Central Information Commission Judgements

Smt.Prabodh Kumari vs Ministry Of Health And Family … on 22 November, 2011

Central Information Commission
Smt.Prabodh Kumari vs Ministry Of Health And Family … on 22 November, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2011/002336/15832
                                                                     Appeal No. CIC/SG/A/2011/002336

Relevant facts emerging from the Appeal:


Appellant                                   :         Ms. Prabhod Kumari
                                                      House No. 1122, Sector-7
                                                      Bhadurgarh Haryana

Respondent                                  :        Mr. G. B. Raju
                                                     Public Information officer & Administrative Officer
                                                     Lala Ramswarup Tuberculosis Hospital,
                                                     Sri Aurbindo Marg,
                                                     Mehrauli, New Delhi-110030

RTI Application filed on                        :    16-03-2011
PIO replied on                                  :    15-04-2011
First appeal filed on                           :    28-04-2011
First Appellate Authority order of               :   Not mentioned.

Sl.                          Information sought                                         Reply of PIO
1. Provide copy of treatment of death of Mr. Mahesh?                             Copy enclosed.
2. Name the dept members?                                                        Dr. R K Deewan
3. Provide copies of those documents consisting terms under which                It    was    administration
    employees are put under probation.                                           decision.
4. Provide copy according to which constable Nandlal put under Probation.        Copy enclosed.

Grounds for the First Appeal:
The CPIO did not give complete and true information.

Order of the First Appellate Authority (FAA):
No order.

Ground of the Second Appeal:
PIO had not given complete and true information.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Ms. Prabodh Kumari;

Respondent : Mr. G. B. Raju, PIO & Administrative Officer and Dr. R. K. Dewan, CAO;

The information available on the record has been provided to the Appellant. The Appellant
believes that the information shows that the action of the Public Authority was without any basis in rules
and laws. This is not a matter in which this Commission has any jurisdiction.

Page 1 of 2

Decision:

The Appeal is disposed.

The information available on the records has been provided.
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
22 November 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)

Page 2 of 2