Central Information Commission Judgements

Mr.Mahender vs Ministry Of Health And Family … on 7 July, 2010

Central Information Commission
Mr.Mahender vs Ministry Of Health And Family … on 7 July, 2010
                                        Central Information Commission

                                                                                                                          CIC/AD/A/2010/000499
                                                                                                                          CIC/AD/A/2010/000476
                                                                                                                    Dated July 7, 2010



     Name of the Applicant                            :     Mr. Mahender 

     Name of the Public Authority            :     AIIMS


     Background

1. The Applicant filed an RTI application dated 08.12.2009 with the CPIO, All India Institute of 

Medical Sciences Hospital [AIIMS] seeking information as to whether any child was born from Smt. 

Santosh. The CPIO responded vide letter dated 11.12.2009 denying the information as sought by the 

Applicant on the ground that the said information pertained to patient care records and related issues 

regarding Third party patient which are privileged communication between the hospital and the patient 

in a confidential fiduciary relationship. The Respondent rejected the RTI application, seeking exemption 

under provisions of Section 8 (1) (e) and 8 (1) (j) of the RTI Act 2005, and stating that the information as 

sought by the Applicant related to a third party patient, and hence could only be provided to him/her or 

to Court of law. 

2. Being aggrieved with such response from the CPIO, the Applicant was constrained to file a First 

Appeal dated 19.12.2009. Apart from reiteration of the facts as stated in his RTI application, 

and the reply of the CPIO, the Appellant provided some additional facts about the case. As per 

the additional facts provided by the Appellant, he is a pairokar in a criminal case in which his 

nephew was murdered and one of the accused in the said criminal proceedings claims himself 

to be a juvenile. The question yet to be determined by the Juvenile Justice Board­II, New Delhi 

is whether the delinquent is a juvenile or not and whether he is the son of Smt. Santosh and his 

date of birth on 17.11.1984, as claimed before the Juvenile Justice Board­II is correct or not. 

Hence the Appellant stated that the records of birth given by the said Smt. Santosh before the 

Juvenile Justice Board are essential to prove the exact date of birth of the accused. However 

not having received any response from the Respondent Appellate Authority, the Appellant was 

constrained to file the instant Second Appeal before the CIC on 27.01.2010 narrating the entire 

sequence of facts as also the additional facts pertaining to the Criminal case pending at the 
Juvenile Justice Board. The hearing in this case was fixed for 11.05.2010 and the Commission 

issued notice dated 27.04.2010 to all the relevant parties. 

4. The Bench of Mrs. Annapurna Dixit, Information Commissioner, heard the matter on 11 May, 

2010.

5. Dr. Singh, Dy. HS and Mr. Kundan Kumar, Admn. Officer represented the Public Authority. 

6. The Appellant was present alongwith Sh. Hardeep Singh, Advocate and Sh. Yashvir Singh, 

Advocate during the hearing.

7. On   11.05.2010,during   the   hearing   it   transpired   that   the   Third   Party  in   this  case   being   Smt. 

Santosh, in this case ought to be heard. Hence the hearing was adjourned to 28.06.2010 and 

notice/s were accordingly sent to the Third Party.  

8. Dr. D K Sharma, Medical Superintendent represented the Public Authority.

9. The Appellant was present Sh. Yashvir Singh, Advocate during the hearing.

Decision

10. During the hearing, from the submissions of the parties and the documents placed on record, it 

transpired that two certificates had been produced before the Juvenile Justice Board, on the 

basis of which the accused was treated as a Juvenile and granted bail. Out of the said two 

certificates, one was a birth certificate issued by NDMC of birth of a male child of Sh. Udham 

Singh and Smt. Santosh on 17.11.1984. However the said certificate of NDMC did not carry the 

date of birth of the child and hence was not accepted by the Court. The second document 

produced before the Juvenile Justice Board was a school certificate of Sarvodaya Vidhyalaya, D 

Block,   Janakpuri   and   a   school   leaving   certificate   of   Sr.   Secondary   School,   Veer   Khera, 

Bulandshahar, UP. This school leaving certificate was found to be fake and forged as the record 

clerk,   Sh.   Teeka   Ram   Sharma   of   Sr.   Secondary   School,   Veer   Khera,   Bulandshahar,   UP 

produced the record of the said school before the Board [Juvenile Justice Board] stating that the 

accused never studied in their school from the year/s 1996­97, 1997­98. Pursuant to this the 

vigilance officials conducted an enquiry and it was found that the school certificate was indeed 

fake and forged. On the basis of the report of the Vigilance officials, a case had been registered 

vide   FIR   No.   385/2006   u/s   420/468/471   IPC   at   Police   Station   Mayapuri,   New   Delhi   on 

03.10.2006.

9. The Appellant while seeking the instant information through the RTI application narrated the 

cause of his doubt about the veracity of the Birth Certificate issued by NDMC. The application 

filed   by   the   Appellant   before   the   Juvenile   Justice   Board   has   also   been   placed   on   record 

providing the entire background of the case and the reason for seeking the information. 

10. Based on the records of the case and the submissions of the parties, the Commission could find 

no reason as to why the information as to whether a male child was indeed born on 17.11.1984 

to Smt. Santosh cannot be furnished. No confidentiality would be infringed in responding atleast 

in either affirmative or negative. The information of this nature in a plain ‘YES’ or ‘NO’ could not 

lead to breach of the fiduciary relation nor can it termed as personal information, as it exists in 

public domain already. Moreover in the instant case, the interest of justice and larger public 

interest demand that such an accused who has allegedly submitted forged documents should 

not be allowed to go scott free, on bail seeking the protection of being a juvenile. The CIC in its 

considered opinion, directs that the information as sought by the Appellant should be furnished 

by or before 30th July 2010. 

The Judgment in the case was reserved and pronounced in Chamber on 7th July 2010.

(Annapurna Dixit)

Information Commissioner

Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr. Mahender
RZ­L­24, Shanker Park,
West Sagar Pur, New Delhi

2. Public Information Officer
AIIMS, Ansari Nagar
New Delhi

3. Appellate Authority
AIIMS, Ansari Nagar
New Delhi

4. Officer in charge  NIC

5.  Press E Group, CIC