CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000666/7817
Appeal No. CIC/SG/A/2010/000666
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Rafi Ahmed
S/o Mr. Mohd. Shafiq,
R/o 313/4N, Tulsi Nagar,
Inderlok, Delhi - 110035
Respondent : Dr. Farhat Umar
Public Information Officer & Registrar
Government of NCT of Delhi.
Delhi Bharatiya Chikitsa Parishad
Department of Health & Family Welfare,
CSC - III, 1st Floor, DDA Market, B- Block,
Preet Vihar, Delhi - 110092.
RTI application filed on : 07/12/2009
PIO replied : 04/01/2010
First appeal filed on : 10/01/2010
First Appellate Authority order : 05/02/2010
Second Appeal received on : 12/03/2010
Date of Notice of Hearing : 20/04/2010
Hearing Held on : 21/05/2010
Information Sought (with reference to Dr. Shakeel Ahmad who was registered with DBCP
as a BUMS degree holder).
a) Name of college where Dr. Shakeel Ahmad pursued the BUMS course and year of
passing out.
b) Name of the school and the board from where Dr. Shakeel Ahmad had passed his
class XII examination and also class XII roll number and year of passing.
Reply of the Public Information Officer (PIO)
a) Dr. Shakeel Ahmad was registered in Delhi Bharatiya Chikitsa Parishad.
b) His certificate of registration has been cancelled with immediate effect vide office
letter dated 13/10/2009.
c) He was no more registered with the Parishad.
d) Dr. Shakeel Ahmad had requested that no information concerning him should be
given to the Appellant.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
The FAA gave information to some of the queries of the Appellant:
a) The copy of degree was not available in the official records. Photocopy of marks
statement of senior school certificate examination 1994 submitted by Mr. Shakeel
Ahmed vide roll no 6603447 enclosed.
b) Certificate of registration of Dr. Shakeel Ahmed was cancelled with the prior
approval of the competent authority. Copy enclosed.
Grounds for the Second Appeal:
Unfair disposal of the Appellant’s appeal by FAA and unsatisfactory information provided by
the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Rafi Ahmed;
Respondent: Dr. Farhat Uman, Public Information Officer & Registrar;
The Appellant has highlighted how Delhi Bharatiya Chikitsa Parishad which has the
responsibility of registering medical practitioners in the Indian System of Medicine does not
appear to be doing its job. He had sought information about the degree certificate of Doctor
Shakeel Ahmad and it has been found that in 2002 Dr. Shakeel Ahmad has been given
registration on the basis of provisional and internship completion. It is apparent that
subsequently no attempt was made to check if he ever obtained a degree. It is very sad and
distressing that Institutions to register and guarantee the basic requirements of medical
professionals in the country are running in a very arbitrary manner and appear to be serving
their own purpose. Citizens are therefore exposed to complete substandard and unqualified
doctors and it is questionable whether such Institutions should be allowed to continue in this
manner. In this case after the application of the appellant the registration of Dr. Shakeel has
been cancelled. It is no feasible that citizens go about uncovering fake and unqualified
doctors while the registering authorities do not do their job.
Decision:
The Appeal is disposed.
The information has been provided.
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.
Shailesh Gandhi
Information Commissioner
21 May 2010
(In any correspondence on this decision, mention the complete decision number.)(RR)