Central Information Commission Judgements

Dr.Shamsher Khan vs Ministry Of Health And Family … on 23 August, 2010

Central Information Commission
Dr.Shamsher Khan vs Ministry Of Health And Family … on 23 August, 2010
               Central Information Commission

                                                                                         CIC/AD/A/2010/000857
                                                                                       Dated :  August 23, 2010


Name of the Applicant                                :    Dr. Shamsher Khan


Name of the Public Authority                         :    Ministry of Health $ Family Welfare, New Delhi
                                                 


Background

1. The RTI application was filed by the Applicant on 18.01.10 with the PIO, PMS Section, M/o Health & 

Family Welfare, New Delhi seeking:

a.        A copy of the O.M. No.F.1/1/2008­IC dated 18/11/09 received from   the Department of Expenditure, 

M/o Finance for implementation along with a proof of receipt and information on whether it has been 

endorsed by the department and the same forwarded to other Ministries/hospitals/Union Territories/ 

State Govt. for implementation. If yes, to provide a copy of forwarding letter sent to all hospitals 

located in Delhi and to Department of Health $ Family Welfare, Govt. of Delhi for implementation.  

b.     Clarification regarding revision of Pay Scale by the Department of Expenditure, M/o Finance. The order in 

case of Pharmacist is still awaited at hospital level/ Delhi Govt. whereas in case of Speech therapists, 

it has already been endorsed and forwarded for implementation.

           The PIO replied to the RTI Application on 16.02.10 stating that the OM No.1/1/2008­IC dated 18.11.09 

issued by the Department of Expenditure, was addressed to all the Ministries/Departments of GoI 

offices/institutions under their administrative control are that they are being asked to implement the 

said order.   She also stated that the notification No.773(E) dated 21.10.09 regarding pay scale of 

Speech therapists is an amendment to the CCS(RP) Rules,2008 and that the same was provided to 

NCT Govt. of Delhi on their request.

 2 The Applicant  aggrieved  with the incomplete information filed his   first appeal on 24.02.10 with the 

Appellate Authority stating that more than 3 months have passed and still the order has not been 

implemented and therefore the pharmacists feel that they are being deprived of their rights. The CPIO 

, as directed by the Appellate Authority, provided the Applicant along with her letter dated  8.4.10,  the 

Ministry’s OM No. Z­33025/1/2010­Coordn.I dated 10.02.10 which was circulated to all directing them 
to take necessary action on the OM No. 1/1/2008­IC dated 18.11.09 of M/o Finance addressed to all 

Ministries/Departments   and     others   on   implementation   of   revised   pay   structure   to   the   common 

category of pharmacists’ cadre.  The Appellant still aggrieved by the response filed his second appeal 

on 12.04.10 with the Commission   requesting for the complete information along with the copy of 

orders he had requested for in his application.

3. On 03.08.10 a notice was sent by CIC to both the Appellant   and the PIO to appear before the 

Commission on 23.08.10 at 12.15 p.m.  for a hearing.

4. Mrs. Aparna S.Sharma, Dy. Secretary cum PIO  and Dr. Kamlesh Kumar, Section officer, M/o Health 

& Family Welfare, New Delhi represented the Public Authority. 

5. The Applicant was  present during the hearing.

Decision

6. During the hearing the Respondent stated that the OM had  been circulated after endorsement to all 

the   concerned   Departments   and   hospitals   under   the   direct   control   of     the   Ministry   for   the 

implementation   of   the   revised   pay  structure  to   the  common  category  of   pharmacists   cadre.     In 

response to the Appellant’s complaint that the Delhi Government was not directed  by the Ministry of 

Health to implement the order, she also clarified that the Department of Expenditure had also sent the 

OM to all State Governments and it is for them to implement the order on their own  as they are not 

controlled by the Ministry. At this stage the Appellant sought the date of receipt of the OM  by the 

Ministry. The Commission accordingly directs the PIO,  M/o Health & Family Welfare, New Delhi to 

provide the details of receipt of the circular in  the Ministry, by 20 September, 2010. 

 

8. The   Commission     noted   that   all   available   information  has   been  provided   to   the   Appellant     and 

accordingly disposes of the appeal.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Dr. Shamsher Khan
E.12/3, II floor(Back Side)
New Colony, Hauz Rani
Malviya Nagar,
New Delhi

2. The PIO
            Ministry of Health $ Family Welfare 
            PMS Division
            Nirman Bhawan
            New Delhi

3.  Officer Incharge, NIC