CENTRAL INFORMATION COMMISSION
Appeal No.2884/ICPB/2008
F. No. PBC/2008/379
October 7, 2008
In the matter of Right to Information Act, 2005 - Section 18
[Hearing at Chandigarh on 24.9.2008 at 2.45 p.m.]
Appellant: Mr. M.S. Ansari
Public authority: Central Council of Homoeopathic System of Medicines
Registrar & CPIO
Parties Present: Respondent not present.
Appellant not present.
DECISION
The appellant has sought information under RTI Act by his application
dated 25.02.2008 requesting the CPIO-cum-Registrar, Council of Homoeopathic
System of Medicines, Chandigarh (“the Council”) requesting information
pertaining to registration given to his daughter by the Council. He has simply
requested for certain clarification whether his daughter is eligible to practice in
Chandigarh on the basis of registration given by the Council. Since he did not
receive any information from the CPIO he has filed this complaint before the
Commission. The Commission has called for the comments from the Registrar-
cum-CPIO which was received on 29.7.2008. This case was taken up for
hearing on 24.9.2008 for which notices were issued by this office on 29.8.2007 to
both the CPIO as well as to the appellant. However, none attended the hearing.
Nor the Commission has received any request from the CPIO for adjourning the
hearing. In the comments, the CPIO has stated the Registrar has stated that
they have not received the RTI request dated 19.1.2008 nor he has received the
complaint which he has made before the Commission. A set of copies of RTI
application as well as complaint made before the Commission is being forwarded
herewith to the Registrar-cum-CPIO of the Council with a direction he should
provide point-wise reply to the appellant within 15 days from the date of receipt of
this direction. He should also provide the particulars of first AA in case if the
appellant wanted to file any appeal. He is at liberty to file appeal before the first
AA. After receipt of this reply and after disposal of the first appeal by the first AA
in case if he files any appeal and if he is not satisfied with the outcome of the
decision given by CPIO/AA he is free to approach the Commission thereafter.
On these lines, the appeal is disposed of.
1
Let a copy of this decision be sent to the appellant and CPIO.
Sd/-
(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :
(Prem Singh Sagar)
Under Secretary & Assistant Registrar
Address of parties :
1. Registrar & CPIO, Central Council of Homoeopathic System of Medicines,
Sector-24, U.T. Chandigarh.
2. Mr. M.S. Ansari, H. No. 302, 2nd Floor, Sector 46-A, Chandigarh-160047
2