CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001142/13860
Appeal No. CIC/SG/A/2011/001142
Relevant facts emerging from the Appeal:
Appellant : Mr. Chetan Chintaman Gade,
1/1 Jai Laxmi, Co. Hsg. Society,
Thakurwadi Pandit Din Dayal Cross Road,
Dombivili (W)
Thane - 421202 (Maharashtra)
Respondent : Mr. Harish Kumar Sharma
CPIO & Director,
ESIC Headquarters Office,
Panchdeep Bhawan, CIG Marg,
New Delhi - 110002
RTI application filed on : 28/12/2010
PIO replied on : 22/02/2011
First Appeal filed on : 03/03/2011
First Appellate Authority order of : Not Mentioned.
Second Appeal received on : 26/04/2011
Information Sought Reply of PIO
With reference to your letter no. Z - 17/11/3/11 - Med Information was provided.
IV dated 12/01/2011 in response to the application dated
28/12/2010.
• Answers to Point no. 1 said 26 GMOs have joined • Reasons cannot be provided under RTI
out of 40 the why other 14 candidate are not given Act, 2005.
orders from rest 14 who did not get orders yet?
• Answers to Point No. 2 & 3 said that remaining • There is no information available on the
officers will be sent in due time, if required then how record regarding validity of declared
long this result declared on 04/11/2009 would be results.
considered as valid?
Grounds for the First Appeal:
PIO denied information without giving any explanation for denial.
Order of the First Appellate Authority (FAA):
Not Mentioned.
Ground of the Second Appeal:
PIO did not provide information. His answers were incorrect, incomplete and misleading. FAA did not
respond.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Chetan Chintaman Gade on video conference from NIC-Thane Studio;
Respondent: Mr. Raj Kanwal, Joint Director and Mr. Manish Kumar, Assistant Director (M-IV)on
behalf of Mr. Harish Kumar Sharma, CPIO & Director;
The PIO states that information available on the record had been provided and as for the
reasons for the delay there was no reason on the record at the time when information was provided.
Subsequently on 15/04/2011 the FAA has provided reasons for not issuing the letters to the 14 Doctors
who had not been taken. It appears that these posts of GDMOs were converted for Junior Resident as
per MCI Requirement. Thus the complete information has been provided to the Appellant.
Decision:
The Appeal is disposed.
Information available on the records has been provided.
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
04 August 2011
(In any correspondence on this decision, mention the complete decision number.)(GB)