Central Information Commission Judgements

Mr.P K Behera vs Ministry Of Health And Family … on 10 February, 2011

Central Information Commission
Mr.P K Behera vs Ministry Of Health And Family … on 10 February, 2011
                        In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                            File No: CIC/AD/A/2011/000080

Date  of Hearing :  February 10, 2011

Date of Decision :  February 10, 2011

Parties:

           Applicant

           Shri P.K.Behera
           General Secretary
           MRCPE Association
           Sector­5
           Rourkela
           Sundargarh 769 002
           Orissa

           The Applicant was heard through audio conferencing

           Respondents

           The Public Information Officer
           Ministry of Health & Family Welfare
           Department of Health Research
           Nirman Bhawan
           New Delhi

           Represented by :   Mohd. Saleem, PIO & Under Secretary and Shri J.P.Mehta, Appellate Authority 
           and Director.




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice




Since the concerned   file is not traceable the Commission is not a position to authorize disclosure of any 

information. Hence the case is  accordingly disposed of and closed at the Commission's end.
                     In the Central Information Commission 
                                                       at
                                               New Delhi

                                                                                  File No: CIC/AD/A/2011/000080


                                                    ORDER

Background

1. The Applicant filed an RTI application dt.1.6.10 with the CPIO, Ministry of Health & Family Welfare 

seeking the following information:

i) Certified  copy  of   letter  No.V­25011/56/94­R  dt.24.7.1996 of Ministry  of  Health  & Family 

Welfare

ii) Certified   copy   of   ICMR  letter   No.19/42/(74­CL)/90­Admin­II   dt.24.4.96   addressed   to   the 

Ministry of Health and Family Welfare

iii) Certified   copies   of   all   the  correspondences/letters/comments/order/file  noting  exchanged 

between the Ministry of Health & Family Welfare and ICMR in the file No.V.25011/56/94­R 

on  the  matter   of   payment  of  ad­hoc  bonus to the IDVC project staff under ICMR from 

January 1996 onwards.

Shri T.S.Negi, CPIO replied on 30.6.10 stating that the file No.V.25011/56/1994­R is at present not 

traceable and the documents can not be provided at this stage.  However, ICMR is being requested 

to provide the documents available in their record.  The remaining documents will be provided as and 

when the file is traced.   The Applicant filed an appeal dt.6.7.10 with the Appellate Authority stating 

that  he has  not  received the information.   On not receiving any reply, he filed a second appeal 

dt.13.10.10 before CIC reiterating his request for the information.

Decision

2. The Commission received a rejoinder dt.10.2.11 from Mohd. Saleem, CPIO who submitted that while 

efforts are being made to locate/trace the file, ICMR was reminded to furnish the desired documents, 

if available on their records and  that ICMR vide their reply dt.17.8.10 had stated that copy of ICMR 

letter dt.24.4.1996 and Ministry’s letter dt.24.7.1996 are not available with them.  Accordingly, a reply 

was sent by the Appellate Authority on 6.10.10 to the Appellant  stating that the concerned file is not 
available with the Department.  During the hearing, the Respondents submitted that they had written 

another letter to the Appellant on 7.2.11 stating that efforts are continuing to locate the file and as and 

when the same is located/traced, copy of the documents sought would be provided. 

3. Since the concerned  file is not traceable the Commission is not a position to authorize disclosure of 

any information. Hence the case is  accordingly disposed of and closed at the Commission’s end.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri P.K.Behera
General Secretary
MRCPE Association
Sector­5
Rourkela
Sundargarh 769 002
Orissa

2. The Public Information Officer
Ministry of Health & Family Welfare
Department of Health Research
Nirman Bhawan
New Delhi

3. The Appellate Authority
Ministry of Health & Family Welfare
Department of Health Research
Nirman Bhawan
New Delhi

4. Officer Incharge, NIC