Central Information Commission Judgements

Mr.Kamal Kant Sharma vs The All India Institute Of Medical … on 26 December, 2008

Central Information Commission
Mr.Kamal Kant Sharma vs The All India Institute Of Medical … on 26 December, 2008
                    Central Information Commission

                                                  CIC/PB/A/2008/913/AD

                                                 Dated December 26, 2008

Name of the Appellant               :   Mr.Kamal Kant Sharma

Name of the Public Authority        :   The All India Institute of Medical
                                        Sciences

Background

1. The RTI request was filed on 3.4.08. The Appellant requested for
information with regard to Centre Line against 7 points including the
following:

i) When the Centre Line is inserted?

ii) Should a Centre Line be inserted into a patient who is suffering
from Low Platelets as a result of dengue?

iii) What precautions should a hospital staff after it is inserted

iv) Whether the patient should be anaesthetized before it is
inserted etc.
The CPIO replied on 19.4.08 stating that the Appellant’s questions
pertain to expert consultation of a medical physician in a clinical
situation. The AIIMS hospital does not have any material information
in its official records in this regard and hence the information cannot
be provided. Not satisfied with the reply, the Appellant filed his first
appeal on 30.4.08. The First Appellate Authority replied on 7.5.08
requesting the CPIO to provide comments to the Appellant within 5
working days from the receipt of his letter. Not satisfied with the reply
provided by the CPIO, the Appellant filed his second appeal on
26.5.08. The Commission invited comments from the Respondents on
25.8.08 to which AIIMS replied on 5.9.08.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing on December 26, 2008.

3. Dr.Sidhartha Satpathy, Addl. Professor represented the Public
Authority.

4. The Appellant Mr.Kamal Kant Sharma was not present during the
hearing.

Decision

5. The Respondent submitted that information on the subject Central Line
is available in the public domain including any Medical text book and
on many concerned websites and as such it is not ‘Information’ as
defined in the RTI Act.

6. The Commission accepts this argument of the Respondent and rejects
the appeal.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer

Cc:

1. Mr.Kamal Kant Sharma
III-147, A.G.Colony
Bajaj Nagar
Jaipur
Rajasthan

2. The CPIO
All India Institute of Medical Sciences
Ansari Nagar
New Delhi 110 029

3. The Appellate Authority
All India Institute of Medical Sciences
Ansari Nagar
New Delhi 110 029

4. Officer in charge, NIC

5. Press E Group, CIC