Central Information Commission Judgements

Shri Mohd Taheer vs Ccim on 2 February, 2010

Central Information Commission
Shri Mohd Taheer vs Ccim on 2 February, 2010
                  Central Information Commission
                                                                    CIC/AD/C/2009/000972
                                                                     Dated February 2, 2010

Name of the Applicant                       :   Shri Mohd Taheer

Name of the Public Authority                :   CCIM

Background

1. The Applicant filed an RTI application dt.9.6.09 with the PIO, CCIM requesting for
information against 9 points relating to the grant of permission for running the
Dehradun Ayurvedic Medical College. On not receiving any reply, the Applicant filed an
appeal dt.21.8.09 with the Appellate Authority. Shri Sube Singh, PIO replied on
25.8.09 furnishing point wise information and also intimating to the Applicant that
while complying with the order of the court, it was noted that no State Govt.
permission has been granted. Shri Sube Singh, PIO on behalf of the Appellate
Authority after taking the Appellate Authority’s permission, replied on 10.1.09 in
response to the first appeal dt.21.8.09, stating that the required information has
already been furnished on 25.8.09. Being aggrieved with the reply, the Applicant filed
a complaint dt.26.9.09 before CIC seeking the information once again.

2. The hearing was held on 14.1.2009 during which the Applicant refused to inspect the
files at the Council to get the information and hence the Commission directed the
Appellant to inspect the relevant files at the Commission itself on 2.2.10 and directed
Mr. Sube Singh, the Respondent PIO to bring the relevant files for inspection to the
Commission at 2.30p.m. on that day.

3. Accordingly, Shri Sube Singh, PIO was present for the inspection on 2.2.10 along with
the relevant records whereas the Appellant did not turn up for the inspection.

4. Shri G.Subramanian, Asst. Registrar contacted the Appellant over the telephone to
find out the reason for his absence. The Appellant informed Mr. Subrmanian that he is
not interested in the inspection any longer. When Mr. Subramanian enquired whether
the case can be treated as closed, he agreed for the same.
Decision

5. In view of para 3 above, the Commission treats the case as closed.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar
Cc:

1. Shri Mohd. Taheer
President
Yamin Educational Society &
Welfare Society
Moh. Qila Deoband
Saharanpur

2. The PIO
Central Council of Indian Medicine
61-65 Institutional Area
Janakpuri
New Delhi

3. Officer incharge, NIC

4. Press E Group, CIC