Central Information Commission Judgements

Mr. Suresh Kumar Raghav vs Deen Dayal Upadhyay Hospital on 29 July, 2009

Central Information Commission
Mr. Suresh Kumar Raghav vs Deen Dayal Upadhyay Hospital on 29 July, 2009
                  CENTRAL INFORMATION COMMISSION
                        Room No. 415, 4th Floor,
                      Block IV, Old JNU Campus,
                          New Delhi - 110067.
                         Tel: + 91 11 26161796

                                              Decision No. CIC/SG/C/2008/00072/4302
                                                Complaint No. CIC/SG/C/2008/00072

Complainant                         :       Mr. Suresh Kumar Raghav
                                            A-15/3, Mahavir Enclave-2,
                                            40ft. Road Delhi - 110059

Respondent                              :   Mr. U.S.Kalra
                                            Dy. Medical Superintendent & PIO
                                            Deen Dayal Upadhyay Hospital,
                                            Office of the Medical Superintendent
                                            Hari Nagar, Establishment Section,
                                            New Delhi-110084


Facts

arising from the Complaint:

Mr. Suresh Kumar Raghav had filed a RTI application with the Public
Information Officer, Deen Dayal Upadhyay Hospital, Office of the Medical
Superintendent, Hari Nagar, Establishment Section, New Delhi on 22/10/2008 asking for
certain information. Since no reply was received within the mandated time of 30 days, he
filed a complaint under Section 18 of the RTI Act to the Commission.

The Commission issued a notice to both the parties on 11/02/2009 asking them to
appear before the Commission. The Complaint was decided on 19/03/2009 and the
Respondent was asked to supply the information before 10/04/2009 and sought an
explanation for not furnishing the information within the mandated time. The PIO has
informed the Commission vide copy of letter dated 26/06/2009 addressed to the
Complainant that the information is being sent to the Complainant.

Decision:

The Complaint is disposed off.

The PIO is guilty of not furnishing the information within the time specified under sub-
section (1) of Section 7 by not replying within 30 days, as per the requirement of the RTI
Act. The Commission is of opinion that PIO’s actions attract the penal provisions of
Section 20 (1) of the RTI Act.

The Respondent is hereby directed to send his written submissions stating the reasons for
delay and show cause why penalty should not be levied on him.
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,
2005.

Shailesh Gandhi
Information Commissioner
29 July, 2009