Central Information Commission Judgements

Mr.Abhishek Misra vs Medical Council Of India on 28 October, 2011

Central Information Commission
Mr.Abhishek Misra vs Medical Council Of India on 28 October, 2011
                                  CENTRAL INFORMATION COMMISSION
                                      Club Building (Near Post Office)
                                    Old JNU Campus, New Delhi - 110067
                                           Tel: +91-11-26161796

                                                                      Decision No. CIC/SG/A/2011/002500/15360
                                                                             Appeal No. CIC/SG/A/2011/002500

Relevant Facts

emerging from the Appeal:

Appellant                               :       Mr Abhishek Misra,
                                                1/12-A Ist Floor,
                                                Jangpura A,
                                                New Delhi-110014.
                                                Ph - 09999228500.

Respondent                              :       Public Information Officer
                                                Medical Council of India,
                                                O/o The Asstt. Secretary,
                                                Pocket - 14, Sec - 8,
                                                Dwarka, Ph -I ,
                                                New Delhi - 110077.

RTI application filed on                :       16/03/2011
PIO replied                             :       15/04/2011
First appeal filed on                   :       10/05/2011
First Appellate Authority order         :       18/06/2011
Second Appeal received on               :       08/09/2011

Information sought: -

1. How many applications have been received in the Medical Council of India for starting of the higher
courses of study including postgraduate degree / diploma and super specialty courses or for increase of
intake the higher course including postgraduate degree / diploma and super specialty courses for the
Academic Year 2011-12 from Kasturba Medical College, Manipal? Kindly provide the details subject-wise
and course-wise.

2. (a) Kindly provide Xerox Copy of the file noting on the file with regard to processing of the
abovementioned applications, and appointment of inspectors for starting of the higher course / increase in
capacity including postgraduate degree / diploma and super specialty courses for the Academic Year 2011-
12 from Kasturba Medical College, Manipal. (b)Kindly provide
information regarding about the person, who from the Board of Governors had appointed inspectors to
carry out inspection of Kasturba Medical College, Manipal. Please provide Xerox copies of the file notings
of the files of all these applications.

3. (a) Kindly provide information, who had considered the inspection reports for starting of the higher
course / increase in capacity including postgraduate degree / diploma and super specialty courses for the
Academic Year 2011- 12 in Kasturba Medical College, Manipal in the Medical Council of India– i.e.,
whether these reports were considered by Postgraduate Committee or by Board of Governors or by both?

(b) Kindly specify the names of the members of the Postgraduate Committee and/or Board of
Governors who had participated in taking decisions in respect of consideration of inspection reports for the
above mentioned applications for starting of the higher course/increase in capacity including postgraduate
degree / diploma and super specialty courses for the Academic Year 2011-12 at Kasturba Medical College
Manipal. (c) Kindly Provide Xerox copies of
the file notings and decisions in respect of consideration of inspection reports for the above mentioned
applications for starting of the higher course / increase in capacity including postgraduate degree 1 diploma
and super specialty courses for the Academic Year 2011- 12 at Kasturba Medical College, Manipal.

Page 1 of 2

4. (a) Kindly provide current status of the applications for starting of new postgraduate courses or
increase of seats in postgraduate diploma and degree and super specialty courses for the Academic year
2011-12 at Kasturba Medical College, Manipal. (b) Kindly provide
the subject-wise and course-wise list indicating the number of seats sanctioned for starting of postgraduate
courses or increase of seats in postgraduate diploma and degree and super specialty courses for the
Academic year 2011-12 at Kasturba Medical College, Manipal.

(c) Kindly provide Xerox copies of orders sanctioning of LOP in respect of applications for starting of
new postgraduate courses or increase of seats in postgraduate diploma and degree and super specialty
courses for the Academic year 2011-12 at Kasturba Medical College1 Manipal.

5. Information is required by Registered AD or Speed Post,

PIO response:-

Answer no. 1, 2, 3 & 4 :- The information/documents desired by you are too much immense & voluminous
and hence you are requested to inspect the council- record at council office during working days between 3.00 pm
to 5.00 pm with prior intimation to the Council.

Grounds for the First Appeal:

Unsatisfactory information was given by the PIO.

Order of the First Appellate Authority (FAA):

On perusal of your applications dated 29.03.2011 received in the council office on 31.03.2011 and the reply
sent by the P10, vide letter dated 15.04.2011 & 25.04.2011 (copies enclosed). It is reiterated the information sought
by you are voluminous in nature. The collection of such information would lead to disproportionate diversion of
resources of Medical Council of India. Therefore, you are requested to inspect the council record in any working
day i.e. Monday to Friday between 3.00 p.m. to 5.00 p.m. with prior intimation to the council and collect the
relevant information as sought by you in your application.

Grounds for the Second Appeal:

Unsatisfactory reply and Order of FAA received by the Appellant.

Relevant Facts emerging during Hearing the on
Appellant: Mr. Vinod Kumar on behalf of Mr. Abhishek Misra
Respondent: Mr. Sujit Prasad, Retainer Advocate, MCI Dwarka.

The PIO had offered the inspection of the relevant records since the information sought is not available in the
compiled format and providing the information would disproportionately divert the resources of the Public
authority. The Appellant is willing to inspect the relevant records and fix the time with the PIO himself.

Commission’s Decision
The Appeal is allowed.

The Appellant will inspect the relevant records after fixing the time with the PIO.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.

Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
28 October2011

(In any correspondence on this decision, mention the complete decision number.)(GS)

Page 2 of 2