Central Information Commission Judgements

Dr.Tribhuvan Nath vs Central Council Of Homeopathy on 12 March, 2009

Central Information Commission
Dr.Tribhuvan Nath vs Central Council Of Homeopathy on 12 March, 2009
             Central Information Commission
                                                             CIC/AD/C/09/00135
                                                             Dated March 12, 2009

Name of the Applicant                  :   Dr.Tribhuvan Nath

Name of the Public Authority           :   Central Council of Homeopathy

Background

1. The Applicant filed an RTI application dt.26.6.08 with the CPIO, Central
Council of Homeopathy. He requested for information about the action taken
on his letter related to Degree and Diploma status in Homeopathic service
rules in U.P. On not receiving any reply, he filed a complaint dt.11.12.08
before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for March 12, 2009.

3. The Public Authority was not present at the hearing.

4. The Applicant was present during the hearing.

Decision

5. The CPIO is directed to provide the complete information to the Appellant
within 20 days of receipt of this Order and also to show cause as to why a
penalty of Rs.250/- per day should not be imposed on him for not providing
the information within the mandatory period. The response should reach the
Commission within 10 days of the receipt of this Order.

6. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Dr.Tribhuvan Nath
Vill + Post – Mtaihu
Gazipur District

2. The CPIO
Central Council of Homeopathy
New Delhi

3. Officer in charge, NIC

4. Press E Group, CIC