Central Information Commission Judgements

Sh. Harpal Singh Rana vs Babu Jagjivan Ram Memorial … on 1 July, 2009

Central Information Commission
Sh. Harpal Singh Rana vs Babu Jagjivan Ram Memorial … on 1 July, 2009
               CENTRAL INFORMATION COMMISSION
                      Club Building, Old JNU Campus,
                    Opposite Ber Sarai, New Delhi 110067.
                            Tel: + 91 11 26161796

                                                     Decision No. CIC/SG/A/2009/001202/3962
                                                            Appeal No. CIC/SG/A/2009/001202
Relevant Facts

emerging from the Appeal:

Appellant                            :       Sh. Harpal Singh Rana,
                                             A-1 Kadi Pur, Delhi-36

Respondent                           :       Dr. Sanjay Kumar, PIO
                                             Govct. Of NCT of Delhi,

Office of the Medical Superintendent,
Babu Jagjivan Ram Memorial Hospital
Jahangir Puri Delhi-33

RTI application filed on : 31.12.2008
PIO replied : 23.01.2009
First appeal filed on : 16.03.2009
First Appellate Authority order : Not mentioned
Second Appeal received on : 14.04.2009

Information sought:

1. How many persons arrested on date 19, 20 of March, 2007 at Babu Jagjivanram
Hospital by Samaypur Badali Police station were medically checked up? Provide
Name, Address, time and police station of persons.

2. Provided details of all staff and officials concerned with the hospital and their
responsibility conduct rules.

3. Name, post, Room No., phone No., Address of those staffs/officials who issue
handicapped certificate.

4. Provide details of document, particular day used for making Handicapped-

Certificate. Name, address of all application that are under consideration from
31.10.2007 to 31.10.2008 and before31.10.2007.

5. Details of all staff/officials appointed (temporary and non-temporary) in this hospital.

Give details of vacant posts with date.

6. Provide details of all facilities for general patient. Let know day, date, time and name
of chairman of the department and phone number.

7. What are facilities for which treatment of the patient and since when? Give in details.

8. Which vaccines are necessary for a patient and which are available at.

9. Make available all information in Hindi with CD.

Reply of PIO:

Information had been provided to the Appellant. The PIO had asked for payment of additional
fee of Rs. 400 for 200 pages of information.

Grounds for first appeal:

In reply of PIO it was written to Police to answer the some part of information that had not been
provided till now.

Order of First Appellate Authority:

Not mentioned.

Grounds for Second Appeal:

Some information had been provided in Hindi while some are in English. Complete information
had not been provided in CD.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. Harpal Singh Rana
Respondent: Dr. Sanjay Kumar, PIO
The information has been provided to the appellant. He has been asked to pay Rs.400/- as
additional fee for some of the information for 200 pages. If the appellant wants this information
he will pay the fee and take it.

Decision:

The Appeal is dismissed.

The information has been provided to the appellant.

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, 2005.

Shailesh Gandhi
Information Commissioner
1 July 2009
(In any correspondence on this decision, mention the complete decision number.)
(Rnj)