Central Information Commission Judgements

Mr. Sabyasachi Sircar vs Maulana Azad Medical College on 29 October, 2009

Central Information Commission
Mr. Sabyasachi Sircar vs Maulana Azad Medical College on 29 October, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                  Decision No. CIC/SG/A/2009/002218/5279
                                                         Appeal No. CIC/SG/A/2009/002218

Relevant Facts

emerging from the Appeal:


Appellant                           :      Mr. Sabyasachi Sircar,
                                           E-213, Anand Lok Society,
                                           Mayur Vihar (Phase-I),
                                           New Delhi - 110091

Respondent                          :      Mr. R.C.Sharma

Public Information Officer & Dy. Director
Maulana Azad Medical College.

GNCTD,
2, Bahadur Shah Zafar Marg,
New Delhi- 110002.


RTI application filed on            :      08/05/2009
PIO replied                         :      01/06/2009
First appeal filed on               :      26/06/2009
First Appellate Authority order     :      Not ordered
Second Appeal received on           :      26/08/2009

S. No           Information Sought                     Reply of the PIO
1.      Copy of the latest MCI inspection      Documents enclosed.

report granting approval to Maulana
Azad Medical College for the award
of MD (Physiology) qualification.

First Appeal:

Unsatisfactory and incomplete information provided by the PIO.

Order of the FAA:

No order given by the FAA.

Ground of the Second Appeal:

Unsatisfactory information provided by the PIO and no action taken by the FAA.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. Sabyasachi Sircar;

Respondent : Mr. R.C.Sharma, Public Information Officer & Dy. Director;
The PIO has given a photocopy of some pages from the Medical Council’s report. The appellant
feels that this is not the inspection report which grants approval for the award of
MD(Physiology). The PIO has brought the copy of the original report and this was shown to the
Appellant. The Appellant contends that this inspection report is for MBBS and not for Post
Graduate studies. The Commission directs that PIO to give a photocopy of the report to the
Appellant along with a covering letter stating that this report on the basis on which the
MD(Physiology) course is being run in the college.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information as directed above to the Appellant before 05
November 2009.

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
29 October 2009

(In any correspondence on this decision, mention the complete decision number.)(RR)