In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000682
Date of Hearing : May 24, 2011
Date of Decision : May 24, 2011
Parties:
Appellant
Dr. Gautam Pal,
158, Nilachal Birati,
Kolkata700134
Represented by: The Appellant was present in person
Respondent
1. PIO
National Institute of Homeopathy,
Block - GE, Sector - III,
Salt Lake,
Kolkata700106
2. Appellate Authority
National Institute of Homeopathy,
Block - GE, Sector - III,
Salt Lake,
Kolkata700106
Represented by: Dr. Izzat Khan and Dr. S K Tiwari through Video Conferencing
Information Commissioner : Mrs. Annapurna Dixit
Decision Notice
The Commission directed the PIO to search for the information against the query no. 4B, in the Director's
Office and furnish the same to the Appellant if available by 20th June 2011. The Appellant was advised to
file a fresh RTI application in respect of point 3 (C).
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000682
ORDER
Background:
1. An RTI request dated 10.08.2010 was filed by the applicant before the PIO, National Institute of Homeopathy, Kolkata
seeking against two points, all notes/letters etc. informing negative activities/ asking queries/ requesting disciplinary
actions against Dr. Gautam Pal, Lecturer (applicant), if any, submitted by Prof. (Dr.) D. Basu in between January ’10
and 10.08.2010 to Director, Academic Section, Hospital, Librarian, Store and such related information. This was
followed by another correspondence dated 08.09.2010 from the applicant to the CPIO, upon receipt of part information
through closed envelope. On not receiving any reply from the PIO, the applicant filed a First Appeal on 08.11.2010
seeking the same information. The Appellate Authority replied on 10.12.2010 informing the applicant that the required
information was not available with the office and thus could not be supplied. However, still not being satisfied, the
applicant filed the instant Second Appeal before the Central Information Commission on 21.01.2011 seeking the same
information.
Decision:
2. During the hearing the Appellant submitted that he was concerned only with the queries number 3(C), and 4B of his RTI
application. It was noted by the Commission that information against point 3(C) was not sought by the Appellant in his
original RTI application and that this point was included later in a correspondence sent to the PIO. The Appellant is
therefore advised to file a fresh RTI application to obtain this information. As for point 4B, the PIO is directed to search
for the document once again in the Director’s Office and furnish the same to the Appellant if available, by 20th June
2011. In the event it is untraceable, the Appellant to be informed accordingly.
3. This Appeal is accordingly disposed of.
(Annapurna Dixit) Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Dr. Gautam Pal
158 Nilachal
Birati, Kolkata 700 134
2. The Public Information Officer
National Institute of Homeopathy
BlockGE, SectorIII
Salt Lake
Kolkata 700 106
3. The Appellate Authority
National Institute of Homeopathy
BlockGE, SectorIII
Salt Lake
Kolkata 700 106
4. Officer in charge, NIC