Central Information Commission Judgements

Dr.Baldev Krishan Singla vs Ministry Of Health And Family … on 29 December, 2010

Central Information Commission
Dr.Baldev Krishan Singla vs Ministry Of Health And Family … on 29 December, 2010
                          dsUnzh; lwpuk vk;ksx
                Central Information Commission
    Dyc Hkou] utnhd Mkd[kkuk /    / Club Building, Near Post Office
             iqjkuk ts­,u­;w­ ifjlj / Old J.N.U. Campus
                            110067 / New Delhi - 110067
                ubZ fnYyh - 110067 
                                         *****
                                                              No. CIC/AD/C/2010/001211
                                                              Dated: December 29, 2010

                                            Dr. Baldev Krishna Singla
Name of the Complainant             :
                                            1117/4,
                                            Dutt Road, Moga
                                            Punjab.


Name of the Respondent              :       Public Information Officer
                                            Central Council of Homeopathy
                                            10, Community Centre, Basant Lok
                                            Vasant Vihar,
                                            New Delhi.

                                          ORDER

The Commission has received a petition from Dr. Baldev Krishna Singla, Punjab,
stating that his RTI-application of 02 April 2010 filed with the Central Council of
Homeopathy, New Delhi, has not been responded to within the time limit prescribed
under the RTI-Act, 2005. A copy of his complaint is enclosed.

The Commission has decided to treat this petition as a complaint under Section 18
of the RTI-Act, 2005, and hereby directs the Public Information Officer, Central Council of
Homeopathy, Vasant Vihar, New Delhi, to provide the information sought by the
Complainant by 15.03.2011. Even if the information has already been provided, another
set of the same to be supplied to the Complainant in response to this Order. The
Complainant may also be allowed inspection of relevant files and be provided with attested
copies of documents including file noting, if required, keeping in view the provisions of
Section 8(1) and (9) of the RTI Act, free of cost. The Complainant may approach the
Commission under Section 19(3) of the Act, if not satisfied with the information. The
Public Information Officer is also directed to report compliance with the Order by
15.03.2011.

It appears that the PIO’s action attracts the penal provisions of Section 20(1).
Therefore, you are directed to send the following to the Commission by 15.03.2011 by
speed post or by hand.

i) A copy of the information sent to the complainant

ii) Your explanation for not supplying the information to the Complainant
within the mandated time period.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Dr. Baldev Krishna Singla
1117/4,
Dutt Road, Moga
Punjab.

2. Public Information Officer
Central Council of Homeopathy
10, Community Centre, Basant Lok
Vasant Vihar,
New Delhi

3. Officer in charge, NIC