Central Information Commission Judgements

Dr.N K Rishi vs Ministry Of Health And Family … on 27 August, 2010

Central Information Commission
Dr.N K Rishi vs Ministry Of Health And Family … on 27 August, 2010
                            Central Information Commission

                                                                                                  CIC/AD/A/2010/000354
                                                                                                 Dated August 27, 2010



Name of the Applicant                                    :    Col. N.K.Rishi


Name of the Public Authority                             :    AI.I.M.S



                               Adjunct to the captioned Order by  dt.26.4.10

Background

1. The relevant para  6 of the  decision is reproduced below:

‘6. The Commission after hearing the submissions of both sides,  directs the PIO as follows:

i) to provide an affidavit to the Commission with a copy to the Appellant stating that the period  

for which information sought is not available along with the reasons for its non­availability, while  

enclosing a copy of the rules for preservation of records. .

ii) to allow the Appellant to inspect all relevant files/registers of the last 5 years over a period  

of 5 working days and to provide him with  attested copies of documents he  requires. In view of the  

voluminous information being sought by the Appellant and the impact that use of such large quantity  

of   paper   would  have   on  the  environment,  the  Commission advises  the  Appellant  to  inspect  the  

registers and identify only those documents he really requires.  Information upto a maximum of 100  

pages may be provided free of cost. For the remaining, the Appellant to pay at the rate of Rs.2/­ per  

page as photocopying charges’. 

2. The Commission received a complaint dt.1.6.10 from the Applicant stating that consequent to the 

directions for inspection of registers/records for 5 days, he was shown only some registers  relating to 

two security agencies (only 278 out of 441 registers) and that the inspection   was completed   in 

approximately  five hours on first two days.  Similarly, AIIMS had not given him a copy of the records 

of destruction  of  records older  than 5 years or   the affidavit for affirming that records had been 

destroyed,  nor rules for preservation of such records.  He requested that the following information be 

provided to him:

i) Photocopies   of   the   documents   listed   at   Paras   2­4,   6(a)   for   three   agencies   during   the 

previous five years i.e. 1.2.05 to date which have not been shown/provisioned to me.

ii) To   show   balance   of   163   attendance   register   for   his   perusal   and   selection   thereof   for 

provision of photocopies of selected registers.

iii) Complete record of ex­servicemen employed, duly certified by DCSO as per Para 6(b) of his 

application dt.10.11.09.

iv) Photocopies of records of destruction of documents/registers, older than 5 years and copy 

of   the   affidavit   thereof.     In   case   records   have   not   been   destroyed,   he   may     be   provided   with 

information as per paras 2­4 pertaining to agencies employed during the period 1.11.94 to date.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 27, 

2010.  

3. Shri  Rajiv  Lochan,  Dy.  CSO,  Shri Deepak Kumar, Security Officer and Shri K.D.Sharma, Stores 

Officer represented the Public Authority.

4. The Appellant was present during the hearing.

Decision

5. The Respondents submitted that with regard to points 2(a) to 2(g), 2(k) to 2(n), and  points 3, 4 and 

6(a) they are not expected to keep the records and that no such clause is present in the terms and 

conditions   for   contract   with   the   agency   providing   security   to   the   Institute.   Only   the   concerned 

contractor is expected to retain such records with him. With regard to point 2(i), he submitted that 

information has already been provided  which the Complainant denied having received.  With regard 

to point 2(j), the Respondent stated that immediately after the  interview of the security guards had 

been conducted by him,   he had written either ‘accepted’ or   ‘rejected’ on the documents and had 

returned   the   documents   to   the   contractor.     The   Complainant   refuted   this   by   stating   that   the 

documents in his case had not been returned to him.  The Respondents maintained their position with 

regard to the documents .  With regard to 6(b), the Respondents submitted that information related to 

the attendance of security guards employed by the present contractor, as  available with them has 

already been  provided.

6. The Commission after hearing the submissions of both sides, directs the PIO as follows:

i) to allow inspection of relevant files by the Complainant on a mutually convenient date and 

time  with  regard  to  the information sought against points 2(h) and 2(i) and also of 163 
remaining   registers   over  a  period  of   3   consecutive  days  during  working  hours    and  to 

provide him with attested copies of documents he requires,  free of cost upto 50 pages and 

to on payment of photocopying charges for the remaining. 

ii) to provide an affidavit to the Commission with a copy to the Complainant affirming the fact 

the information against points 2(a) to 2(g), 2(k) to 2(n), points 3, 4 and 6(a) is not available 

with them and giving reasons for their non availability .   Complete information including 

affidavit to be provided by 30 September, 2010. 

7. The undersigned   with the powers vested on her   u/s 18(2) of the RTI Act directs the Appellate 

Authority to conduct an enquiry with regard to the information sought against  point 2(j) in view of the 

contradictory submissions made by both the Complainant and the Respondent.   The copy of the 

enquiry  report  to  be  shared  with both the Complainant and the Commission   by 30 September, 

2010. . 

8. The complaint  is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Col. N.K.Rishi
Director
VNA Security Services (P) Ltd
D­7/7340
Vasant Kunj
New Delhi 110 070

2. The PIO
All India Institute of Medical Sciences
O/o Chief Admn. Officer
Ansari Nagar
New Delhi

3. The Appellate Authority
All India Institute of Medical Sciences
O/o Prof. & Head (Pharmacology)
Ansari Nagar
New Delhi

4. Officer incharge, NIC