Central Information Commission Judgements

Smt.Rakhi Gupta vs Government Of Nct Of Delhi on 18 March, 2011

Central Information Commission
Smt.Rakhi Gupta vs Government Of Nct Of Delhi on 18 March, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2011/000113/11544
                                                                     Appeal No. CIC/SG/A/2011/000113
Relevant Facts

emerging from the Appeal:

Appellant                           :       Ms. Rakhi Gupta
                                            23/343, Trilokpuri,
                                            Delhi- 110091

Respondent                          :       Dr. S. S. Gambhir

Public Information Officer & Chief Medical Officer
Lok Nayak Hospital,
O/o the Chief Medical Officer
Jawahar Lal Nehru Marg,
New Delhi – 110002

RTI application filed on : 07/06/2010
PIO replied : 15/07/2010
First appeal filed on : 22/07/2010
First Appellate Authority order : Not mentioned.
Second Appeal received on : 11/01/2011

Sl. Information sought PIO’s reply

1. What is the in and out time of the Medical The time is same as office hours. However some
Superintendent, Lok Nayak Hospital? time because of administrative responsibilities MS
has to work beyond working hours.

2. When MS goes for meeting or visits he make MS goes for meetings as per notices/requirements.
entry in the register, give the procedures and He also has to visit senior officers for
copy of the such register from April to till date. administrative matters which not pre-fixed hence
no such entry is made.

3. Provide duty list of MS. Enclosed.

4. Number of officers working in the office, i) Mr. S. S. Rohilla, Sr. PA
provide their duty list alongwith name and ii) Mr. Navin Kumar, Sr. Steno
designation. iii) Mrs. Jit Tiwani, J. Steno.

                                                           iv)    Ms. Savita, Ashulipik
                                                           v)     Mr. Kumud, Driver
                                                           vi)    Mr. Rajinder, Nursing Ardali

vii) Mr. Sanjay Rawat, Nursing Ardali

viii) Mr. Hemraj, Nursing Ardali

5. Copy of Petrol Book and Log Book of Vehicle
of MS for the period 2009-10.

6. Total budget allocated for the MS office in
hospital and expenditure for the period 2009- Queries 5 to 7: Not related to this branch.

10.

7. Under which head the above amount spent, give
head wise detail.

First Appeal:

Incomplete information was provided by the PIO,
Order of the FAA:

Not mentioned.

Ground of the Second Appeal:

Incomplete, misleading and false information furnished by the PIO.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Ms. Rakhi Gupta;

Respondent : Dr. S. S. Gambhir, Public Information Officer & Chief Medical Officer;

The PIO has provided most of the information sought by the Appellant as admitted by her.
However, no duty list has been provided nor has it been stated that the duty list does not exist. If a duty
list exists (query-4) the PIO will provide this to the appellant.

Decision:

The Appeal is allowed.

The PIO is directed to provide the duty list to the appellant as per query-4 to the
Appellant before 30 March 2011. If no such duty list exists this will be stated.
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
18 March 2011
(In any correspondence on this decision, mention the complete decision number.) (Su)