Central Information Commission Judgements

Mr. Amir Singh Malik vs Central Council Of Homeopathy, … on 15 December, 2008

Central Information Commission
Mr. Amir Singh Malik vs Central Council Of Homeopathy, … on 15 December, 2008
           Central Information Commission
                                              CIC/PB/A/2008/00459/AD
                                                Dated December 15, 2008

Name of the Appellant          :      Mr. Amir Singh Malik, (Advocate)
                                      R/o. H.No. 791/28,
                                      Bhart Colony,
                                      Rohtak,
                                      Haryana - 124001.

Name of Public Authority       :      The Secretary & PIO -RTI,
                                      Central Council of Homeopathy,
                                      Jawaharlal      Nehru      Bhartiya
                                      Chikitsa Avum
                                      Homeopathy Anusandhan Bhawan,
                                      No. 61-65, Institutional Area,
                                      Opp. - "D" Block,
                                      Janakpuri,   New Delhi.
Background

1. The RTI request was filed on 10.12.07. The Appellant requested for
the following:

a) Certified copy of inspection report of Social and Preventive
Medicine Department of the said college.

b) Certified copy of medical jurisprudence/forensic medicine.

The CPIO replied on 15.1.08 providing some information to the
Appellant. The first appeal was filed on 25.1.08 stating that the PIO
had refused to provide the requisite information intentionally. The Fist
Appellate Authority replied on 15.2.08 dismissing the appeal since the
PIO had sent the relevant information vide letter dated 15.1.08 &
22.1.08. The second appeal was filed on 17.3.08. The Appellant
reiterated his request for the information.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for December 15, 2008.

3. Dr. Lalit Verma, Secretary & PIO represented the Public Authority.

4. The Appellant was not present during the hearing.

Decision

5. A rejoinder was sent to Commission on 7.7.08 by the Respondent
providing copies of information sent to the Appellant.

6. The Commission noted from the First Appellate Authority’s Order dated
15.2.08 and from the rejoinder submitted to the Commission on
7.7.08 that the relevant information was sent to the Appellant on
15.1.08 & 22.1.08 and that the Appellant himself had confirmed that
he had received the information.

7. Since there is no further information to be provided, the appeal is
disposed off.

(Annapurna Dfixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr. Amir Singh Malik, (Advocate)
R/o. H.No. 791/28,
Bhart Colony,Rohtak,
Haryana – 124001

2. The Secretary & PIO -RTI,
Central Council of Homeopathy,
Jawaharlal Nehru Bhartiya Chitsa Avu,
Homeopathy Anusandhan Bhawan,
No. 61-65, Institutional Area, Opp. – “D” Block,
Janakpuri,New Delhi

3. The Appellate Authority – RTI
Ministry of Health & Family Welfare
Central Council of Homeopathy,
Jawaharlal Nehru Bhartiya Chikitsa Avum
Homeopathy Anusandhan Bhawan,
No. 61-65, Institutional Area, Opp. – “D” Block,
Janakpuri,New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC