Central Information Commission Judgements

Dr.P. K. Jain vs Employees State Insurance … on 21 December, 2010

Central Information Commission
Dr.P. K. Jain vs Employees State Insurance … on 21 December, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/003069/10545
                                                                     Appeal No. CIC/SG/A/2010/003069

Relevant Facts

emerging from the Appeal:

Appellant : Dr. P K Jain
C-7, I Floor, Arya Samaj Road,
Adarsh Nagar, Delhi-10033.

Respondent : Mr. Raj Kanwal
Public Information Officer & Joint Director (RTI),
Employee State Insurance Corporation
1st Floor, Panchdeep Bhavan.

CIG Road, New Delhi-10002.


RTI application filed on               :     22/06/2010
PIO replied                            :     10/08/2010
First appeal filed on                  :     26/07/2010
First Appellate Authority order        :     31/08/2010
Second Appeal received on              :     29/10/2010

Sl.                           Information Sought                                    Reply of the PIO
1.    Name of doctors (GDMOs and Specialists) including regular, Adhoc         Data not available with HQ
      and contractual doctors who were in service of ESIC, as on 01-09-        office.
      1989.
2.    Name of doctors (GDMOs and Specialists) who were appointed by            Data not available with HQ

ERIC after 01-09-1989 till date with respective date of appointment in office.
ESIC.

3. Name of doctors (GDMOs and Specialists) who have been retired Data not available with HQ
terminated dismissed or died along with the date of retirement, office.
termination dismissal or death since 01-09-1989 till date.

4. Name of doctors (GDMOs and Specialists) who were in receipt of ESI Data not available with HQ
allowance from 01-01-1972 to 31-08-1989. office.

Grounds for the First Appeal:

Non-satisfactory reply from the PIO.

Order of the First Appellate Authority (FAA):
Information has already been given by the PIO to the appellant.

Grounds for the Second Appeal:

Information sought from PIO and FAA is denied.
Relevant facts emerging during the hearing:
Appellant: Absent;

Respondent: Mrs. Raj Kumari Sabharwal, Assistant Director on behalf of Mr. Raj Kanwal, PIO &
Joint Director; Ms. Usha Khanna, SSO(Medical);

The Respondent states that the information sought by the Appellant is not maintained in that
format and this would disproportionately divert the resources of the Public Authority. The Respondent has
offered an inspection of the relevant records to the Appellant.

Decision:

The appeal is disposed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
21 December 2010
(In any correspondence on this decision, mention the complete decision number.) (GJ)