Central Information Commission Judgements

Mr.Captain Joseph vs Mcd, Gnct Delhi on 16 December, 2010

Central Information Commission
Mr.Captain Joseph vs Mcd, Gnct Delhi on 16 December, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2010/003006/10482
                                                                      Appeal No. CIC/SG/A/2010/003006
Relevant Facts

emerging from the Appeal

Appellant : Captain Joseph
5574-A, Room No. 4
2nd floor, Choudhary Kasi Ram Building,
New Chandarwal,
Kamala Nagar, Delhi- 7

Respondent : Dr. K. S. Rawat
Public Information Officer & Dy. Health Officer
MCD, Narela Zone Primary Health Center,
Zonal Office Building, Opposite Police Station,
Narle Zone, Narela, Delhi – 110040

RTI application filed on : 17/08/2010
PIO replied : 23/08/2010
First appeal filed on : 23/09/2010
First Appellate Authority order : 07/10/2010
Second Appeal received on : 22/10/2010

Information Sought:

The Appellant had sought information on points concerning the name of the D. H.O., number of health
inspectors, their names and their respective wards, procedures for issuance of food licence to hotels,
restaurants, etc., challans against the hotels, restaurants, etc. functioning without license, regarding the
materials seized in raids, etc.

Reply of the PIO:

PIO replied to the questions accordingly.

First Appeal:

The Appellant has stated that he is not satisfied with the information but had provided no reasons for this.

Order of the FAA:

DHO/PIO is directed to recheck and send available additional information if any to the applicant within a
fortnight.

Ground of the Second Appeal:

Not mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;

Respondent : Dr. K. S. Rawat, Public Information Officer & Dy. Health Officer;

The Respondent states that he ahs provided the additional information to the Appellant and the
Appellant has acknowledged that he has received it and that he is satisfied with this.
Decision:

The Appeal is disposed.

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
16 December 2010
(In any correspondence on this decision, mention the complete decision number.) (ST)