Central Information Commission Judgements

Mr. Rudra Kumar Kaushik vs Govt. Of Nct Of Delhi on 5 October, 2009

Central Information Commission
Mr. Rudra Kumar Kaushik vs Govt. Of Nct Of Delhi on 5 October, 2009
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: + 91 11 26161796

                                                      Decision No. CIC/SG/A/2009/001969/5015
                                                             Appeal No. CIC/SG/A/2009/001969

Relevant Facts

emerging from the Appeal:

Appellant                             :       Mr. Rudra Kumar Kaushik
                                              C-229, NDMC Society,
                                              H-3 Block, Keshav Kunj,
                                              Vikas Puri, New Delhi-110018.

Respondent                            :       PIO
                                              Govt. of NCT of Delhi
                                              Directorate of Health Services
                                              F-17, Karkardooma, Delhi.

RTI application filed on              :       11/05/2009
PIO replied                           :       05/06/2009
First appeal filed on                 :       11/06/2009
First Appellate Authority order       :       No order
Second Appeal filed on                :       10/08/2009

Information sought:

Appellant had retired as PGT (Pol. Sc.) from Govt. Boys Sarvodaya Sr. Sec. School Ist Shift, A-
Block, Vikaspuri, New Delhi-18 on 31st of July, 1998.
He was issued his ‘Medical facility Card’ on 06/09/2003′ from Sarvodaya Girls Sr. Sec. School,
A-Block, Vikaspuri, New Delhi-18.

His ‘Medical Facility Card’ is attached to DDU Hospital, Hari Nagar, Delhi.
Appellant had been suffering mainly from Slip-dise & Osteoporosis sine 1985 and his wife has
been suffering severely from Osteoporosis etc. both of them had been quite unable to stand for
too long in the long usual queues to see the concerned doctors in the Govt. Hospital, with the
result they had been getting the required medical facilities from the Pvt, Medical Practitioners so
far just to avoid those troubles at their personal expenses, which had ever been very pinching to
their small sized pocket.

When the Delhi Adm. Had included the following two main clauses in the charter of Delhi Govt.
Employees Head IR Scheme clearly entitle the pensioners like the Appellant to avail the medical
facility privately of their own choice in recognized institution.

a) The beneficiary will have the option of availing facility of treatment/diagnostic
procedures etc. in a recognized institution of his/her choice, as are being allowed for
CGHS.

b) In emergency conditions the beneficiary can go to any of the recognized institution of
his/her choice without being formally referred by AMA.”

Reply of PIO:

PIO’s reply has been enclosed.

(Enclosure not available in file)
Grounds for First Appeal:

Non-receipt of the proper information from the PIO.

The First Appellate Authority order:

No order.

Grounds for Second Appeal:

Non-receipt of the proper information from the PIO.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Rudra Kumar Kaushik
Respondent: Absent
The Appellant had not sought any information as defined under Section 2(f) of the RTI Act. He
wants certain actions to be taken by the Public Authority which is not the domain of Right to
Information.

Decision:

The appeal is dismissed.

What is sought is not information as defined under Section 2(f) of the RTI Act.

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
5 October 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(AK)