Central Information Commission Judgements

Smt.Meera Mishra vs Ministry Of Health And Family … on 2 August, 2010

Central Information Commission
Smt.Meera Mishra vs Ministry Of Health And Family … on 2 August, 2010
                               Central Information Commission

                                                                                                      CIC/AD/C/2010/000568
                                                                                                     Dated : August 2, 2010



Name of the Applicant                                       :     Smt. Meera Mishra


Name of the Public Authority                                :     NIMR, New Delhi



Background

1. The RTI application was filed by the Applicant on 26.11.2009 with the PIO, NIMR, New Delhi seeking 

the reasons for not transferring her husband to Delhi or Haridwar and for having transferred him to 

Ranchi.  The PIO replied on 20.1.10 providing point wise information.  Not satisfied with this reply the 

Applicant approached the Commission with a complaint on 6.2.2010 seeking the information once 

again.

 2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 2, 

2010.  

3. Dr. M.S. Malhotra, PIO and Shri Ram Dev, A/c Officer represented the Public Authority. 

4. The Applicant was present during the hearing.

Decision

5. During the hearing, the Complainant stated that she was wrongly informed that the posts in the Field 

Units in Delhi and Haridwar had been closed whereas, in Haridwar they are still open.  She requested 

that   her   husband   be   transferred   to   Haridwar.   The   Respondent   submitted   that   in   a   letter   dated 

29.10.09 written by the Under Secretary in the Ministry, it was noted that four Field Units, Haldwani, 

Delhi, Shajahanpur and Shankargarh have been closed.   In the following sentence however, while 

referring to those stations which were already closed, instead of Haldwani, it was written Haridwar in 

that letter and hence for a while it was assumed that the filed unit at Haridwar was closed.  However, 

later   on   it   came   to   be   known   that  the  filed  unit  in   Haridwar  is  still   open  and  that  there  was  a 

typographical error in the letter.  The Commission on perusal of the submissions on record and after 

hearing the Respondents holds that the relief being sought by the Complainant is outside the ambit of 
the RTI Act as it deals with the transfer of the Complainant.   However, in view of the fact that the 

Complainant had suffered  because of  the wrong information provided to him about the closing of the 

Haridwar Field Unit,  the Commission recommends that the Administrative Officer, Appellate Authority 

& the PIO give a personal hearing to the Complainant  to decide on the issue of the Complainant’s 

transfer to Haridwar. 

6. The Complaint is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Smt. Meera Mishra
Mohalla – Wakar Jayee
Krishnaraj Vidhayak Wali Gali
Post – Keruganj
Distt. Shahajahanpur
Uttar Pradesh 
 

2. The PIO
National Institute of Malaria Research
Pocket­14, Sector – 8
Dwarka Phase – 1
New Delhi

3. Officer Incharge, NIC