Central Information Commission Judgements

Mr.Swaminathan S. vs Ministry Of Health & Family … on 1 December, 2008

Central Information Commission
Mr.Swaminathan S. vs Ministry Of Health & Family … on 1 December, 2008
          Central Information Commission
                                                CIC/PB/C/2008/72/AD

                                                Dated December 1, 2008

Name of the Appellant         :     Mr.Swaminathan S.
                                    C/o D.Sadasivam
                                    Gokulam Flats, 1st Floor
                                    No.9, Balaji Street
                                    V.O.C.Nagar Extension,
                                    Pammal, Chennai 600 075

Name of Public Authority      :     Mr. R.Ravi
                                    The CPIO
                                    Ministry of Health          &    Family
                                    Welfare
                                    Nirman Bhawan
                                    New Delhi 110 001

Background

1. The RTI request was filed on 13.2.07. The Appellant requested for
information against 7 points related to the issue of CGHS cards for
pensioners of Kendriya Vidyalaya Sangathan, settled outside Delhi. On
not receiving any reply from the CPIO, the Appellant filed his first
appeal on 30.4.07. Aggrieved at not receiving any reply from the First
Appellate Authority, the Appellant filed his second appeal before the
CIC on 19.12.07. The Commission vide its letter dt.28.2.08 sought
the comments of the Respondent on the second appeal filed by the
Appellant but no comments were received.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for December 1, 2008.

3. The Respondents were not present during the hearing.

4. The Appellant Mr. Swaminathan was present in person during the
hearing.

Decision

5. With reference to the Order from Dr. Mrs. L. Nongpuiur, Addnl. Deputy
Director General (HQ), dated 5 June, 2000 regarding extension of
CGHS facilities to retired employees of Kendriya Vidyala Sangathan,
the Commission directs the CPIO, Min. of Health & Family Welfare to
provide a certified copy of the proceedings of the consultations held by
CGHS with the Ministry in which it was decided that CGHS facilities
will not be extended to the retired employees of Kendriya Vidyalaya
Sangathan residing outside Delhi.

6. The Commission also directs the CPIO to provide information with
regard to points 2,3,5,6 & 7 of the RTI application to the Appellant

7. All information to be provided within 15 days of receipt of this Order.

8. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.Swaminathan S.

C/o D.Sadasivam
Gokulam Flats, 1st Floor
No.9, Balaji Street
V.O.C.Nagar Extension,
Pammal, Chennai 600 075

2. Mr. R. Ravi
Deputy Secretary & CPIO
Ministry of Health & Family Welfare
Nirman Bhawan
New Delhi 110 001

4. The Appellate Authority
Ministry of Health & Family Welfare
Nirman Bhawan
New Delhi 110 001

5. Officer incharge, NIC

6. Press E Group, CIC