Central Information Commission Judgements

Mr.Jaisri P C vs Ministry Of Health And Family … on 16 July, 2010

Central Information Commission
Mr.Jaisri P C vs Ministry Of Health And Family … on 16 July, 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/2010/000588
                                                                                          Date : July 16, 2010

Name of the Complainant                         :    Mrs.Jaishree P.C
                                                     10/131 Malviya Nagar
                                                     Jaipur


Name of the Public Authority                    :    The  Public Information Officer
                                                     Indian Nursing Council
                                                     Combined Councils Building
                                                     Kotla Road, Temple Lane
                                                     New Delhi 110 002


                                                     ORDER

                         The Commission has received a petition from  Mrs.Jaishree P.C, stating that her RTI­
application of 26.1.10 filed with the Indian Nursing Council, New Delhi, has not been responded to 
within the time limit prescribed under the RTI­Act, 2005.  A copy of his complaint is enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 of the RTI­
Act,   2005,   and   hereby   directs   the  PIO,   Indian   Nursing   Council,   New   Delhi  to   provide   the 
information   sought   by   the   Complainant   by  15.9.10.     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 notings, 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 15.9.10

3. 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 15.9.10 by speed post or hand deliver.

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.

(Mrs.Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Copy to:

1. Mrs.Jaishree P.C
10/131 Malviya Nagar
Jaipur

2. The  Public Information Officer
Indian Nursing Council
Combined Councils Building
Kotla Road, Temple Lane
New Delhi 110 002

3. Officer in charge, NIC

4. Press E Group, CIC.