Central Information Commission Judgements

Mr.Jai Prakash vs Ministry Of Health And Family … on 21 July, 2010

Central Information Commission
Mr.Jai Prakash vs Ministry Of Health And Family … on 21 July, 2010
                                    Central Information Commission

                                                                                                          CIC/AD/A/2010/000839
                                                                                                             Dated July 21, 2010



     Name of the Applicant                                       :    Shri  Jay Prakash


     Name of the Public Authority                                :    PIO, AIIMS, Ansari Ngr, New Delhi



     Background

1. The Applicant filed RTI application on 23.12.09 with the PIO, AIIMS, seeking the the minutes of the 

DPC   minutes   besides   other   information.     The   PIO   on   25.1.10   informed   the   Applicant   that   the 

information  is   being  collected  and that and same will be sent to him when it is ready.   On not 

receiving   any   further   communication   the   Applicant   filed   his   first   appeal   on   18.2.10   seeking   the 

information once again.  Meanwhile, The PIO also replied on 18.2.10 to the Applicant  giving point­

wise information.   On not receiving any further response to his first appeal the Applicant filed the 

second appeal on 21.4.10 before the Commission stating that no information has been provided to 

him till date.

 2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 21, 

2010.  

3. Shri Ravi Chauhan, and Shri Lalit Kumar,  Deemed PIOs represented the Public Authority

4. The Applicant was present during the hearing.

Decision

5. During   the   hearing   the   Appellant   stated   that   information   provided   to   him   was   incomplete.   The 

Respondents, however maintained hat complete information had been provided on 18.2.10. 

6. The Commission therefore directs the PIO to provide an affidavit to the Commission with a copy to 

the Appellant, affirming the fact that all the information available in their records has been provided to the 

Appellant and that the information is correct.  The affidavit may reach the Appellant by 25 August,2010. 

7. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Jay Prakash
Security-cum­Fire Guard Gr.II
Security Department
AIIMS, Ansari Nagar
New Delhi
 

2. The PIO
All India Institute of Medical Sciences
O/o the Chief Admn. Officer
Ansari Nagar
New Delhi

3. The Appellate Authority
  All India Institute of Medical Sciences
O/o the Chief Admn. Officer
Ansari Nagar
New Delhi

4. Officer Incharge, NIC

5. Press E Group, CIC