Central Information Commission Judgements

Mr. K.C. Nigam vs Safdarjang Hospital & Vmm College on 27 February, 2009

Central Information Commission
Mr. K.C. Nigam vs Safdarjang Hospital & Vmm College on 27 February, 2009
                  CENTRAL INFORMATION COMMISSION
                         Room No. 415, 4th Floor,
                       Block IV, Old JNU Campus,
                           New Delhi -110 067
                          Tel.: + 91 11 26161796

                                                  Decision No. CIC /SG/C/2008/00421/2114
                                                         Appeal No. CIC/SG/C/2008/00421

Relevant Facts

emerging from the Appeal

Appellant : Mr. K.C. Nigam,
B-49, Pandara Road,
New Delhi-110003.

Respondent : C.M.O.I/C Telephone & PIO,
Safdarjang Hospital & VMM College,
New Delhi.-110029.


RTI application filed on               :     10/07/2008
PIO replied                            :     21/07/2008
First appeal filed on                  :     31/07/2008
First Appellate Authority order        :     08/08/2008
Second Appeal filed on                 :     12/09/2008

The Appellant had asked in RTI Application for action taken about
reimbursement of Telephone Bills, decision of Medical Superintendent.
S .No. Information Sought. The PIO replied.

1. What action has been taken on the note The note from Mr. K.C.Nigam regarding
dated 10/10/2006 of Shri K.C.Nigam reimbursement of his telephone bill has
about reimbursement Telephone Bill’s? been produced to concerned authority on
10.10.2006. He has been asked to
produce the details of actual calls in
public interest of last five year, which he
failed t submit and so no further action
should be taken.

However with concurrence of competent
authority it was decided that the only
official calls which are made in public
interest on the verification of officer I/C
may be allowed for reimbursement.

2. What is the decision of Medical As above the Para 1.

Superintendent on this note of Shri
K.C.Nigam and the date of decision?

3. What action has been taken by the As above the Para 1.

Telephone Exchange Department of
Safdarjang Hospital in this regard?

4. What action has been taken by the In reference to note on 14/03/2008 the
Telephone Supervisor on the Telephone concerned C.M.O.I/C has to verify the
Exchange note dated 14/03/2008 calls on the basis of record maintained
(received by the Telephone Exchange on by Mr. K.C. Nigam to be counter signed
25.04.2008)? by officer I/C I.V.Fluid.

5. Who is responsible for delay in Mr. K.C.Nigam himself responsible for
reimbursement of Telephone Bill of Mr. delay, he could not show desired
K.C.Nigam’s residential Telephone for information for actual calls made by
official use? Please specify the name of him.
officer with designation and action taken
in this regard.

First Appellate Authority Ordered:

With reference file no. I.V.F/2007 regarding reimbursement of telephone residential
bill to Mr. K.C.Nigam, Pharmaceutical Chemist, he has been asked to submit the official
calls which are made in public interest after verification of officer in-charge on 14/03/2008
but, he did not give the relevant reply to officer in-charge Telephones. So there is no question
to give answer on 24/03/2008 C.M.O.I/S Medical Store sent the note that how can officer in-
charge verify the bills of any official residential telephone. At that time Supervisor
Telephone was on Medical leave.

Mr. K.C.Nigam, did not get the reimbursement bill of himself due to non submission
of verified bill.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. K.C. Nigam
Respondent: Dr.A.K. Sharma PIO
The information has been provided to the appellant. He wants a solution to his problem of
getting reimbursement of Telephone bill which is not the domain of RTI.

Decision:

The Complaint is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
February 27, 2009

(For any further correspondence, please mention the decision number for a quick disposal)