Central Information Commission Judgements

Mr.K S Mohd Zafrullah vs Ministry Of Health And Family … on 8 June, 2011

Central Information Commission
Mr.K S Mohd Zafrullah vs Ministry Of Health And Family … on 8 June, 2011
                           In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                            File No: CIC/AD/A/2011/000891


Date of Hearing  :  June 8, 2011

Date of Decision :  June 8, 2011



Parties: 



            Appellant   


            Shri K.S. Mohammed Zafrullah,
            4A, Raja Garden, Peravallur,
             Paper Mills Road,
            Chennai 600 082



            The Appellant was heard through audio conferencing.



            Respondents 



            Central Council for Research in Unani Medicine (CCRUM)
            #61 ­65, Institutional Area,
            Opposite 'D' Block, Janakpuri
            New Delhi



            Represented by: Shri M. Nasim, Admin. Officer and Shri M. Wasiq Imam, Admin.  Officer




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


                                                                                      File No: CIC/AD/A/2011/000891




                                                         ORDER

Background

1. The Applicant, through his RTI­application dated 06.12.2010, filed with the PIO, CCRUM, New Delhi, 

wanted to obtain the photo copy of Audit Report of the public authority for the years 2008­2009 and 

2009­2010. The PIO, on 31.12.2010, asked the Applicant to deposit an amount of Rs. 16/­ (@ Rs. 2/­ 

per page) towards supply of copy of audit report for the year 2009­2010. With regard to the audit 

report for the year 2008­09, the PIO informed the Applicant that they have not yet received the same 

from the concerned Department . The Applicant, thereafter, filed his 1st­appeal with the Appellate 

Authority   on   25.01.2011   complaining   that   he,   despite   remitting   the   required   fee   to   the   PIO 

on10.01.2011, has not received the information so far. In response to this appeal, the APIO, on 

21.01.2011, provided to the Appellant the copy of audit report (8 pages) for the year 2009­10. The 

Appellant, however, being dissatisfied with the information furnished to him, filed the present petition 

before the Commission on 25.02.2011 seeking further clarification in the matter.

Decision 

2. During the hearing, the Respondents stated that they, after receiving the requisite fee  from   the 

Appellant, had furnished the audit report for the year 2009­10 to him.  However,   the   report   for   the   year 

2008­09 could not be furnished to the Appellant as it  has not yet been received by them from the Office of 

Principal Accountant General  (Civil  Audit).  Further, they are not  aware  of the  fact  whether the  said 

report has  been prepared or not by the Office of the Principal Accountant General  (Civil Audit).

The  Appellant,  who  was  heard  on phone, questioned the numbering of pages in the report and 

alleged that some pages have been deliberately not provided to him. The Respondents however 

pointed out that the missing pages were part of the  Annexures and that the information as was made 
available to them by the concerned office and as available in their records has been furnished to the 

Appellant. 

3. Since the Respondents have provided to the Appellant the copy of the audit report  for the year 2009­

10 in the form in which they had received it from the Office of the Principal Accountant General (Civil 

Audit), the contents of the same cannot be questioned under the RTI­Act.. In so far as the report for 

the   year   2008­09   is   concerned,   it   is   directed   that   the   PIO   shall   contact   the   Office   of   Principal 

Accountant General (Civil Audit) and obtain the said report from them, if prepared, and then transmit 

it to the Appellant. In case, it has not been prepared, the PIO shall communicate this fact formally 

to the Appellant. Time­  By 10 July, 2011. 

4. The appeal is disposed of with the above directions.

5. As regards delayed supply of audit report for the year 2009­10 to the Appellant despite his remitting 

the required fee, the PIO is directed to show cause as to why the penalty proceedings should not be 

initiated against him under Section 20(1) of the RTI­Act. Returnable – by 30.06.2011.

 (Annapurna Dixit)
Information Commissioner

Authenticated true copy

(G.Subramanian)
Deputy Registrar

Cc:


1.      Shri K.S. Mohammed Zafrullah,
        4A, Raja Garden, Peravallur,
         Paper Mills Road,
        Chennai 600 082



2.      The Appellate Authority
        Central Council for Research in Unani Medicine
        #61 ­65, Institutional Area,
       Opposite 'D' Block, Janakpuri
      New Delhi



3.    The Public Information Officer,
      Central Council for Research in Unani Medicine
      #61 ­65, Institutional Area,
      Opposite 'D' Block, Janakpuri
      New Delhi



4.    Officer Incharge, NIC