In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001194
Date of Hearing : July 20, 2011
Date of Decision : July 20, 2011
Parties:
Applicant
Shri Salim Baig
S/o Shri Abdul Halim Baig
R/o Kasba Bhojpur
Moradabad
Uttar Pradesh
The Applicant was not present during the hearing
Respondents
Central Council of Indian Medicine
6165 Institutional Area
Janakpuri
New Delhi
Represented by : Shri Sube Singh, PIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001194
ORDER
Background
1. The Applicant filed an RTI application dt.19.10.10 with the PIO, CCIM seeking information against
five points including the number of Institutions teaching Unani medicine, copy of rules with respect to
admissions to Unani hospitals based on PreTibb etc. On not receiving any reply, the Applicant filed
an appeal dt.11.1.11 with the Appellate Authority reiterating his request for the information. Shri
Sube Singh, PIO replied on 28.1.11 (He stated that RTI application was sent to the wrong address
and hence there was a delay in furnishing information) . Being aggrieved with the reply, the Applicant
filed a second appeal dt.16.4.11 before CIC.
Decision
2. During the hearing, the Respondent submitted that information as received from the Unani Education
section was provided to the Appellant. The Commission, noted from the submissions on record and
after hearing the Respondent that the deemed PIO like in other earlier cases has not been
cooperating with the PIO to provide the complete information and within the stipulated period under
RTI to the PIO so that it can be forwarded to the Appellant, which is a violation of the law . In the
instant case, he is directed o provide the required information point wise to the PIO so that the same
can be supplied to the Appellant by 20.8.11 and the Appellant to submit a compliance report to the
Commission by 27.8.11..
3. Shri Sube Singh, Respondent PIO submitted during the hearing that he is not getting enough
cooperation from the staff which often results in delayed responses by him to the Appellant. He
stated that this noncooperation has resulted in imposition of penalty on him more than once . In
this connection , the undersigned, while noting the fact that the PIO had never brought this issue to
the attention of the Commission during earlier hearings decided to invite the Chairman, Shri Vaidya
Raghunandan Sharma, to her chamber along with Shri Sube Singh on a mutually convenient date
and time, preferably before the 10th of August, 2011 so that the issue can be sorted out . Shri
Vaidya Raghunandan Sharma may kindly make it convenient to fix a date and time and
attend the meeting.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Salim Baig
S/o Shri Abdul Halim Baig
R/o Kasba Bhojpur
Moradabad
Uttar Pradesh
2. The Public Information Officer
Central Council of Indian Medicine
6165 Institutional Area
Janakpuri
New Delhi
3. The Appellate Authority
Central Council of Indian Medicine
6165 Institutional Area
Janakpuri
New Delhi
4. Officer in charge, NIC
5. Shri Vaidya Raghunandan Sharma
Chairman
Central Council of Indian Medicine
6165 Institutional Area
Janakpuri
New Delhi
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Appellant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1)
copy of RTIapplication, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of
the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the
complaint. In the prayer, the Appellant/Appellant may indicate, what information has not been provided.