Central Information Commission
CIC/AD/C/2009/000889
Dated December 9, 2009
Name of the Applicant : Dr.Pawan Kumar 'Aryan'
Name of the Public Authority : DGHS
Background
1. The Applicant filed an RTI application dt.15.6.09 with the CPIO, DGHS requesting for
information against 51 points. Shri A.B.Ramteke, CPIO replied on 25.6.09 stating that
as per RTI (Fee and Cost) Rules, 2005, the fee of Rs.10/- is required to be paid by the
Applicant for seeking the information through a Demand Draft/IPO drawn in favour of
PAO, DGHS, New Delhi or by cash. No other mode of payment is acceptable under the
Act. He, therefore, returned the RTI application in original with the request to send a
demand draft/IPO of Rs.10/- in favour of PAO, DGHS, New Delhi. Being aggrieved
with this response the Applicant filed a complaint dt.5.9.09 before CIC. The CIC vide
its notice dt.29.10.09 directed the PIO to provide the information by 30.11.09 and to
show cause in writing for the delay in furnishing information by 4.12.09.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for December 9, 2009.
3. Shri A.B.Ramteke, Jt.Director and Shri Sunil Kulshrestha, Technical Officer represented
the Public Authority.
4. The Complainant was not present during the hearing.
Decision
5. The Commission after noting that the RTI fees has not been paid, rejects the
complaint as the RTI fees has not been paid.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Copy to: –
1. Dr. Pawan Kumar “Aryan”
Advocate
R/o # 627/E/1, Jyoti Nagar
Opp. Canal Colony, Jagadhari
Distt Yamunanagar
Haryana
2. The Public Information Officer
Directorate General of Health Services
O/o the DCG (I)
(New Drugs Division)
FDA Bhawan
New Delhi
3. Officer in charge, NIC
4. Press E Group, CIC