Central Information Commission Judgements

Mr.Amarjitnaorem vs Ministry Of Health And Family … on 16 July, 2010

Central Information Commission
Mr.Amarjitnaorem vs Ministry Of Health And Family … on 16 July, 2010
                                     dsUnzh; lwpuk vk;ksx
                      Central Information Commission
             Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
                    iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                     ubZ fnYyh ­ 110067 / New Delhi - 110067
                                                        *****
                                                                                   No.CIC/AD/C/2010/000088
                                                                                           Date : July 16, 2010

Name of the Complainant                         :    Shri Amarjit Naorem
                                                     Khongman Pandit Leikai
                                                     PO Imphal, Imphal East District
                                                     Manipur


Name of the Public Authority                    :    The  Public Information Officer
                                                     Regional Institute of Medical Sciences
                                                     Lamphelpat 795 004
                                                     Imphal
                                                     Manipur


                                                      ORDER

              The Commission has received a petition from Shri Amarjit Naorem, stating that his RTI­
application of 7.7.2009 filed with the RIMS, Manipal, has not been responded to within the time limit 
prescribed under the RTI­Act, 2005.  A copy of his complaint is enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 of the RTI­
Act,   2005,   and   hereby  directs  the  PIO,   RIMS,   Manipal  to   provide   the   information   sought   by  the 
Complainant by 15.9.10.  Even if the information has already been provided, another set of the same 
to be supplied to the Complainant in response to this Order.  The Complainant may also be allowed 
inspection of relevant files and be provided with attested copies of documents including file notings, if 
required, keeping in view the provisions of Section 8(1) and (9) of the RTI Act, free of cost.   The 
Complainant may approach the Commission under Section 19(3) of the Act, if not satisfied with the 
information.   The Public Information Officer is also directed to report compliance with the Order by 
15.9.10

3. It appears that the PIO’s action attracts the penal provisions of Section 20(1).  Therefore, you 
are directed to send the following to the Commission by 15.9.10 by speed post or hand deliver.

i) A copy of the information sent to the complainant

ii) Your   explanation   for   not   supplying   the   information   to   the   Complainant   within   the 
mandated time.

(Mrs.Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Copy to:

1. Shri Amarjit Naorem
Khongman Pandit Leikai
PO Imphal, Imphal East District
Manipur

2. The  Public Information Officer
Regional Institute of Medical Sciences
Lamphelpat 795 004
Imphal
Manipur

3. Officer in charge, NIC

4. Press E Group, CIC.