Central Information Commission Judgements

Mr.N Subramanian vs Ministry Of Health And Family … on 27 September, 2011

Central Information Commission
Mr.N Subramanian vs Ministry Of Health And Family … on 27 September, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                        Decision No. CIC/AD/C/2011/001112/SG/14886
                                                            Complaint No. CIC/AD/C/2011/001112/SG

Complainant                                    :                Mr. N. Subramaniam
                                                                1/569, 2nd Cross Street
                                                                Karthikeyapuram
                                                                Madipakkam, Chennai-600091



Respondent                                     :                Central Public Information Officer
                                                                O/o the Additional Director
                                                                (Appellate Authority)
                                                                Central Government Health Scheme
                                                                E-2-C, Rajaji Bhawan, Besant Nagar
                                                                Chennai-600090

Facts

arising from the Complaint:

Mr. N. Subramaniam had filed a RTI application with the PIO, Ministry of Health
and Family Welfare, New Delhi on 08/01/2011 asking for certain information. However
on not having received any information within the mandated time, the Complainant filed
a complaint under Section 18 of the RTI Act with the Commission. On this basis, the
Commission issued a notice to the PIO, Ministry of Health and Family Welfare, New
Delhi on 11/07/2011 with a direction to provide the information to the Complainant and
further sought an explanation for not furnishing the information within the mandated
time.

The Commission has received a letter dated 11/08/2011 from the Respondent
wherein it has been stated that the RTI Application was received in their office on
09/02/2011 vide letter dated 28/01/2011 of the O/o the Additional Dy. Director General,
New Delhi for necessary action. Further, stating that information collected from various
wellness centres has been provided to the Complainant vide letter(s) dated 02/03/2011
and 03/08/2011. Copies of all the said communications were enclosed.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
27 September 2011
(In any correspondence on this decision, mention the complete decision number.)(SP)