Central Information Commission
CIC/PB/A/2008/765/AD
Dated November 24, 2008
Name of the Appellant : Mr.Arun Vohra
Executive Engineer (Civil)
#1312, Sector - 4
Panchkula
Name of Public Authority : The CPIO
Post Graduate Institute of Medical
Education & Research
Sector-12, Chandigarh 160 012
Background
1. The RTI request was filed on 29.1.08. The Appellant requested for
certified copies of the following information and documents:
i) Original complaint dated 21.1.06 and 20.10.06
ii) Noting portion made by the dealing Assistant / Superintendent
who had dealt with the case and put it up before the SHE.
iii) Explanation sought from Shri Santosh Kataria by the competent
authority.
iv) Reply given by Shri Santosh Kateria with regard to point No. iii.
v) Dispatch register between 20-31 March 2007.
vi) Special Dispatch Register maintained in the office of SHE from
1st March to 15th April 2007.
vii) Authorization letter regarding who authorized Shri Santosh
Kataria to sign as Hospital Engineer (Planning)
viii) Decision taken on the remarks given by Shri Santosh Kataria on
his complaint about the decision about who will mark the file to him
either SHE or Hospital Engineer (Planning)
The CPIO replied on 29.2.08 stating that the information sought by the
Appellant has not been received by the Nodal Officer, SHE office of
PGIMER, Chandigarh and that it will take some more time to get the
information. The Appellant filed his first appeal on 25.3.08 stating that
nearly 2 months had passed and no information has been received by
him. On not receiving any reply from the Appellate Authority, the
Appellant filed his second appeal before the CIC on 9.5.08 stating that
the information sought should be supplied free of cost.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for November 24, 2008.
3. Mr.H.R.Sharma, Sr.A.O & CPIO, Mr.T.S.Bagga, Law Officer and
Mr.Pradeep Bhutani, A.O represented the Public Authority.
4. The Appellant, Shri Arun Vohra was present in person during the
hearing.
Decisions
5. The Respondents submitted that based on the decision of the Head of
the Department, the required information was submitted free of cost
to the Appellant on 4.7.08. The Appellant submitted that he was still
not provided with the answer to the viiith point of his RTI application.
The Respondents stated that a decision has been taken about who
would mark the files to the Appellant and that the decision would be
conveyed in writing to the Appellant. The Appellant agreed to this.
6. The Commission directs the CPIO to provide information with regard
to point No.viii of the RTI application within 10 days of receipt of this
Order.
7. The appeal is disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(K.G. Nair)
Designated Officer
Cc:
1. Mr.Arun Vohra
Executive Engineer (Civil)
#1312, Sector – 4
Panchkula
2. The CPIO
Post Graduate Institute of Medical
Education & Research
Sector-12, Chandigarh 160 012
3. The Appellate Authority – RTI
Post Graduate Institute of Medical
Education & Research
Sector-12, Chandigarh 160 012
4. Officer incharge, NIC
5. Press E Group, CIC