Central Information Commission Judgements

Mr.Abhay Pratap Singh vs Ministry Of Health And Family … on 30 December, 2010

Central Information Commission
Mr.Abhay Pratap Singh vs Ministry Of Health And Family … on 30 December, 2010
                       In the Central Information Commission 
                                                    at
                                             New Delhi

                                                                           File No: CIC/AD/A/2010/001686


Date of Hearing      :  December 30, 2010

Date of Decision     :  December 30, 2010

The Applicant was present during the hearing



Parties:



           Applicant

                  Shri Abhay Pratap Singh
                  A1/F, Parag Dairy Chauraha
                  Near Mohita Medical
                  LDA Colony, Kanpur Road
                  Lucknow

           Respondent(s)

                  Central Council for Research in Unani Medicine
                  No.61­65, Institutional Area
                  Opp. 'B' Block, Janakpuri
                  New Delhi

                  Represented by      :     Dr. Zaki Ahmad Siddiqui (Asstt. Dir. & PIO)

       Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                             Decision Notice
      The   Commission   noted   that   the   information  sought   in   point  no.   1   for   a   period   of   2   years   about  all   the 

     employees is extremely voluminous  and that it does not exist in the format in which it is being sought. It was 

     also noted that the exercise of compiling this information would disproportionately divert the resources of the 

     Public Authority.  Hence the Commission advises the Appellant to provide specific names of individuals so that 

     the required information can be provided to him in the format in which it is being sought.  Against points 2, 3, 

     and 4  the PIO to provide the information, if available on record, including copy of rule as sought in point 3. 




                                In the Central Information Commission 
                                                                       at
                                                              New Delhi
                                                                                                    File No: CIC/AD/A/2010/001686
     Background

The   RTI   Application   dated   7.4.10  was  filed  by  the  Applicant  with  the  PIO,  CCRUM,  New  Delhi 

seeking a list of employees working at present in CCRUM, New Delhi, CRIUM Lucknow and DSRI 

Ghaziabad in a given format, running into a large number of pages.  He also wanted the names of the 

PIOs in these places along with copies of orders designating them as Public Information Officers. 

Information was sought against 4 points.  The PIO replied on 28.5.10 asking the Applicant to seek 

information in brief to comply with the Commission’s orders and make his questions shorter and 

briefer and also not to seek information in question form.  Not satisfied with this reply the Applicant 

filed his first appeal on 28.5.10 seeking information once again.  On not receiving any reply from the 

Appellate Authority the Appellant filed his second appeal with the Commission on 16.6.10.

Decision   

2. The Commission after hearing both parties directs the PIO, CCRUM, New Delhi to show cause as to 

why a penalty of Rs.250/­ per day should not be imposed on him for not furnishing the available 

information within the mandatory period, with seemingly malafide intention.   Reply to the show cause 

notice to reach the Commission by 5th February, 2011.

 

3. The Commission noted that the information sought in point no. 1 for a period of 2 years about all the 

employees is extremely voluminous  and that it does not exist in the format in which it is being sought. It was 

also noted that the exercise of compiling this information would disproportionately divert the resources of the 

Public Authority.  Hence the Commission advises the Appellant to provide specific names of individuals so that 
the required information can be provided to him in the format in which it is being sought.  Against points 2, 3, 

and 4  the PIO to provide the information, if available on record, including copy of rule as sought in point 3. 

4. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Abhay Pratap Singh
A1/F, Parag Dairy Chauraha
Near Mohita Medical
LDA Colony, Kanpur Road
Lucknow

2. The Public Information Officer
Central Council for Research in Unani Medicine
No.61­65, Institutional Area
Opp. ‘B’ Block, Janakpuri
New Delhi

3. The Appellate Authority
Central Council for Research in Unani Medicine
No.61­65, Institutional Area
Opp. ‘B’ Block, Janakpuri
New Delhi

4. Officer Incharge, NIC.