Central Information Commission Judgements

Mr.Harvansh Singh vs Ministry Of Health And Family … on 29 October, 2010

Central Information Commission
Mr.Harvansh Singh vs Ministry Of Health And Family … on 29 October, 2010
                                      dsUnzh; lwpuk vk;ksx
                        Central Information Commission
           Dyc Hkou] utnhd Mkd[kkuk / Club Building, Near Post Office
                          iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                          ubZ fnYyh ­ 110067 / New Delhi - 110067
                                                   *****

No. CIC/AD/C/2010/001103

Dated: October 29, 2010

Name of the Complainant : Mr Harvansh Singh
A1/F, Sect­F,
Praag Dairy Chouraha,
LDA Colony, Kanpur Road,
Lucknow­226012

Name of the Respondent : Public Information Officer
Central   Council   For   Research   in   unani 
Medicine,
61­65 Institutional Area,Janakpur,
New delhi.

 ORDER 

          The Commission has received a petition from Shri Harvansh Singh,Lucknow , 
stating that his RTI­application of  26  May  2010  filed with the  Central   Council   For 
Research in unani Medicine,New Delhi, has not been responded to within the time 
limit prescribed under the RTI­Act, 2005.  A copy of his complaint is enclosed.

  The   Commission   has   decided   to   treat   this   petition   as   a   complaint   under   Section 
18 of the RTI­Act, 2005, and hereby directs the Public Information Officer, The Store Officer, 
All India Institute Of Medical Sciences to provide the information sought by the Complainant 
by 31.01.2011.  Even if the information has already been provided, another set of the same to 
be supplied to the Complainant in response to this Order.   The Complainant may also be 
allowed   inspection   of   relevant   files   and   be   provided   with   attested   copies   of   documents 
including file noting, if required, keeping in view the provisions of Section 8(1) and (9) of the 
RTI Act, free of cost.  The Complainant may approach the Commission under Section 19(3) of 
the Act, if not satisfied with the information.  The Public Information Officer is also directed to 
report compliance with the Order by 31.01.2011.

It   appears   that   the   PIO’s   action   attracts   the   penal   provisions   of   Section   20(1). 
Therefore, you are directed to send the following to the Commission by 31.01.2011 by speed 
post or by hand.

i) A copy of the information sent to the complainant

ii) Your explanation for not supplying the information to the Complainant within 
the mandated time period.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:  

         

(G. Subramanian)
Deputy Registrar

Cc:

1.        Mr Harvansh Singh
A1/F, Sect­F,
Praag Dairy Chouraha,
LDA Colony, Kanpur Road,
Lucknow­226012

2. Public Information Officer
Central Council For Research in unani Medicine,
61­65 Institutional Area,Janakpur,
New delhi.

3. Officer in charge, NIC