Central Information Commission CIC/AD/A/2010/000917 Dated July 27, 2010 Name of the Applicant :    Shri K.N. Joshi Name of the Public Authority : M/o Health & Family Welfare, New Delhi Background
1. The RTI application was filed by the Applicant on 4.2.10 with the PIO, M/o H&FW, New Delhi seekingÂ
information/clarification in respect of some data on sub centres given in the “Bulletin on Rural HealthÂ
Statistics in India 2008”.  The PIO replied on 26.2.10 informing the Applicant that the publication ofÂ
“Bulletin on Rural Health Statistics in India” is a compilation of the data supplied by the States/UTs.Â
All tables are self explanatory and need to be read alongwith the relevant footnotes.  He furtherÂ
added that if any more clarification is needed, the Applicant may write to the State CPIOs separately.Â
Not satisfied with this reply, the Applicant filed his first appeal on 11.3.10 seeking the informationÂ
once  again.   The  AA  replied  on 31.3.10 giving pointÂwise information to the Applicant .   BeingÂ
aggrieved with this response, the Appellant filed his 2nd appeal with the Commission which wasÂ
registered on 30.4.10,  requesting for authenticated correct information.Â
 2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 27,Â
2010. Â
3. Shri Rajesh Bhatia, PIO and Shri Dr. Rattan Chand, AA represented the Public Authority.Â
4. The Applicant was present during the hearing.
Decision
5. With regard to point No.3 wherein the Applicant is questioning about the reduction in number of subÂ
centers as given  in the bulletin, in Assam and in Bihar, the Respondent submitted that they have onlyÂ
provided the statistics in this regard and that the data has been  supplied by the State Govts and thatÂ
clarification being sought by the Appellant can only be supplied by the State Health Departments.Â
The Commission accordingly decided that the Appellant file fresh RTI application with the CPIOs inÂ
the State Health Deptt in Assam and Bihar and obtain the information.Â
6. The Commission also directs the PIO to give an affidavit to the Commission, with a copy to theÂ
Appellant, affirming the fact that all the relevant information available in the records with the MinistryÂ
of Health & Family Welfare has already been provided and that there is no further  informationÂ
available with them in this regard.  This affidavit should reach  the Commission by end August, 2010.Â
7. The appeal is accordingly disposed of.
 (Annapurna Dixit)
Information Commissioner
Authenticated true copyÂ
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri K.N. Joshi
ZÂ918, Timarpur
DelhiÂ110054
Â
2. The PIO
M/o Health & Family Welfare
Statistics Division
Nirman Bhawan
New Delhi
3. The Appellate Authority
M/o Health & Family Welfare
Statistics Division
Nirman Bhawan
New Delhi
4. Officer Incharge, NIC