CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001257/13240
Appeal No. CIC/SG/A/2011/001257
Relevant facts emerging from the Appeal:
Appellant : Mr. Anwar
12/32 Paramedical Staff Quarters
Hindu Rao Hospital,MCD
Delhi- 110007.
Respondent : PIO
Dr Ram Manohar Lohia Hospital
Baba Khadak Singh Marg
New Delhi 110001
RTI application filed on : 07/02/2011
PIO replied on : 08/02/2011 and transferred to RML Hospital.
First Appeal filed on : 15/03/2011
First Appellate Authority order of : -------------
Second Appeal received on : 09/05/2011
Sl. Information Sought Reply of PIO
1. Nature of work and responsibility practically The information does not fall under my
for same cadre working in the Blood Bank jurisdiction.
separately?
2. Is there any difference of practical work in The application is being transferred under
Blood Bank from the semi cadre? Give details. sec.6 (3) of RTI Act for further necessary
action.
From the above lab cadre who is The case does not fall under the jurisdiction
responsible/authorized for doing cross match. and maybe transferred to the Public Authority
LUSA Testing, Component Preparation to which the subject matter is closely related
Platelets Aphelisis, Antigen Antibody and connected directly for the under the
detection,etc? intimation of the applicant.
Grounds for the First Appeal:
No information has been received till date.
Order of the First Appellate Authority (FAA):
No reply has been given by the authority.
Ground of the Second Appeal:
No information has been received till date.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Mr. Anwar;
Respondent: Absent;
The PIO of MCD had transferred the RTI Application to PIO RML Hospital. The PIO of MCD
has also sent the notice of hearing which has been sent to him for the hearing to PIO/HOD RML
Hospital on 15/06/2011. The Appellant however has produced information which has been given to
him by the PIO of Dr. RML Hospital on 25/04/2011. The Commission has perused the information
and it appears that the information has been provided as per records.
Decision:
The Appeal is disposed.
Information available on the records appears to have been provided.
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
04 July 2011
(In any correspondence on this decision, mention the complete decision number.) (SB)