CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003576/11201
Appeal No. CIC/SG/A/2010/003576
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Tejvir Singh Dua,
K C 48 B,PH 1,
Ashok Vihar, Delhi.
Respondent (1): Mr. H. R. Sharma
Public Information Officer & Dy. Secretary
Health and Family Welfare Department,
9th Level , A Wing, Delhi Secretariat,
New Delhi
(2) PIO
Directorate of Indian System of Medicine and
Homeopathy (ISM&H), GNCTD
A & U Tibia College Campus,
Karol Bagh, New Delhi
RTI application filed on : 06/05/2010
PIO replied : 10/06/2010
First appeal filed on : 05/07/2010
First Appellate Authority order : Not mentioned.
Second Appeal received on : 09/12/2010
Information Sought:
1 Details regarding the steps taken to regularization of Adhoc and contract teachers by the department of
Ayurveda and Unani.
2 Details of up to date movement of files regarding regularization of Adhoc and contract teachers from
2008 till date.
Reply of PIO:
The requisite information pertains to the ISMH.
First Appeal:
Delayed and unsatisfactory response.
Order of the FAAs Order:
Not mentioned.
Ground for the Second appeal:
Seeks the complete information.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Tejvir Singh Dua;
Respondent : Mr. H. R. Sharma, Public Information Officer & Dy. Secretary;
The PIO states that he has transferred the RTI application to PIO Directorate of Indian System of
Medicine and Homeopathy (ISM&H). The Commission directs PIO of Directorate of Indian System of
Medicine and Homeopathy (ISM&H) to give an attested photocopy of the entire file alongwith file
notings to the Appellant.
Decision:
The Appeal is allowed.
The PIO Directorate of Indian System of Medicine and Homeopathy (ISM&H) is
directed to give the photocopy of the entire file to the Appellant before 25 February 2011.
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
31 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ns)