Central Information Commission Judgements

Dr.Varan Kumar Agrawal vs Ministry Of Health And Family … on 30 December, 2010

Central Information Commission
Dr.Varan Kumar Agrawal vs Ministry Of Health And Family … on 30 December, 2010
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                           File No: CIC/AD/C/2010/001065


Date of Hearing            :  December 30, 2010

Date of Decision     :  December 30, 2010

The Applicant was present during the hearing



Parties:


           Applicant

           1.     Dr. Varun Kumar Agarwal
                  H.No. 321 (Top floor)
                  Basant Envlave
                  Near Tagore Intl. School
                  Vasant Vihar, 'C' Block
                  New Delhi 110057



           Respondent(s)



           1.     All India Institute of Medical Sciences
                  O/o the Registrar
                  Ansari Nagar
                  New Delhi


                  Represented by:   Dr. Rakesh Yadav (Sub­Dean & CPIO)

                                              Sh. V.P. Gupta (ACPIO & Registgrat)

                                              Shri Sanjay Kumar (PA to Sub­Dean)


Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice
      The Commission having noted that the Respondent was not able to invoke any exemption clause from the RTI 

     Act to deny information to the Appellant,  directs the PIO to provide the comments by the legal counsel on the 

     writ petition to the Appellant by 10 February, 2011.




                            In the Central Information Commission 
                                                            at
                                                     New Delhi

                                                                                   File No: CIC/AD/C/2010/001065



     Adjunct to the captioned CIC Order  dated November 22, 2010.




     Background

1. The decision in the captioned order is as given below:

“The Commission while noting that the Respondents had not provided any reason for not disclosing  

the information which is tenable under the law holds that the matter being subjudice cannot be held  

as a reason for with holding the information and hence directs the PIO to allow inspection of relevant  

files by the Complainant on 26.11.2010 (Friday) and provide copies of information he seeks.   The  

information which has already been provided may not be provided to him again”.  

The appellant on 29.11.10 filed a complaint with the Commission stating that  the CIC’s  Order has 

not been complied with.

Decision   

2. During the hearing the Complainant submitted that he was allowed inspect a   file which is not the 

same which the  Respondents had brought to the Commission for the  hearing.  He also sought the comments 

of the legal counsel sought by AIIMS in the matter of the WRI petition no. 4272/2010.   The Respondents 
maintained   that   the   same   file   which   had   been   brought   to   the   Commission   had   been   inspected   by   the 

Complainant .  

3. The   Commission   after   hearing   the  Appellant    allowed  immediate    inspection    of   the  file   by  the 

Appellant in the Commission in the presence of a Commission’s official. The Complainant took copies of  69 

additional pages of information from that file  after inspecting the same.  As for some other documents  which 

the Complainant complained are not available in the file, it was noted by the Commission, that all the available 

information in the file  had been provided to the Appellant.  As for the comments of the legal Counsel on the 

Writ petition, the Respondent submitted that the file is available with the legal Counsel and that the next 

hearing in the Delhi High Court is scheduled for the second week of January and that information cannot be 

provided at this late stage. 

4. The Commission on careful consideration of the request and having noted that the Respondent was 

not able to invoke  any exemption clause from the RTI Act to deny information to the Appellant, 

directs the PIO to provide the comments on the writ petition by the legal counsel  to the Appellant by 

10 February, 2011. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Dr. Varun Kumar Agarwal
H.No. 321 (Top floor)
Basant Envlave
Near Tagore Intl. School
Vasant Vihar, ‘C’ Block
New Delhi 110057

2. The Public Information Officer
All India Institute of Medical Sciences
O/o the Registrar
Ansari Nagar
New Delhi

3. Officer Incharge, NIC