Central Information Commission Judgements

Mr. Kishan Lal vs Guru Teg Bahadur Hospital on 12 August, 2008

Central Information Commission
Mr. Kishan Lal vs Guru Teg Bahadur Hospital on 12 August, 2008
          CENTRAL INFORMATION COMMISSION
                                                                     Appeal No.2684/ICPB/2008
                                                                             F. No. PBC/08/264
                                                                                August 12, 2008
             In the matter of Right to Information Act, 2005 - Section 18
                              [Hearing on 22.7.2008 at 12.45 p.m.]

Appellant:          Mr. Kishan Lal
Public authority:   Guru Teg Bahadur Hospital
                    The Medical Superintendent & CPIO
Parties Present:    For Respondent:

Dr. N.K. Agarwal, Addl. MS
Mr. Chandan Sengupta, O.S.

For Appellant:

Mr. Kishan Lal

DECISION
This complaint was taken up for hearing on 22.7.2008 which was attended
by the appellant in person. The public authority was represented by the Addl.
Medical Supdt. & CPIO assisted by his O.S. During the hearing it was pointed
out that the present complaint is one and the same which was disposed of by the
Commission after hearing the parties in person on 18.3.2008 and disposed of in
Appeal No. 1758/ICPB/2008 dated 8.4.2008. The appellant also expressed
satisfaction over the compliance made in the said appeal. Hence, nothing
survives in this complaint and hence, it is closed. In these lines, the complaint is
disposed of.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Dr. N.K. Agarwal, Addl. MS, Guru Teg Bahadur Hospital, Government of NCT
of Delhi, Room No.322, III, Floor, Administrative Block, New Delhi.

2. Mr. Kishan Lal, E-57/A-310, Sunder Nagri, Delhi-93.

1