Central Information Commission Judgements

Mr.K N Joshi vs Ministry Of Health And Family … on 27 July, 2010

Central Information Commission
Mr.K N Joshi vs Ministry Of Health And Family … on 27 July, 2010
                             Central Information Commission

                                                                                                CIC/AD/A/2010/000917
                                                                                                  Dated July 27, 2010



Name of the Applicant                                    :       Shri K.N. Joshi


Name of the Public Authority                             :    M/o Health & Family Welfare, New Delhi



Background

1. The RTI application was filed by the Applicant on 4.2.10 with the PIO, M/o H&FW, New Delhi seeking 

information/clarification in respect of some data on sub centres given in the “Bulletin on Rural Health 

Statistics in India 2008”.  The PIO replied on 26.2.10 informing the Applicant that the publication of 

“Bulletin on Rural Health Statistics in India” is a compilation of the data supplied by the States/UTs. 

All tables are self explanatory and need to be read alongwith the relevant footnotes.   He further 

added that if any more clarification is needed, the Applicant may write to the State CPIOs separately. 

Not satisfied with this reply, the Applicant filed his first appeal on 11.3.10 seeking the information 

once   again.     The   AA   replied   on  31.3.10  giving  point­wise  information  to  the  Applicant  .     Being 

aggrieved  with  this  response,  the Appellant filed his 2nd  appeal with the Commission which was 

registered on 30.4.10,  requesting for authenticated correct information. 

 2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 27, 

2010.  

3. Shri Rajesh Bhatia, PIO and Shri Dr. Rattan Chand, AA represented the Public Authority. 

4. The Applicant was present during the hearing.

Decision

5. With regard to point No.3 wherein the Applicant is questioning about the reduction in number of sub 

centers as given  in the bulletin, in Assam and in Bihar, the Respondent submitted that they have only 

provided the statistics in this regard and that the data has been  supplied by the State Govts and that 

clarification being sought by the Appellant can only be supplied by the State Health Departments. 
The Commission accordingly decided that the Appellant file fresh RTI application with the CPIOs in 

the State Health Deptt in Assam and Bihar and obtain the information. 

6. The Commission also directs the PIO to give an affidavit to the Commission, with a copy to the 

Appellant, affirming the fact that all the relevant information available in the records with the Ministry 

of  Health  &  Family  Welfare  has already been provided and that there is no further   information 

available with them in this regard.  This affidavit should reach  the Commission by end August, 2010. 

7. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri K.N. Joshi
Z­918, Timarpur
Delhi­110054
 

2. The PIO
M/o Health & Family Welfare
Statistics Division
Nirman Bhawan
New Delhi

3. The Appellate Authority
M/o Health & Family Welfare
Statistics Division
Nirman Bhawan
New Delhi

4. Officer Incharge, NIC