CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/DS/A/2010/000645/LS
Appellant: Surnderjit Sharma
Respondent: Department of Posts, Amritsar
Date of hearing: 22.2.2011
Date of decision: 22.2.2011
FACTS
The matter is heard today dated 22.2.2011. Appellant not present.
The Department is represented by Dr. Arvinder Singh, Chief Medical Officer.
2. The RTI application available in the Commission’s file is illegible.
It is, however, noticed that the CPIO had responded to it para-wise vide letter dated
4.8.2009. During the hearing, Dr. Singh submits that under order dated 29.9.2009 of
the Appellate Authority, he had supplied additional information to the appellant.
3. It is also noticed that information on certain paras has been denied
for the reason that it is third party information. During the hearing, Dr. Singh submits
that the appellant has requested for the identity of the individuals who are suffering
from certain serious deceases and details of life saving medicines administered to them.
In our opinion, such information has been correctly denied as the appellant has no right
to seek personal information unless a larger public interest is involved and the appellant
has not established any such interest.
3. In our opinion, the appeal is without merit. Dismissed.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.
(K.L. Das)
Deputy Registrar
Address of parties :-
1. The CMO Incharge & CPIO
P&T Dispensary, Amritsar-143001,
Punjab
2. The Director Postal Services (R ) & AA
Department of Posts,
Punjab Region,
Chandigarh-160017
3. Shri Surindrjit Sharma
306/10, Bhawani Nagar,
Majitha Road,
Amritsar