Central Information Commission Judgements

Mr.Satya Prem vs Ministry Of Health And Family … on 21 April, 2010

Central Information Commission
Mr.Satya Prem vs Ministry Of Health And Family … on 21 April, 2010
                              Central Information Commission

                                                                                                    CIC/AD/A/2010/000304
                                                                                                       Dated April 21, 2010



Name of the Applicant                                      :     Shri Satya Prem


Name of the Public Authority                               :     Medical Council of India



Background

1. The   Applicant   filed   an   RTI   application   dt.20.10.09   with   the  PIO,   MCI  requesting   for   information 

against 11 points related to the alleged medical diagnosis done by some Doctors . Dr.P.Kumar, PIO 

replied on 5.11.09 stated that the existing IMC Act, 1956 and the regulations therein are silent with 

respect to the queries raised in the application and as such there is no information in this regard. Not 

satisfied   with   the   reply,   the   Applicant   filed   an   appeal   dt.12.11.09   with   the   Appellate   Authority 

reiterating his request for the information. Dr.Davinder Kumar, Appellate Authority replied on 14.12.09 

stating that most of the information with reference to RTI application was pertaining to Ramakrishna 

Mission Sevashram and that the same was required to be forwarded to the concerned authority and 

directed the PIO to forward the same within one week. Being aggrieved with the reply, the Applicant 

filed a second appeal dt.7.1.10 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for April 21, 

2010.  

3. Dr.Davinder Kumar, PIO and Shri J.S.Bhasin, Retainer, MCI represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. The Appellant during the hearing reiterated his  questions as given in his RTI application, seeking the 

opinions of the PIO, MCI on various issues related to wrong diagnosis done by some Doctors..  The 

Respondent   submitted   that   the   grievance  of   the  Appellant  relates  to   the  ‘unethical’   practices   of 

Doctors in various hospitals and that the only way to deal with this grievance is to lodge complaints 
against   the   different   Doctors   with   the   Uttarakhand   State   Medical   Council   so   that   the   Ethics 

Committee can look into the matter. The matter can be referred later to the MCI. . 

6. The Commission on perusal of the information sought  holds that no information is being sought as 

defined u/s 2(f) of the RTI Act as the Appellant is seeking the opinion of the PIO on whether the 

Doctor   was   negligent   or   not   while   diagnosing   the   disease   and   while   treating   the   patient.   The 

Commission, while rejecting the appeal as no such information is available in the records of the MCI, 

advises   the   Appellant   to   lodge   complaints   against   the  Doctors   from  different   Hospitals  with   the 

Uttarakhand State Medical Council so that the Ethic Committee of the Council can immediately take 

up the matter. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy. Registrar

Cc:

1. Shri Satya Prem
R/o A­6, Ram Nagar Colony
Post – Gurukul
Kangri
Haridwar 249 404

2. The PIO
Medical Council of India
Pocket­14, Sector­8
Dwarka Phase­1
New Delhi

3. The Appellate Authority
Medical Council of India
Pocket­14, Sector­8
Dwarka Phase­1
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC