Central Information Commission Judgements

Mr.D.K. Pandey vs Gnctd on 25 July, 2011

Central Information Commission
Mr.D.K. Pandey vs Gnctd on 25 July, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                        Decision No. CIC/SG/A/2011/001514/13632
                                                                Appeal No. CIC/SG/A/2011/001514
Relevant facts emerging from the Appeal:

Appellant                            :      Dr. P. K. Pandey,
                                            Director Professor of Ophthalmology,
                                            GNEC, MAMC,
                                            Delhi- 110091

Respondent                           :      Mr. Amar Singh
                                            Deemed PIO & AO (Administration)
                                            Maulana Azad Medical College,
                                            G.N.C.T Delhi,
                                            2- Bahadur Shah Zafar Marg,
                                            Vigilance Cell,
                                            New Delhi- 110002.

RTI application filed on               :      22/10/2010
PIO replied on                         :      19/01/2011
First Appeal filed on                  :      09/02/2011
First Appellate Authority order on :          08/03/2011
Second Appeal received on              :      07/06/2011
Sl.                     Information Sought                       Reply of PIO
1. Are GNEC/MAMC Govt. institutions that follow statute          MAMC being under Delhi Govt. follow
      including rules framed under Article 309 of the            the rules/guidelines of Govt. of India as
      Constitution of India and conduct themselves as per        endorsed by GNCTD.
      those rules GOL/MCI guidelines?
2. Do these statutory rules/ GOI/MCI guidelines apply to         Yes
      all Govt. employees at GNEC/MAMC?
3. Inform about the actions taken on his representations and     This matter is still under investigation.
      reminders dated 22/7/10, 3/9/10, 18/10/10, 8/11/10,        Therefore the investigation cannot be
      18/11/10, 2/12/10 and 14/12/10 by GNEC and MAMC            provided under Section 8 1 (H) of RTI
      admin till now.                                            Act, 2005.
4. Inspection of file noting, related documents shall be         In view if (iii) above, information
      provided to him made in response to above                  cannot be provided.
      communication.
5. Provide the photocopies of the reply submitted by Dr.         In view if (iii) above, information
      Dadeya to Director GNEC'S memo on 25/10/10.the file        cannot be provided
      noting and decision shall also be provided.
6. Are these representations reminder decided as per             All the decisions are made as per the existing
      statutory rules and replied within a month of stipulated   rules. However the rules quoted in the enclosure
                                                                 are for representation from Govt. servants on
      time under conduct?                                        service matters and the representation are
                                                                 complaint of RTI applicant therefore does not
                                                                 cover under the relevant quoted rules.
7.   If reply of point vi is yes why hasn't he received any The reply for 'why' cannot be given.
     reply in 6 months?
8.   Is it the policy at GNEC and MAMC to obey GOI orders In view of vii reply cannot be given.
     including one dated 31/08/10 to SAG grade? If yes then
     why letter dated 9/7/10 has not been treated as invalid
     sui-generis, as it contravenes promotion order quoted
     above passed by the AGG and effective from 29/10/08
9.   Is it the policy at GNEC/MAMC to act as per the As            for     the    complaint/counter
       statutory rules and are GNEC and MAMC acting as per                     complaint/against the RTI applicant Dr.
      the conduct and taking actions to institute conduct and                 Dadeya is concerned, this office has
      conclude an inquiry as per CCS CCA conduct rules to                     already processed and is conducting the
      inquire into grave acts of misconduct from Dr. Dadeya                   requisite inquiry in the matter. Further
      as elaborated in above representations and reminders and                Dr.Dadeya has been called at the level
      shift him immediately to another unit pending conduct of                of Dean MAMC to resolve the issue few
      inquiry.                                                                times in the past.
10    If GNEC and MAMC are not able to act as per the                         Since this matter is still under process.
.     statutory rules, is it a policy to forward such info to                 Therefore the info cannot be provided
      higher authorities? If yes then what action has been                    as per Section 8.1 (H) of RTI guidelines.
      taken in the matter till now? Photocopy of records.

Grounds for the First Appeal:
Information denied by the SPIO on point iii, v-x invoking section 8 I (H) of RTI Act 2005.

Order of the First Appellate Authority (FAA):
A.O (Vigilance) was directed to send all the representations received from both the parties to the
Director (GNEC).
He is also directed to provide certified photocopies of documents noting as asked by the Appellant.

Ground of the Second Appeal:
PIO did not provide information in spite of the FAA's order.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Dr. P. K. Pandey;

Respondent: Mr. Amar Singh, Deemed PIO & AO (Administration); Dr. Subhash Dadeya, Professor;

The PIO appears to have provided all the information available on the records to the Appellant.
The Appellant admits that he has been shown the relevant files. The appellant expects that reasons
should be given why action has not been taken on his representations. If the Appellant claims that as
per Section 4(1)(d) of the RTI Act the reasons for action must be intimated to him. Under the RTI Act
the PIO is expected to provide the reasons on record and cannot be expected to generate information
by asking various people to give the reasons for various actions. The intent of Section 4(1)(d) is clearly
that whenever actions are taken which affect the large number of people the public authority is duty
bound to explain such actions. The Appellant says he would like to inspect the relevant records.

The PIO is directed to facilitate an inspection of the relevant records by the Appellant on
03 August 2011 from 11.30AM onwards at the office of the PIO. In case there are any records or file
which the appellant believes should exist, which are not shown to him, he will give this in writing to
the PIO at the time of inspection and the PIO will either give the files/records or give it in writing that
such files/records do not exist.

Decision:

The appeal is allowed.

The PIO is directed to facilitate an inspection of the relevant records by the
Appellant on 03 August 2011 from 11.30AM onwards. The PIO will give attested
photocopies of records which the Appellant wants free of cost upto 100 pages.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
25 July 2011
(In any correspondence on this decision, mention the complete decision number.) (RU)