Central Information Commission
CIC/AD/A/09/00601
Dated May 26, 2009
Name of the Applicant : Mr.Prakash Sakhrani
Name of the Public Authority : Central Council of Indian Medicine
Background
1. The Applicant filed an RTI application dt.10.12.08 with the CPIO, CCIM. He
requested for information against 3 points regarding the 2nd, 3rd and 4th
Schedules of the IMCC Act, 1970. The CPIO replied on 16.1.09 providing
point wise information. Not satisfied with the reply, the Applicant filed an
appeal dt.10.1.09 with the Appellate Authority. On not receiving any reply,
he filed a second appeal dt.13.4.09 before the CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for May 26, 2009.
3. Mr.Sube Singh, PIO represented the Public Authority.
4. The Applicant was represented by Mr.Subash Chander Gupta during the
hearing.
Decision
5. On perusal of information provided, the Commission observed that all
available information has been provided to the Appellant . With regard to the
Appellant’s grievance related to the competence of the Ministry to issue
further clarification of the Law, the Commission advises the Applicant to take
the matter up with an appropriate forum for redressal of the grievance..
6. The appeal is disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Asst. Registrar
Cc:
1. Mr.Prakash Sakhrani
H.No.8A/33, Prakash Bhavan
Subhash Colony
Topdara
Ajmer Rajasthan
2. The PIO
Central Council of Indian Medicine
61-65 Institutional Area
Janakpuri
New Delhi
3. The Appellate Authority
Central Council of Indian Medicine
61-65 Institutional Area
Janakpuri
New Delhi
4. Officer in charge, NIC
5. Press E Group, CIC