Central Information Commission Judgements

Mr.Sushil Kumar Butani vs Nwr, Jaipur on 5 June, 2009

Central Information Commission
Mr.Sushil Kumar Butani vs Nwr, Jaipur on 5 June, 2009
             Central Information Commission
                                                            CIC/OK/A/09/000014-AD

                                                                    Dated June 5, 2009

Name of the Applicant                     :   Mr.Sushil Kumar Butani

Name of the Public Authority              :   NWR, Jaipur


Background

1. The Applicant filed an RTI application dt.23.11.07 with the CPIO, NWR, Jaipur.

He requested for information against 5 points related to his medical
reimbursement claim. The CPIO replied on 30.11.07 providing some
information. Not satisfied with the reply, the Applicant filed an appeal
dt.18.3.08 with the Appellate Authority. The Appellate Authority replied on
15.4.08. Aggrieved with the reply, the Applicant filed a second appeal dt.nil
before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for June 5, 2009.

3. Mr. M.K. Sharma, APIO and Dr. Ashok Ram, Dy. CMD represented the Public
Authority.

4. The Applicant was present during the hearing.

Decision

5. The Respondent submitted that the Appellant was admitted in the Global
hospital to get treatment for a heart ailment and then in Tongia hospital,
Jaipur and after that he admitted himself in Escort Hospital, New Delhi. The
Respondent also stated that medical reimbursement for treatment in a
private hospital is not admissible unless prior permission is taken from the
Medical Authorities, and that too in emergency cases, and that the
Appellant has not taken prior permission for getting treatment in a private
hospital. He further added that the concerned Authorities had reviewed the
case and decided that only Appellant’s claim for the initial treatment at
Global hospital is admissible as it would be treated as an emergency case.
According to the Respondent, the Appellant’s condition was considered to be
‘stable’ after leaving the Global hospital. Accordingly, it was decided not to
reimburse the medical claims for treatment in Tongia and Escort hospitals and
the information has been conveyed to the Appellant. The Commission, after
hearing the submission from the Respondent, noted that all available
information has been provided and accordingly disposes of the appeal.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Mr.Sushil Kumar Butani
H.No.188, Ganga Sagar
‘B’ Vishali Nagar
Jaipur

2. The CPIO
Northern Railway
Headquarter Office
Hasanpura Road
Jaipur

3. The Appellate Authority
Northern Railway
Headquarter Office
Hasanpura Road
Jaipur

4. Officer in charge, NIC

5. Press E Group, CIC