Central Information Commission Judgements

Mr. P. Srinivasan vs Jipmer on 11 August, 2008

Central Information Commission
Mr. P. Srinivasan vs Jipmer on 11 August, 2008
          CENTRAL INFORMATION COMMISSION
                                                                   Appeal No.2640/ICPB/2008
                                                                         F.No. PBC/2007/318
                                                                             August 11, 2008

             In the matter of Right to Information Act, 2005 - Section 18
                         [Hearing at Puducherry on 24.7.2008 at 5.15 p.m.]


Appellant:          Mr. P. Srinivasan

Public authority:   JIPMER
                    Mr. P. Rajendran, CPIO
                    Dr. K.S.V.K. Subbarao, Appellate Authority
Parties Present:    For Respondent:
                    Mr. P. Rajendran
                    Dr. K.S.V.K. Subbarao

                    Appellant not present.

FACTS

:

The appellant has sought information under RTI Act by his application
dated 3.5.2007 regarding various details of Laboratory Technicians of the
Insitute. Having not received any response the appellant preferred appeal before
the first AA on 13.162007. Having not received any information the appellant
preferred this complaint before the Commission on 28.7.2007. Comments were
called for from the public authority which was received on 18.11.2007.

DECISION:

2. This case came up for hearing on 24.7.2008, which was attended by the
concerned officials of the Department. The appellant did not attend the hearing.
I have gone through the RTI application and other replies received in this
connection. Both the parties were heard in detail. The CPIO has not given any
information only in the comments sent on 18.11.2007 he has tried to explain the
matter. Under RTI Act, both the CPIO and AAs are designated authorities and
they have to dispose of their RTI appeals within 30/45 days. Hence CPIO is
directed to show-cause why maximum penalty cannot be imposed on him for not
responding to the RTI application within the time-limit prescribed under the Act.
He should send his explanation within 15 days from the date of receipt of this
decision. His explanation should be in a chronolopgical order. During the
hearing, it was brought to the notice of the Commission that the present CPIO is
overburdened and hence, there should be more CPIOs available in the Institute
for the smooth functioning of the RTI. The Director of JIPMER has assured that
he would make all efforts to appoint more number of PIOs in the Institute and
1
they will be very careful in giving replies to RTI application. In these lines, the
appeal is disposed of.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Mr. P. Rajendran, CPIO, JIPMER, O/o Public Information Officer,
Puducherry-6.

2. Dr. K.S.V.K. Subbarao, Appellate Authority, JIPMER, O/o Appellate
Authority, Puducherry-6.

3. Mr. P. Srinivasan, Secretary, BSC, MLT Laboratary Technicians, Welfare
Association, Pondicherry, No. 16, Navakullam Main Road, Lawspet,
Puducherry-605008

2