Central Information Commission Judgements

Dr.Anand Rai vs Ministry Of Health And Family … on 23 June, 2011

Central Information Commission
Dr.Anand Rai vs Ministry Of Health And Family … on 23 June, 2011
                       In the Central Information Commission 
                                                     at
                                                New Delhi

                                                                              File No: CIC/AD/A/2011/000945



Date  of Hearing :  June 23, 2011

Date of Decision :  June 23, 2011


Parties:

           Applicant

           Dr.Anand Rai
           C/o Advocate Subhash Upadhyay
           118 Radio Colony
           Residency Area
           Indore 452 001

           The Applicant was heard through audio.

           Respondents

           Directorate General of Health Services
           O/o the DCG(I)
           New Drug Division
           FDA Bhawan
           New Delhi

           Represented by : Shri M.Mitra, DDC(I)
                                    Shri A.K.Pradhan, DDC(I), 
                                    Shri Sunil Kulsreshtha, T.O
                                    Shri Rishi Kant Singh, Legal Consultant




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

                                                         at
                                                 New Delhi
                                                                                    File No: CIC/AD/A/2011/000945


                                                      ORDER

Background

1. The  Applicant  filed  an  RTI  Application dt.23.12.10 with the CPIO, CDSCO seeking the following 

information:

i) Certified copy of Rules & Regulations regarding issuing of manufacturing License of any  

‘New Drug’ approved by DCGI/CDSCO/MOHFW/GoI.

ii) Whether any Clinical Trial/Examination Test/ Analysis/Study was done in India for the use of  

drug TADALAFIL(PDE­5 inhibitor) 2mg in the treatment of Pulmonary Artery hypertension

Shri A.B. Ramteke, CPIO returning the Application on 10.1.11 to the Applicant while requesting him 

to  deposit the Application fees as per the mode of payment prescribed by RTI (Fee and Cost) Rules, 

2005.  The Applicant filed an appeal dt.29.1.11 with the Appellate Authority reiterating his request for 

the information.  On not receiving any reply, he filed a second appeal dt.7.3.11 before CIC.

Decision

2. During   the   hearing,   the   Respondents submitted  that the    RTI fee was  received on  18.1.11 and 

information was supplied on 10.6.11.  The Appellant who was heard over the phone,  expressed his 

satisfaction with  the information  but  complained about the delay that had taken place .

3. The Commission  holds that as far as the information part is concerned, the same has been provided 

and that the Respondent is under no obligation to provide any other additional information.  

4.  The PIO, however, is directed   to show cause as to why a penalty of Rs.250/­ per day (Maximum 

Rs.25000)   should   not   be   levied  on  him/her  for  not  responding  to   the  RTI  application  within  the 

stipulated time period.  He/She is directed to submit his/her written response  to the Commission by 

30.7.11.  

5. The complaint to continue.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Dr.Anand Rai
C/o Advocate Subhash Upadhyay
118 Radio Colony
Residency Area
Indore 452 001

2. The Public Information Officer
Directorate General of Health Services
O/o the DCG(I)
New Drug Division
FDA Bhawan
New Delhi

3. The Appellate Authority
Directorate General of Health Services
O/o the DCG(I)
New Drug Division
FDA Bhawan
New Delhi

4. Officer in charge, NIC