Central Information Commission Judgements

Mr.Aseem Takyar vs Ministry Of Health And Family … on 4 May, 2011

Central Information Commission
Mr.Aseem Takyar vs Ministry Of Health And Family … on 4 May, 2011
                        In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                                 File No: CIC/AD/A/2011/000627

Date  of Hearing :  May 4, 2011

Date of Decision :  May 4, 2011


Parties:

           Applicant

           Shri Aseem Takyar
           #144 phase - I
           Udyog Vihar
           Gurgaon
           Haryana

           The Applicant was not present during the hearing.

           Respondents



           The Public Information Officer
           Directorate General of Health Services
           O/o DCG(I), New Drugs Division
           FDA Bhawan, Kotla Road
           New Delhi

           Represented by : Shri M. Mitra, PIO & Dy. Drugs Controller
                                     Shri Sunil Kulsreshtha, Technical Officer
                                     Shri Arvind Kukrety, ADC(P)

Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice




As given in the decision 
                      In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                                File No: CIC/AD/A/2011/000627



                                                   ORDER

Background

1. The Applicant filed an RTI application dt.30.7.10 with the CPIO, M/o Health & Family Welfare wanting 

to know whether there are any Government   policies or   norms to check the calibration of testing 

equipment of private medical test centres like Dr.Lal Path Lab.   Shri R.Vijay, CPIO transferred the 

RTI Application to DCG(I) vide letter dt.11.8.10.  In response to the PIO, DCG(I)’s letter dt.1.9.10, the 

Applicant enclosed the RTI application dt.30.7.10 along with the IPO and sent the same under his 

covering  letter    dt.9.9.10.    Shri  A.B.Ramteke, CPIO replied on 29.9.10 stating that Medical Test 

Centre/Pathological Labs are not regulated under Drugs and Cosmetics Act and rules thereunder. 

Further, the information may be available with BIS/NABL and requested the Applicant to approach 

them for further necessary information.   Not satisfied with the reply, the Applicant filed an appeal 

dt.15.10.10 with the Appellate Authority and on receiving any reply from the AA, filed a second appeal 

dt.5.1.11 before CIC.

Decision

2. The Commission on review of the documents on record and after hearing the Respondents directs 

the PIO, DCG(I) to transfer the RTI application to the PIO, BIS and PIO, NABL with a request to 

provide the information directly to the Appellant, within 5 days of receipt of this order.

 

3. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Aseem Takyar
#144 phase – I
Udyog Vihar
Gurgaon
Haryana

2. The Public Information Officer
Directorate General of Health Services
O/o DCG(I), New Drugs Division
FDA Bhawan, Kotla Road
New Delhi

3. The Appellate Authority
Directorate General of Health Services
O/o DCG(I), New Drugs Division
FDA Bhawan, Kotla Road
New Delhi

4. Officer in charge, NIC