CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002202/9491
Appeal No. CIC/SG/A/2010/002202
Relevant Facts
emerging from the Appeal:
Appellant : Mr. K L Rajpal
229, Nimari Colony,
Delhi - 110052.
Respondent : Dr. M. K. Singla
Public Information Officer & Chief Medical Officer(HQ)
Municipal Corporation of Delhi
Health Department (Hospital Admin)
O/o Additional Director of
Room No. 50-51, Town Hall,
Delhi – 110006.
RTI application filed on : 16/04/2010 PIO replied : 10/05/2010 First appeal filed on : 20/05/2010 First Appellate Authority order : 18/06/2010 Second Appeal received on : 05/08/2010 Information Sought
The Appellant sought information regarding –
• Action taken on the Appellant’s request regarding the reimbursement of the mentioned bills
• Reason for not releasing the mentioned amount till date inspite of lapse of more than 2.5 years.
• Officer/ Official responsible for the delay of these bills.
Reply of the Public Information Officer (PIO)
Reply enclosed by the PIO is as under – :
1. The Appellant’s medical reimbursement claims in question were examined by Expert Committee in the
meetings held under chairmanship of Addl. DHA (M) in his chamber on 3.1.07 & 28.3.2007.
Member of the scheme “Medical facilities to Pensioners & Family Pensioners” are provided medicines
through allotted medical center. If any medicine is not available in the stock, the same is procured by the
same center & provided to the beneficiaries within reasonable time.
As per approved policy at that relevant time, medicines purchased by the beneficiaries of the scheme were
allowed for reimbursement only under following two conditions: –
> If any, medicine is beyond the purchase power of the allotted center.
> If budget provided to the medical center has exhausted.
No further action was warranted in this case.
2. As detailed in para No. 1
3. As there was no delay, no officer/official is responsible.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
Appeal dismissed by the FAA.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO and Appeal dismissed by the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. K L Rajpal;
Respondent: Dr. M. K. Singla, Public Information Officer & Chief Medical Officer(HQ);
The PIO has given adequate information but the appellant would like to inspect the relevant
records. The PIO is directed to facilitate an inspection of the relevant records by the appellant on 27
September 2010 from 11.00AM onwards.
Decision:
The Appeal is allowed.
The PIO is directed to facilitate an inspection of the relevant records by the appellant on 27 September
2010 from 11.00AM onwards. He will give attested photocopies of the records which the appellant wants
free of cost upto 100 pages.
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
24 September 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)