Central Information Commission Judgements

Mr.Anil Kumarsinha vs Ministry Of Health And Family … on 1 July, 2011

Central Information Commission
Mr.Anil Kumarsinha vs Ministry Of Health And Family … on 1 July, 2011
                        In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                          File No: CIC/AD/C/2010/000353



Date  of Hearing :  July 1, 2011

Date of Decision :  July 1, 2011


Parties:

           Applicant

           Shri Anil Kumar Sinha
           H.No.D­846, Peshwa Road
           Gole Market
           New Delhi 110 001

           The Applicant was present during the hearing

           Respondents



           Ministry of Health & Family Welfare
           'A' Wing
           Nirman Bhawan
           New Delhi

           Represented by : Shri Jai Prakash, CPIO & Under Secretary
                                      Dr.Mohan Lal, Nodal Officer, CGHS
                                      Dr.Sanjay Jain, CPIO & JD(R&H)




                         Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission
                                                         at
                                                 New Delhi

                                                                                    File No: CIC/AD/C/2010/000353
                                                      ORDER

Background

1. The  Applicant  filed  an  RTI  Application dt.12.11.09 with the CPIO, Ministry of Health and Family 

welfare.     He   stated   that   in   response  to  Ministry  of  Health  &  Family  Welfare  OM  No.S.1405/06­

07(R&H)/CGHS(P)   dt.5.9.08   asking   PMO   to   settle   excess   payment   issue   and   to   reimburse   the 

balance   amount   to   the   Applicant  without  any  further  clarification,  the  PMO  had,  vide  OM  dated 

11.11.08   requested   the   Ministry   of   Health  &  Family   Welfare   that  Rs.70000/­   be  recovered   from 

Escorts Hospital so as to enable PMO to make reimbursement to the Applicant.  The Applicant added 

that  despite three reminders from PMO, the Ministry has not responded.  In this context, he sought 

the   following  information:    (i)     details  of  action taken by the Ministry on  PMO’s OM  dt.11.11.08 

including the reasons for delay and information on action taken against the officials responsible (ii) 

certified copies of correspondence exchanged between Ministry and Escorts Hospital, (iii)  details of 

action initiated by Ministry for de­panelling the Escorts Hospital, (iv)  inspection of relevant records 

wherein his request for refund through PMO was processed by the Ministry.  The Applicant filed an 

appeal dt.18.12.09 with the Appellate Authority stating that no information has been received except 

an interim reply dt.19.11.09 from Shri K.V.S.Rao transferring the application to Dr.B.Badrinarayana, 

Nodal Officer, CGHS.  On still not receiving any reply, the Applicant filed a complaint dt.9.2.10 before 

CIC reiterating his request for the information.  The Commission vide its order dt.18.8.10 directed the 

PIO, Ministry of Health to provide information by 30.10.10 and also to show cause as to why penalty 

should not be imposed upon him for not supplying the information by 30.10.10.    The Commission 

received a letter dt.25.11.10 from the Applicant complaining that the CIC’s decision dt.18.8.10 has not 

been complied with by the Public Authority.  The Commission, therefore,  decided to hold a hearing 

on 1.7.11 @ 11.00 am and accordingly hearing notices were issued to the concerned parties.

Decision

2. During the hearing, the Complainant submitted that apart from an interim reply dt.19.11.09, he had 

received   a   letter   dt.16.12.10   from   the   Ministry   stating   that   the   file   No.S.1405/06­07/R&H­CGHS 

dealing with his case is not traceable and hence no action can be taken.  The Respondents submitted 

that the RTI Application was transferred by Dr.B.Badrinarayana, the then Nodal Officer, CGHS to Shri 

K.V.S.Rao, CPIO, Ministry of Health & Family Welfare for providing information against points 1 and 2 

and to JD(R&H), CGHS against the remaining points. The present CPIO, MoH&FW submitted during 

the hearing  that the file is still not traceable despite extensive search. He also added that the PMO 

was requested vide letter dt.16.12.10 to send to the Ministry all the Medical Reimbursement Claim 

Papers followed by a  reminder dated 6.6.11 and that no reply has been received from the PMO till 

date.  

3. The Commission after hearing the submissions of both sides  directs as follows:

(i) the PIO to search for the file once again and if he same is found, to allow the Complainant 

to inspect the records and to provide attested copies of documents sought, free of cost. 

The exercise should be completed by 31 July, 2011.

(ii) In the event the file remains missing, the PIO to file an FIR with the police and a copy of the 

FIR to be  provided to the Complainant/Commission.

(iii) The undersigned with the powers vested in her under Section 18(2) of the RTI Act,  directs 

the concerned Appellate Authority, CGHS HQ to  conduct an enquiry into the matter of the 

missing   file   in   order   to   fix   the   responsibility   on   the   person   found   guilty   of   having 

misplaced/lost the file and recommends that appropriate disciplinary action be taken against 

him/her.  A copy of enquiry report may be provided to the  Complainant/Commission along 

with information on the action taken based on the outcome of the enquiry.  

The exercise against points 3(ii) and 3(iii) to be completed by 10.8.11

4. The Commission also noted that Shri K.V.S.Rao, CPIO had   neither provided information against 

points 1 and 2 in response to the CIC’s Order dt.18.8.10 nor has he replied  after the RTI Application 

was transferred back to him by Dr.B.Badrinarayana, Nodal Officer, CGHS on 16.12.10.  He has also 

not bothered to respond o the show cause notice issued to him vide Commission’s notice dated 

18.8.10

5. In view of this observation, a penalty of Rs.25000/­ is therefore being levied on , Shri K.V.S.Rao, 

CPIO, Ministry of Health & Family Welfare u/s 20(1) of the RTI Act.   The Appellate Authority is 

directed  to recover the amount of Rs.25,000/­ from the salary payable to Shri K.V.S.Rao, CPIO by 

way of Demand Draft drawn in favour of  ‘PAO CAT’ in 5 equal monthly installments.     The first 

installment should reach the Commission by 10th August 2011 and the last by 10th December 2011. 

The Demand Draft should be sent to Shri G.Subramanian, Under Secretary & Deputy Registrar, 

Central Information Commission, Club Building, Old JNU Campus, New Delhi 110 067.

9. The Appellant may wish to seek information about action taken on the Ministry’s letter  through 

a fresh RTI application addressed  the PIO of the PMO

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Anil Kumar Sinha
H.No.D­846, Peshwa Road
Gole Market
New Delhi 110 001

2. The Public Information Officer
Ministry of Health & Family Welfare
‘A’ Wing
Nirman Bhawan
New Delhi

3. The Appellate Authority
Ministry of Health & Family Welfare
Nirman Bhawan
New Delhi

4. The Public Information Officer
Central Government Health Scheme
9, Bikaner House
Shahjahan Road
New Delhi

5. The Appellate Authority
Central Government Health Scheme
9, Bikaner House
Shahjahan Road
New Delhi

6. Officer in charge, NIC