Central Information Commission Judgements

Mr.Mool Chand vs Government Of Nct Of Delhi on 11 January, 2011

Central Information Commission
Mr.Mool Chand vs Government Of Nct Of Delhi on 11 January, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/003367/10888
                                                                     Appeal No. CIC/SG/A/2010/003367
Relevant Facts

emerging from the Appeal:

Appellant : Mr. Mool Chand
Village Badhsa, Tehsil Bahadurgarh,
Dist. Jhajjar

Respondent : Mr. R. P. Sharma
PIO & D.M.S. (Admn.)
Office of the Medical Superintendent
Deen Dayal Upadhyay Hospital
Hari Nagar, New Delhi 110064

RTI application filed on : 03/08/2010
PIO replied : 16/08/2010
First appeal filed on : 06/09/2010
First Appellate Authority order : 14/09/2010
Second Appeal received on : 30/11/2010

Information Sought:

The appellant had sought information regarding the postmortem conducted by the doctors of the DDU
hospital (Postmortem no. 236/2007) on dated 14.3.2007 at 3:45 pm of deceased Ajay:

1. Information about the cause of death of Ajay.

Reply of the PIO:

The reply of the HOD, Department of Forensic Medicine is enclosed.
‘No definite reason for the death of Ajay could be found’.

Grounds of First Appeal:

The appellant has asked for the exact cause of the death of Ajay.

Order of the FAA:

HOD (Forensic Medicine) has been directed to give his second opinion on the cause of death of Sh. Ajay
Kumar within a week’s time.

Ground of the Second Appeal:

No definite reason for the death of Ajay has been provided by the hospital and also that the address of the
doctor who conducted the postmortem is also not provided.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Mool Chand;

Respondent : Mr. R. P. Sharma, PIO & D.M.S. (Admn.); Dr. B. N. Mishra, Medical Officer;

The PIO has provided the information available on the records.
Decision:

The Appeal is dismissed.

The information has been provided as per records.

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
11 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)