In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2010/001278
Date of Hearing : January 31, 2011
Date of Decision : January 31 , 2011
Parties:
Applicant
Shri Er Narinder Malik
Assistant Engineer (Civil)
57, Type IV, PGI Campus
Secstor - 12
Chandigarh.
Applicant was present.
Respondent(s)
PG Institute of Medical Education & Research
Sector - 12
Chandigarh.
Represented by : Shri Sanjay Trikha, AAO/ACPIO
Shri Dinesh Sharma AA) (Engg)
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2010/001278
ORDER
Background
1. The RTI Application dated 26.7.2010 was filed by the Applicant with the PIO, PGIMER Chandigarh
seeking information against six points including the report of enquiry carried out by the Vigilance Cell
of PGI for the work of construction of boundary wall for nursery near swimming pool which had
collapsed in 2004. The PIO replied on 24.8.2010 enclosing a copy of the Enquiry Report and also
informing the Applicant that information against point 4, 5 & 6 does not pertain to the Vigilance Cell
and may be obtained from the SHE Office. The Applicant filed first appeal on 3.9.2010 with a copy
to the Commission which was registered as a complaint in the Commission on 16.9.2010.
Decision
2. During the hearing the Respondent CPIO, PGIMER stated that he had on receipt of the RTI
application forwarded the same to the SHE Section and to the Vigilance Cell on 30.7.2010. The
Vigilance Cell replied on 17.8.2010 to the CPIO which was forwarded by the CPIO to the
Complainant on 24.8.2010 along with a copy of the enquiry report. As for information from the SHE
Office, the Respondent submitted that on non receipt of the information three reminders were sent to
the SHE Cell and finally information was received on 7.7.2010 which was forwarded to the
Complainant within a week of its receipt.
3. Based on the discussions during the hearing it was noted that complete information has been
forwarded to the Complainant and that the Complainant’s complaint pertaining to the delay in receipt
of information from SHE Cell remains to be addressed.
4. The Commission accordingly directs the PIO, Shri Ashok Sharma, SHE Office, PGIMER, Chandigarh
to show cause as to why a penalty of Rs 250/ per day should not be imposed upon him for not
providing the information within the stipulated time period. The explanation to reach the
Commission by 10.3.2011.
5. The complaint is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Er Narinder Malik
Assistant Engineer (Civil)
57, Type IV, PGI Campus
Secstor – 12
Chandigarh.
2. The Public Information Officer
P G Institute of Medical Education & Research
Sector 12
Chandigarh
3. Officer Incharge, NIC