Central Information Commission Judgements

Mr.P K Behra vs Ministry Of Health And Family … on 19 August, 2010

Central Information Commission
Mr.P K Behra vs Ministry Of Health And Family … on 19 August, 2010
                            Central Information Commission

                                                                                        CIC/AD/C/2009/000170
                                                                                        Dated August 19, 2010


Name of the Applicant                               :    Shri P.K.Behera


Name of the Public Authority                        :    ICMR, New Delhi


                          Adjunct to CIC Order in the captioned case  dt.3.5.10

Background

1. The decision in the captioned case is reproduced below:

5. The Respondent Shri S.P.Singh submitted that complete information was provided to the  
Complainant on 1.12.09.  He stated that during the hearing held on 4.1.10, ICMR was not present as  
it was not directed by the Commission to appear for the hearing on that day(only NIMR was invited  
for the hearing by the Commission).  However, he has been directed to appear for the hearing in the  
instant case by the Commission, along with the explanation to the show cause notice issued to him  
for the delay in furnishing of information.

6. The Commission after hearing the submission holds that complete information has been  
provided within the stipulated time period and drops the penalty proceedings against the  PIO, ICMR.

2. The Commission received a letter dt.19.6.10 from the Complainant stating the following:

i) That I could not attend the hearing on 3.5.10 as I did not receive the notice dt.22.3.10.

ii) That the Hon’ble Commission has held that complete information has been provided to me  

by ICMR vide their letter dt.1.12.09

iii) That the letter dt.1.12.09 did not contain the desired information as requested in my RTI  

application dt.22.12.08.  I had already intimated the matter to the Hon’ble Information Commissioner  

vide letter dt.17.2.10 and 7.4.10.

iv) That I have not received the desired information until today even after more than 5 months  

of the direction of the Hon’ble Information Commissioner dt.4.1.10.

3. Keeping in view the complaint the Commission decided to hold the hearing once again with both 

parties present at the hearing

4. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 19, 

2010.  

5. Shri Satinder Pal Singh, CPIO and Ms.Asha Rani, S.O represented the Public Authority.

6. The Appellant was present during the hearing.

Decision

7. Shri   Satinder   Pal   Singh,   Respondent   CPIO   submitted   that   complete   information   with   relevant 

enclosures were provided to the Appellant on 1.12.09 and that no further information is available with 

them.  The Appellant, however, maintained that relevant information has not been provided to him.

8. The Commission reviewed the information provided point wise and  after hearing the submissions of 

both sides   noted that no further information is available with the Public Authority  and advises the 

Appellant to approach an appropriate forum for redressal of his grievance .

9. The complaint is accordingly rejected and the case is 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
Sector 5
Rourkela
Sundargarh 769 002
Orissa

2. The PIO
Indian Council of Medical Research
V.Ramalingaswami Bhawan
Ansari Nagar
New Delhi

3. Officer incharge, NIC