                                                         Dated February 19, 2009

Name of the Applicant                  : Mr.Sarup Singh

Name of the Public Authority           : G.B.Pant Hospital

Background

1. The Applicant filed an RTI request dt.8.5.08 with the PIO, G.B.Pant Hospital.

He stated that his son Mr.Sandeep Singh was admitted in G.B.Pant Hospital
on 17.11.07 for operation of left C.P. Angle large cell Meduloblastoma. Three
dates viz 23.11.07, 28.11.07 and 30.11.07 were given for the operation but
the patient was finally operated on 4.12.07 due to some complications
generated by negligence of medical supervision and carelessness of medical
authorities. However, the patient was discharged on 26.12.07. In view of
the above, he requested for information against 11 points. The PIO replied
on 18.7.08 furnishing point wise information. The applicant filed an appeal
dt. 7.7.08 with the Appellate Authority stating that he has not received any
information so far. The Appellate Authority replied on 11.9.08 stating that
the reply furnished by the PIO is not proper and in order. He directed the PIO
to arrange to furnish a proper reply to the applicant after obtaining the
complete information from all concerned, within 15 days. He also directed
that the IPOs amounting to Rs.294/- submitted by the applicant as fee for
supply of documents as asked by the PIO be returned to the applicant. The
PIO vide letter dt.26.9.08 provided additional information. The applicant filed
a non-compliance petition dt.25.11.08 with the Appellate Authority stating
that PIO has supplied irrelevant and uncalled for information. On not
receiving any reply, he filed a second appeal dt.23.12.08 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for February 19, 2009.

3. Ms. Manju Shukla, M.S. and Appellate Authority, Dr. N.R. Laskar, CMO and
CPIO, Mr. J.C. Satija, A.O., Dr. Ajai Sharma, HOD, Neuro Surgery and Dr.
Shrivastava, Asstt. Prof., Neuro Surgery represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. After reviewing the information provided and identifying missing information,
the Commission directs the CPIO to provide, with regard to point 1 of second
appeal, the C. R. number, date of admission and date of operation. With
regard to points 2 & 4, information is to be provided after severing the names
and any other particulars by which patients can be identified, taking recourse
to Section 10(1) of the RTI Act. As regards Point 3, available information is
to be provided. With regard to point 5, information against all the missing
papers to be provided. Against point 6, the CPIO is directed to allow the
appellant to inspect the file of his son on a mutually convenient date and to
provide certified copies of the information required. All information to be
provided within 15 days of the receipt of this Order.

6. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer

Cc:

1. Mr.Sarup Singh
F-39, V & PO
Mahipalpur
New Delhi 37

2. The CPIO
I/C Dept. of Neuro Surgery
G B Pant Hospital
New Delhi

3. The Appellate Authority
G B Pant Hospital
New Delhi

4. Officer in charge, NIC

5. Press E Group, CIC