Central Information Commission Judgements

Mr.Babu Lal vs Ministry Of Health And Family … on 9 July, 2010

Central Information Commission
Mr.Babu Lal vs Ministry Of Health And Family … on 9 July, 2010
                                      dsUnzh; lwpuk vk;ksx
                       Central Information Commission
              Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
                     iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                      ubZ fnYyh ­ 110067 / New Delhi - 110067
                                                         *****
                                                                                     No.CIC/AD/C/2010/000134
                                                                                               Date : July 9, 2010

Name of the Complainant                          :    Shri Babu Lal
                                                      Lab Technician
                                                      Pathology
                                                      AIIMS
                                                      New Delhi 110 029


Name of the Public Authority                     :    The  Public Information Officer
                                                      All India Institute of Medical Sciences
                                                      Ansari Nagar
                                                      New Delhi 110 029


                                                       ORDER

             The Commission has received a petition from Shri Babu Lal, stating that his RTI­application 
of  7.8.2009  filed   with   the  AIIMS,   New   Delhi,   has   not   been   responded   to   within   the   time   limit 
prescribed under the RTI­Act, 2005.  A copy of his complaint is enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 of the RTI­
Act,  2005,  and   hereby  directs the  Public  Information  Officer,  AIIMS,  New  Delhi  to  provide   the 
information   sought   by   the   Complainant   by  31.8.10.     Even   if   the   information   has   already   been 
provided, another set of the same to be supplied to the Complainant in response to this Order.  The 
Complainant may also be allowed inspection of relevant files and be provided with attested copies of 
documents including file notings, if required, keeping in view the provisions of Section 8(1) and (9) of 
the RTI Act, free of cost.  The Complainant may approach the Commission under Section 19(3) of the 
Act, if not satisfied with the information.   The Public Information Officer is also directed to report 
compliance with the Order by 31.8.10

3. It appears that the PIO’s action attracts the penal provisions of Section 20(1).  Therefore, you 
are directed to send the following to the Commission by 31.8.10 by speed post or hand deliver.

i) A copy of the information sent to the complainant

ii) Your   explanation   for   not   supplying   the   information   to   the   Complainant   within   the 
mandated time.

(Mrs.Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Copy to:

1. Shri Babu Lal
Lab Technician
Pathology
AIIMS
New Delhi 110 029

2. The  Public Information Officer
All India Institute of Medical Sciences
Ansari Nagar
New Delhi 110 029

3. Officer in charge, NIC

4. Press E Group, CIC.