Central Information Commission
CIC/PB/A/2008/00455/AD
Dated October 10, 2008
Name of the Appellant : Mr. H.L. Attri
Flat No. 114, (M.I.G.) GF
PKT. B-6, Sector 4
Rohini
Delhi - 110085
Name of Public Authority : Mr. Attar Singh
CPIO & Chief Admin. Officer
All India Institute of Medical
Sciences
Ansari Nagar
New Delhi - 110029
Background
1. The Appellant filed an RTI application with the All India Institute of
Medical Sciences on 29.5.07 seeking information related to standing
orders/instructions/recruitment rules for the post of Assistant
Professors at AIIMS. The CPIO, in his reply of 2.7.07, directed the
Appellant to deposit fee for photocopying of documents and provided
some information on 20.7.07. The Appellant preferred an appeal
before the FAA, AIIMS on 16.8.07, expressing his dissatisfaction with
the information provided while stating that he had specifically asked
for information related to Assistant Professors.. He also stated that
he required certified copies of the information. The FAA remanded the
appeal back to the CPIO on 20.8.07 suggesting that a para wise brief
rejoinder be sent to the Appellant within five working days. In
response, the CPIO informed the Appellant that additional information
was being collected vide letter dated 5.10.07. The information was
sent on 15.10.07 as also a final reply on 6.11.07. However, the
Appellant remained dissatisfied and appealed against the CPIO to the
CIC on 9.1.08.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, heard
the matter on October 8, 2008.
3. The appellant was present at the hearing
4. Mr. Attar Singh, CPIO & CAO, and Mr. Surjeet Sngh, CDC represented
the Public Authority.
Decision
5. The Respondents submitted that the rules and regulations of Govt.
of India had been applied for Asstt. Professors recruited between
January 1990 and December 1996, and also for permitting exemption
of fresh medical examination to candidates appointed on a regular
basis. They stated that these Govt. rules have already been provided
to the Appellant. The Commission observed that information with
regard to remaining points have also been provided vide letter dated
20.8.07 from the CPIO. The Appellant admitted that he received the
information. However, his grievance was that it was not certified by
the Institute.
6. The Commission directs the CPIO to provide:
i) Certified copies of all rules and regulations sought for in the
RTI application, with reference to Asstt, Professors
recruited/appointed during the period January 1990 to
December 1996.
ii) Certified copies of the composition of Medical Boards during
from January 1990 to Dec. 1996 for different categories of
appointments as given in RTI application while clarifying
whether there are different Medical Boards for conducting the
Medicals.
7. All information to be provided to the Appellant within 15 days of
the order, free of cost.
The appeal is disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(K.G.Nair)
Designated Officer
Cc:
1. Mr. H.L. Attri, Flat No. 114 (M.I.G.) GF, PKT. B-6, Sector – 4, Rohini,
Delhi – 110085
2. Mr. Attar Singh, Chief Admin. Officer and CPIO, All India Institute of
Medical Sciences, Ansari Nagar, New Delhi – 110029
3. Mr. Surjeet Singh, CDC, All India Institute of Medical Sciences, Ansari
Nagar, New Delhi – 110029
4. Officer incharge, NIC
5. Press E Group, CIC