Central Information Commission Judgements

Mr.Nitin Bajaj vs All India Institute Of Medical … on 21 October, 2011

Central Information Commission
Mr.Nitin Bajaj vs All India Institute Of Medical … on 21 October, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2011/002235/15272
                                                                   Appeal No. CIC/SG/A/2011/002235

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Nitin Bajaj,
                                           64, Bank Enclave,
                                           Laxmi Nagar, Delhi - 92.

Respondent                          :      Dr. S. Lalwani
                                           CPIO & Assoc. Professor
                                           All India Institute of Medical Sciences,
                                           O/o The Associate Prof. of Forensic Medicine
                                           Room No. 314, IIIrd Floor,
                                           JPN Apex Trauma Centre (AIIMS),
                                           Raj Nagar, New Delhi - 110029.

RTI application filed on            :      31/05/2011
PIO replied                         :      10/07/2011
First appeal filed on               :      10/07/2011
First Appellate Authority order     :      25/07/2011
Second Appeal received on           :      12/08/2011

Information sought: -

1. What is the precise timing when my wife, Dr. Nidhi Bajaj (Patient) arrived at Jai Prakash
Narayan Apex Trauma Centre, AIIMS, ND-29 on 07-03-2011 in respect of MLC no. 24863
under FIR No. 87 of 2011 lodged against me, Nitin Bajaj in P.S Amar Colony, ND?

2. Who accompanied the patient to the Hospital for the above mentioned MLC on 07-03-2011?

Kindly provide complete details of the person(s).

3. Which Doctor on duty attended/conducted the above mentioned MLC on the patient on 07-03-

2011? Kindly provide name & designation of the Doctor.

4. What is the precise timing when the Doctor conducted medical examination on the patient on
07-03-2011 with respect to the above mentioned MLC?

5. What is the alleged history recorded in the above mentioned MLC. Kindly provide complete
details of the same.

6. What is the Doctor’s report on the medical examination recorded in the above mentioned
MLC? Kindly provide complete details of the same along with details of symptoms of patient,
injury and treatment given etc.

7. What is the no. and timings of the MLC registered before and after the above mentioned MLC
No. 248763? Kindly provide complete details of the same.

PIO response:-

Reference to your letter dated 31.05.2011 on the subject cited above. In view of Judgment of CIC
in case Mrs. Kavita Vs AIIMS vide F.No. CIC/AD/A/2010/001654 dated 30.12.2010, you are requested to

Page 1 of 2
provide an Authority Letter from the person concerned about whom information has been sought or get a
court order declaring husband as the legal guardian under RTI Act, 2005.

Grounds for the First Appeal:

Unsatisfactory information was given by the PIO.

Order of the First Appellate Authority (FAA):

The case is medico legal in nature and attract exemption from disclosure of information u/s 8(e),
8(h) & 11 (third Party information).

Since the information regarding the patient is confidential in nature and is with hospital due to
fiduciary relation ship with patient hence can be revealed to only patient himself.

Grounds for the Second Appeal:

Unsatisfactory reply and Order of FAA received by the Appellant.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Dr. S. Lalwani, CPIO & Assoc. Professor; Mr. M. K. Sharma, Assistant Administrative
Officer and Mr. D.R. Sehgal, Office Superintendent;
The PIO has refused to give all the information claiming exemption under Section 8(1)(e) of the
RTI Act. The Commission recognizes that information regarding a patient’s medical history is with a
Doctor or Hospital in a fiduciary capacity. However, some of the information sought by the Appellant will
not fall in this category. The Appellant has sought the time of admission of the patient, the name of the
person who accompanied the patient, name and designation of doctor who conducted the examination,
time at which the examination was conducted and time of registration of the MLC. These points do not
seek information about the medical records of the patient and hence are not exempt as per the provisions
of the RTI Act.

Decision:

The appeal is allowed.

The PIO is directed to provide the information as directed above to the Appellant
before 05 November 2011.

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 cost as per Section 7(6) of RTI Ac.

Shailesh Gandhi
Information Commissioner
21 October 2011
(In any correspondence on this decision, mentioned the complete decision number.)(ved)

Page 2 of 2