Central Information Commission Judgements

Mr.Gaurav vs Lhmc And Smt. S.K. Hospital, New … on 28 July, 2011

Central Information Commission
Mr.Gaurav vs Lhmc And Smt. S.K. Hospital, New … on 28 July, 2011
                CENTRAL INFORMATION COMMISSION
                 ClubBuilding, Opposite BerSarai Market,
                  Old JNU Campus, New Delhi - 110067.
                          Tel: +91-11-26161796

                                         Decision No. CIC/AD/C/2011/900907/SG/13733
                                             Complaint No.CIC/AD/C/2011/900907/SG

COMPLAINT REMANDED TO :                      First Appellate Authority
                                             Lady Hardinge Medical College
                                             Opp: Shivaji Stadium,
                                             New Delhi-110001


Complainant                          :       Mr. Gaurav Arora
                                             247, Platinum heights,
                                             Block B, Sec 18B,
                                             Dwarka, New Delhi 78


Public Information Officer           :       Public Information Officer,
                                             Lady Hardinge Medical College &
                                             Smt. SK Hospital, Sub. Office of Director
                                             General of Health Services,
                                             ShaheedBhagat Sigh Marg,
                                             New Delhi 01

Facts

arising from the Complaint:

The Complainant had filed a RTI application with the PIO on 17/03/2010 asking for
certain information. He received a reply from the PIO dated 01/06/2010 which he found
unsatisfactory. The Complainant therefore filed a Complaint with the Commission on
28/03/2011 under Section 18 of the RTI Act.

It must be noted that there is an alternate and efficacious remedy of First Appeal
available under Section 19(1) of the RTI Act. It appears that the Complainant has failed
to avail the same in the instant case. Consequently, the First Appellate Authority (FAA)
has not had the chance to review the PIO’s decision as envisaged under the RTI Act.

Decision:

In view of the aforesaid, the instant matter is remanded to the FAA.

The Commission hereby directs the FAA to treat the copy of the Complaint (enclosed
herewith) as the First Appeal and decide the matter in accordance with the provisions of
the RTI Act after giving all concerned parties an opportunity to be heard.
The FAA is directed to peruse all the relevant documents during the hearing and examine
whether the information provided by the PIO is complete, relevant and correct. Where the
FAA is satisfied that the information provided by the PIO is as per the records, the First
Appeal shall be disposed of. In the event, there are any deficiencies in the information
provided by the PIO, the FAA shall direct the PIO to provide the complete information in
reply to the RTI application dated 17/03/2010 to the Complainant.

The Complaint is disposed of.

Notice of this decision be given free of cost to the parties.




                                                                                                       Shailesh Gandhi
                                                                                             Information Commissioner
                                                                                                          28 July 2011


Enclosed:             Copy of Complaint dated 28/03/2011
                      Copy of PIO's reply dated 01/06/2010; and
                      Copy of RTI application dated 17/03/2010.




(For any further correspondence in this matter, please quote the file no. mentioned above) (Vj)