Central Information Commission Judgements

Mr.M L Meena vs Ministry Of Health And Family … on 17 January, 2011

Central Information Commission
Mr.M L Meena vs Ministry Of Health And Family … on 17 January, 2011
                       In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                                 File No: CIC/AD/A/2010/001791

Date  of Hearing :  January 17, 2011

Date of Decision :  January 17, 2011


Parties:

           Applicant

           Shri M.L.Meena
           C­15, Hudco Place
           Type V­B flats
           Andrews Ganj
           New Delhi 110 049

           The Applicant was not present during the hearing.


           Respondents

           Directorate General of Health Services
           A&V Section
           Nirman Bhawan
           New Delhi

           Represented by :  Ms.Veena Verma, Dy. Director and Dr.G.K.Sharma, DDG(M)

Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                               Decision Notice


The Commission directs the PIO to transfer the RTI application to the CPIO, M/o Health & Family Welfare with 

the direction to provide an appropriate response  to the Appellant by 17.2.11.
                        In the Central Information Commission 
                                                               at
                                                      New Delhi

                                                                                             File No: CIC/AD/A/2010/001791


                                                            ORDER

Background

1. The Applicant filed an RTI application dt.23.2.10 with the CPIO, DGHS seeking inspection of files of 

A.V.Section.   He also sought proceedings register for opening files in A.V section during the year 

1995­96 to 2000­01, list of files if any which are found missing from official records in Director (A&V) 

office   during   the   year   2005­06     till   date  along  with   details   of   action   taken   in   this  regard.    Shri 

H.R.Joshi, CPIO replied on 15.3.10 denying the information u/s 8(1)(h) of the RTI Act.  In response to 

the first appeal dt.9.4.10 (Copy not enclosed), Prof.A.K.Mandal, DDG(M) replied on 24.8.10 stating 

that information solicited in the appeal regarding files at S.No.2,3,4,6,7,8 and 14 is not available with 

A&V Section and as far as information sought against 10, 11 and 12 is concerned, it does not pertain 

to A&V Section and denied the information sought against points 5, 13 and 15 u/s 8(1)(h) of the RTI 

Act.  Being aggrieved with the reply, the Applicant filed a second appeal dt.29.9.10 before CIC.

Decision

2. During the hearing, the Respondents submitted that information sought against points 2, 3, 4, 6, 7, 8, 

10, 11, 12 and 14, does not pertain to A&V Section.  When queried as to where the information might 

be available, the Respondents stated that an enquiry by the vigilance section of the Ministry of Health 

& Family Welfare is going on against the Appellant who is a Group A Officer,  for misappropriation of 

equipment in stores and hence all the files are available with the Ministry.  He added that acceding to 

the Appellant’s request  would impede the process of investigation.  When queried as to why the RTI 

application was not transferred to the Ministry, Dr.G.K.Sharma, DDG(M) submitted that he had taken 

over charge recently   as the Appellate Authority and that the earlier PIO has also been transferred 

and hence he is not aware of the reasons for not transferring the application. 

3. The Commission after hearing the submission by the Respondent  directs the PIO to transfer the RTI 

application to the CPIO, M/o Health & Family Welfare with the direction to provide an appropriate 

response    to   the  Appellant  by  17.2.11 and the  Appellant to  submit  a  compliance report    to the 

Commission by 24.2.11.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri M.L.Meena
C­15, Hudco Place
Type V­B flats
Andrews Ganj
New Delhi 110 049

2. The Public Information Officer
Directorate General of Health Services
A&V Section
Nirman Bhawan
New Delhi

3. The Appellate Authority
Directorate General of Health Services
A&V Section
Nirman Bhawan
New Delhi

4. Officer Incharge, NIC