Central Information Commission Judgements

Mr.V B Gupta vs Ministry Of Health And Family … on 1 June, 2010

Central Information Commission
Mr.V B Gupta vs Ministry Of Health And Family … on 1 June, 2010
                          Central Information Commission

                                                                                   CIC/AD/C/2009/000650
                                                                                       Dated June 1, 2010



Name of the Applicant                              :   Shri V.B.Gupta


Name of the Public Authority                       :   DGHS



                   Adjunct to CIC Order in the captioned case,  dt.12.11.09



Background

1. The relevant extract from the  decision in the above mentioned  order is 

reproduced below:

…..The   Commission   after   warning   the   PIO   to   refrain   from   furnishing   such   illegible  

photocopies in future directs the PIO to file an FIR with the concerned Police Station  

about the missing files and also to given an Affidavit to the applicant about the missing  

files while stating the reasons for their non availability besides allowing inspection of the  

4 files as mentioned in the  RTI application.    The PIO  also to provide photocopies  of  

documents he requires besides legible copies of documents already provided, all free of  

cost.

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

for June 1, 2010.  

3. Shri Pitam Singh, CPIO represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. The Appellant submitted that he had not been allowed  inspection of files and that he had 

received a  copy of the FIR in which 7 files have been  mentioned as lost while in transit 

while information from 3 of the reported 7 lost files had already been provided to him, 

albeit illegible in response to the RTI application.  The CPIO submitted that he had taken 

over charge recently and that the earlier  CPIO had retired in February 2010 and that he 

would look into the matter.

6. The Commission after hearing the submissions made under the authority directs the PIO 

to conduct an enquiry into the whole issue of the lost files , fix responsibility and ensure 

that   appropriate   disciplinary   action   is   taken   against   the   concerned   officials,   under 

intimation to the Commission and to the Appellant.   

7. The complaint is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri V.B.Gupta
H.No.D­112
Lajpat Nagar – I
New Delhi 110 024

2. The PIO
Directorate General of Health Services
CGHS – I Section
Nirman Bhawan
New Delhi

3. Officer incharge, NIC

4. Press E Group, CIC