Central Information Commission Judgements

Dr.Durgesh Kumarsrivastava vs Ministry Of Railways on 29 September, 2011

Central Information Commission
Dr.Durgesh Kumarsrivastava vs Ministry Of Railways on 29 September, 2011
                       In the Central Information Commission 
                                                     at
                                                 New Delhi

                                                                         File No: CIC/AD/C/2011/000826




Date  of Hearing :  September 29, 2011

Date of Decision :  September 29, 2011


Parties:

           Applicant

           Shri Durgesh Kumar Srivastava
           S/o Shri Ramlal Srivastava
           Shri Ram Janki Netralaya
           Pathar Kothi
           Vetiyahata
           Gorakhpur
           Uttar Pradesh

           The Applicant was present at NIC Studio, Gorakhpur


           Respondents

           North Eastern Railway
           Divisional Railway Manager's Office
           Lucknow Division
           Lucknow



           Represented by : Shri R.P.Singh, PIO & Sr.EDPM
                                     Dr.Amitabh Rawat representing CMS
                                     ­ NIC Studio, Lucknow




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

                                                                                         File No: CIC/AD/C/2011/000826



                                                         ORDER

Background

1. The Applicant filed an RTI Application dt.19.1.10 with the PIO, DRM Office, North Eastern Railway, 

Lucknow seeking information against ten points with regard to the medical treatment given to his 

sister who was admitted in the Railway Hospital on 25.12.09 and had expired on 26.12.09.  The PIO 

replied   on   22.2.10   denying  the   information  u/s  8(1)(j)  since  it  relates  to  a  third  party  and  since 

according to him there is no public interest involved in its disclosure.  Being aggrieved with the reply, 

the Applicant filed a complaint dt.29.1.11 before CIC.

Decision

2. The Commission on perusal of the submissions on record and after hearing both sides,  holds that 

the information is being held by the Doctor in a fiduciary relationship.  However, since the patient has 

expired,     as   per   submission   by  the   Respondents,   the  information  can  now  be   furnished  to   the 

patients’ husband who is closest to the late patient.  The Complainant therefore is advised to submit a 

letter of ‘no objection’  written by the  patient’s husband  to the PIO  so that the PIO can furnish the 

complete information to the Complainant  on receipt of such a letter.  This exercise may be completed 

by 24 October, 2011. 

3. The complaint is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Durgesh Kumar Srivastava
S/o Shri Ramlal Srivastava
Shri Ram Janki Netralaya
Pathar Kothi
Vetiyahata
Gorakhpur
Uttar Pradesh

2. The Public Information Officer
North Eastern Railway
Divisional Railway Manager’s Office
Lucknow Division
Lucknow

3. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.