Central Information Commission Judgements

Ms. Geeta vs Govt. Of N.C.T. Of Delhi on 6 July, 2009

Central Information Commission
Ms. Geeta vs Govt. Of N.C.T. Of Delhi on 6 July, 2009
                CENTRAL INFORMATION COMMISSION22
                     Club Building (Near Post Office),
                   Old JNU Campus, New Delhi - 110067.
                          Tel: +91-11-26161796

                                     Decision No. CIC/SG/A/2009/001299/4000
                                            Appeal No. CIC/SG/A/2009/001299


Relevant Facts

emerging from the Appeal

Appellant : Ms. Geeta
B-18/301, Indira Camp,
Kalyanpuri,
Delhi-91.

Respondent                           :      Dr.Alok Kumar
                                            PIO
                                            Govt. of N.C.T. of Delhi

Office of the Medical Superintendent
Lal Bahadur Shastri Hospital,
Khichripur, Delhi.


RTI application filed on             :      16/01/2009
PIO replied                          :      26/02/2009
First appeal filed on                :      04/03/2009
First Appellate Authority order      :      Not replied
Second Appeal received on            :      23/05/2009

Information sought: -
 Sl. No.       Information sought                           PIO's reply
1.       Daily    progress    report  of     A committee has been constituted to
         Appellant's complaint.              enquire the complaint.
2.       The name, designation, and          The Chairman of the Committee is
         phone no. of the officer with       Medical Supdt., Lal Bahadur Shastri
         whom the application was lying.     Hospital.
3.       When will action be taken?          The matter may be finalized in a month's
                                             time approximately.

4. How many complaints filed No case of negligence has been registered
regarding Lal Bahadur Shastri in this hospital.
Hospital and what action had
been taken against those doctors
& nurses? Give report.

Grounds for First Appeal:

Appellant had not received any information within prescribed time limit.

Order of the First Appellate Authority:
Not replied.

Grounds for Second Appeal
Not satisfactory reply received from PIO after the due date.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Ms. Geeta
Respondent: Dr. Alok Kumar PIO
The Appellant has been given the appropriate information. The appellant complains that
the FAA didn’t give any hearing or order. The enquiry report has been brought by the
PIO and has been given to the appellant. The appellant states that she was not called
during the enquiry and therefore this enquiry report is deficient. She has to seek recourse
elsewhere for this.

Decision:

The appeal is disposed.

The information has been provided to the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free cost as per Section
7(6)
of RTI Act.

Shailesh Gandhi
Information Commissioner
6 July 2009
(In any correspondence on this decision, mentioned the complete decision number.)
AK