Central Information Commission
CIC/AD/A/09/00613
Dated May 26, 2009
Name of the Applicant : Mr.Prakash Sakhrani
Name of the Public Authority : Central Council of Indian Medicine
Background
1. The Applicant filed an RTI application dt.3.11.08 with the CPIO, CCIM. He
requested for information against 4 points regarding the legitimacy of voters
who have been voting for the Council. The CPIO replied on 10.11.08
providing point wise information. Not satisfied with the reply, the Applicant
filed an appeal dt.20.12.08. The Appellate Authority replied on 3.1.09
providing clarification. Aggrieved with this reply, the Applicant filed a second
appeal dt.17.4.09 before the CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for May 26, 2009.
3. Mr.Sube Singh, PIO represented the Public Authority.
4. The Applicant was represented by Mr.Subash Chander Gupta during the
hearing.
Decision
5. The Applicant wanted to know why Registered Ayurvedic Medical Practitioners
with degrees like Vaidya Visharad and Ayurved Ratna who had been
recognized till 1967 and have been involved in the voting process till 1994
continue to be recognized even after the changes made in the 3rd, 4th and 5th
schedules of the IMCC Act, 1970. He said that he would be satisfied with the
clarification to this question and also with the supporting documents .
Accordingly, the CPIO is directed to provide clarification in respect of the
above mentioned query along with supporting documents to the Appellant
before June 10, 2009.
6. The appeal is disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Asst. Registrar
Cc:
1. Mr.Prakash Sakhrani
H.No.8A/33, Prakash Bhavan
Subhash Colony
Topdara
Ajmer Rajasthan
2. The PIO
Central Council of Indian Medicine
61-65 Institutional Area
Janakpuri
New Delhi
3. The Appellate Authority
Central Council of Indian Medicine
61-65 Institutional Area
Janakpuri
New Delhi
4. Officer in charge, NIC
5. Press E Group, CIC