Central Information Commission Judgements

Dr. Nazir Haider vs Mcd, Gnct Delhi on 22 April, 2010

Central Information Commission
Dr. Nazir Haider vs Mcd, Gnct Delhi on 22 April, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2010/000602/7543
                                                            Appeal No. CIC/SG/A/2010/000602

Relevant Facts

emerging from the Appeal

Appellant : Dr. Nazir Haider,
Medical Officer,
Chest Clinic SPM Marg,
(Pilikothi) Delhi – 110006

Respondent : Dr. I. Ghanashyam
Public Information Officer &
Chief Medical Officer (TB),
Health Department,
Municipal Corporation of Delhi,
Chest Clinic Building, Gulabi Bagh,
Delhi-110007

RTI application filed on : 28/10/2009
PIO replied : 19/11/2009
First appeal filed on : 25/11/2009
First Appellate Authority order : 08/01/2010
Second Appeal received on : 24/02/2010

Sl. Information sought Reply of PIO

1. On what dates the CMO I/C Chest Leave availed since Jan 2009:

Clinic SPM Marg was on leave since 1. 11-01-09 to 15-01-09
January 2009. Details of such leave. 2. 25-05-09 to 30-05-09

3. 08-06-09 to 20-06-09

2. Who was the leave sanctioning Addl DHA (TB) is sanctioning authority.

authority in such days of leave as asked
in query 1?

3. Copy of the leave order of such dates. Copy of leave taken account attached herewith.

First Appeal:

Unsatisfactory information supplied by PIO.

Order of the FAA:

It is assumed that the deemed PIO, Dr Dori Lal Ex CMO I/C SPM Marg has nothing more to add
in the applications.

Ground of the Second Appeal:

Grounds for First Appeal.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Dr. Nazir Haider;

Respondent: Dr. I. Ghanashyam, Public Information Officer & Chief Medical Officer (TB);

The information has been provided to the Appellant. The Appellant shows that
comparing the information about the leave taken with the attendance register and the service
book of Dr. Dori Lal shows clear discrepancies. Hence the information appears to be in
contradiction. The Commission recommends to the Additional Director Health
Administration(TB) to enquire into this and take appropriate administrative action.

Decision:

The appeal is disposed.

The Commission recommends to the Additional Director Health
Administration (TB) to enquire into this and take appropriate administrative action.

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
22 April 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj

CC:

To,

Additional Director Health Administration (TB)
Health Department,
Municipal Corporation of Delhi,
Chest Clinic Building, Gulabi Bagh,
Delhi-110007