Central Information Commission Judgements

Mr. Prem Kumar vs Western Railway on 10 June, 2009

Central Information Commission
Mr. Prem Kumar vs Western Railway on 10 June, 2009
                     CENTRAL INFORMATION COMMISSION
                         Club Building, Old JNU Campus,
                       Opposite Ber Sarai, New Delhi -110067
                                       Tel: + 91 11 26161796

                                                      Decision No. CIC/SG/A/2009/000923/3648
                                                             Appeal No. CIC/SG/A/2009/000923
Relevant Facts

emerging from the Appeal:

Appellant : Mr. Prem Kumar,
Departmental Engineer,
C/o-Chief Power Controller,
TMS Building, 1st Floor,
Mumbai Central

Respondent : Dr. Hastimal Jain
Chief Medical Superintendent & PIO,
Western Railway,
Mumbai Central
Mumbai

RTI application filed on : 11.11.2008
PIO replied : 30.12.2008
First Appeal filed on : 30.12.2008
First Appellate Authority order : Not mentioned.
Second Appeal received on : 27.03.2009

The Appellant had sought for information regarding treatment by Senior Divisional Health
Officers, Health Unit, Boriwali.
Ref: According to Health Unit, Boriwali, case paper no.-16066 date 08.10.2008 and
08.10.2008

Sl. Information Sought PIO’s reply

1. What were reasons to decrease in the There are many reasons for decrease of to
number of platelets and which medicine platelets. Copy enclosed.
provided for which disease to the
appellant in Health Unit, Boriwali?

2. What was the condition of the appellant Shri Prem Kumar had weakness only.

according to doctor in health unit? Why Vitmain C was provided for this. Patients
was it not felt to check up blood pressure are referred to Jagjivan Ram Hospital for
and other test? blood test.

3. What is use of it even if fever can not be Fever like diseases is cured in the health
cured? unit. Patients are referred to Jagjivan Ram
Hospital in the case of serious disease.

4. What actions will be taken by the health It has been ordered to Boriwali health unit
department to stop such event? for treatment of fever like Malaria.
The First Appellate Authority ordered:
Not mentioned.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Absent
Respondent : Dr. Hastimal Jain, PIO
The PIO definitely provided the information and the appellant is voicing complaint about his
dissatisfaction with the medical aid provided. Infact the appellant is not seeking any information
as defined under Section 2(f) of the RTI Act.

Decision:

The Appeal is dismissed
The appellant has not sought any information as defined under Section 2(f) of the RTI Act.

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 of cost as per section 7(6) of
RTI, Act, 2005.

Shailesh Gandhi
Information Commissioner
10 June 2008
(In any correspondence on this decision, mention the complete decision number.)
(Rnj)