Central Information Commission Judgements

Mr.Vijay Gupta vs Medical Council Of India on 25 February, 2009

Central Information Commission
Mr.Vijay Gupta vs Medical Council Of India on 25 February, 2009
             Central Information Commission
                                                               CIC/AD/C/09/00172

                                                           Dated February 25, 2009

Name of the Applicant                     :   Mr.Vijay Gupta

Name of the Public Authority              :   Medical Council of India

Background

1. The Appellant filed his RTI application dt.21.7.08 with the CPIO, MCI. He
requested for information against 2 points with regard to Letter No.VK/08/11
dt.16.6.08 which he had written to the Secretary, MCI. The PIO replied on
11.8.08 addressed to CPIO, Dept. of Post, Hisar requesting him to send
enclosures to the application. He also marked a copy of the letter to the
Appellant. The CPIO replied on 13.808 providing him information along with
the format about the procedure for complaining to the MCI along with
instructions. Subsequent the reply provided by the CPIO, the Appellant filed
his first appeal on 7.9.08 reiterating his request for the information with
reference to his letter 16.6.08 and asking why action has not been taken on
the contents of the letter. The First Appellate Authority replied on 27.10.08
stating that all available information has been provided. Not satisfied with the
reply, the Appellant filed a second appeal dt.14.10.08 before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for February 25, 2009.

3. Dr. Prem Kumar, Addl. Secretary, MCI and Mr. J.S. Bhasin, Advocate, MCI
represented the Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. The Commission noted that the Appellant in his letter of 16.6.08 had
suggested certain measures on improving the functioning of the Doctors and
hospitals and also on the proper implementation of the IMC (Professional
Conduct, Etiquette and Ethics) Regulation 2002 by various medical
authorities. He had also requested in the letter that MCI should follow the
regulations and should ensure the compliance of the Regulations by other
doctors, hospitals, nursing home etc.

6. After reviewing the information provided and hearing the submissions put
forward by the Respondents, the Commission holds that the Appellant is not
seeking any information as defined in the RTI Act, 2005. The appeal is
thereby rejected.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer

Cc:

1. Mr.Vijay Gupta
H.No.11B/44, Old Campus
CCS
Haryana Agricultural University
Hisar
Haryana

2. The PIO
Medical Council of India
Pocket-14, Sector-B
Dwarka
New Delhi 110 077

3. The Appellate Authority
Medical Council of India
Pocket-14, Sector-B
Dwarka
New Delhi 110 077

4. Officer in charge, NIC

5. Press E Group, CIC