Central Information Commission
CIC/AD/C/2010/000697
Dated August, 06, 2010
Name of the Appellant : Dr. Urmila Duhan
Name of the Public Authority : ICMR, New Delhi
Background
1. The Applicant filed his RTI application dated 19.03.2010, with ICMR, New Delhi seeking a copy of the
‘Norms and Commitments’ of the department, along with a copy of the rule that states that if a
person does not work according to the Norms & Commitments of the Department he/she cannot
contribute anything meaningful. He also requested for a copy of the rule that states that if the
immediate supervisors are unhappy with an employee, then it is legal ground for employee’s
dismissal from service. The PIO, ICMR replied on 07.04.2010 returning the IPO No. 87 E 585750 for
Rs. 10/ while informing the Applicant that it has to be made in favour of Director General, ICMR.
Being aggrieved with this reply, the Applicant filed a complaint before the Commission on 13.04.2010
stating that as per the rules of the Act, the IPO should be made payable to the Accounts Officer of the
Institution. Accordingly, his IPO has been addressed to the Accounts Officer of ICMR.
Decision
2. The Commission on perusal of the submissions on record holds that the Applicant had paid her RTI
fees as per the RTI (Regulation of Fee And Cost) Rules, 2005. Hence, returning the IPO made in favour of the
Accounts Officer is not justified. The Commission directs the PIO to provide the information as sought by the
Complainant by 06.09.2010, free of cost. If the Complainant is not satisfied with the information received by
her, she is free to approach the Commission under Section 19 (3) of the RTI Act, 2005.
3. The case is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Deputy Registrar
Cc:
1. Dr. Urmila Duhan,
House No 322,
Sector 23, Gurgaon,
Haryana 122017
2. The Public Information Officer,
ICMR,
V. Ramalingaswami Bhavan,
Ansari Nagar,
New Delhi 110029
3. Officer in charge, NIC