Central Information Commission Judgements

Dr.Anand Rai vs Ministry Of Health And Family … on 13 September, 2011

Central Information Commission
Dr.Anand Rai vs Ministry Of Health And Family … on 13 September, 2011
                     CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                        Decision No. CIC/AD/C/2011/000960/SG/14572
                                                            Complaint No. CIC/AD/C/2011/000960/SG


Complainant                                    :                Dr. Anand Rai
                                                                C/o Advocate Subhash Upadhyay
                                                                118, Radio Colony
                                                                Residency Area, Indore-452001

Respondent                                      :               Central Public Information Officer
                                                                Directorate General of Health Services
                                                                O/o the DCG (I)
                                                                New Drug Division, FDA Bhawan
                                                                Kotla Road, New Delhi


Facts

arising from the Complaint:

Dr. Anand Rai had filed a RTI application with the PIO, Joint Controller of Drug,
Directorate General of Health Services on 14/01/2011 asking for certain information.
However on not having received the information within the mandated time, the
Complainant filed a complaint under Section 18 of the RTI Act with the Commission. On
this basis, the Commission issued a notice to the PIO, Drugs Control, Ministry of Health
and Family Welfare on 11/07/2011 with a direction to provide the information to the
Complainant and further sought an explanation for not furnishing the information within
the mandated time.

The Commission received a letter dated nil of the Respondent on 29/072011
wherein it has been stated that the RTI Application was received in the Respondent office
on 22/02/2011. Further, stating that information has been provided to the Complainant
vide letter dated 10/06/2011. The same is stated to have been resent vide letter dated
28/07/2011 in compliance of Commission’s direction. Copy of the information was also
enclosed.

Decision:

The Complaint is disposed off
The Commission warns the PIO to ensure that information is provided to the
applicants within the mandated time as per Section 7(1) of the RTI Act.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
13 September 2011
(In any correspondence on this decision, mention the complete decision number.)(SP)