Central Information Commission Judgements

Mr.Vijay K Gulhane vs Ministry Of Health And Family … on 20 May, 2011

Central Information Commission
Mr.Vijay K Gulhane vs Ministry Of Health And Family … on 20 May, 2011
                          In the Central Information Commission 
                                                     at
                                               New Delhi

                                                                         File No: CIC/AD/A/2011/000544
                                                                         File No: CIC/AD/A/2011/000813



Date of Hearing  :  May 20, 2011

Date of Decision :  May 20, 2011



Parties: 



            Appellant  


            Shri Vijay K Gulhane
            C/o Manish V Gulhane
            Takiya, Behind Ambadevi Temple, 
            Amravati



            The Appellant was not present. 




            Respondents 


            Medical Council of India
            Pocket No. 14, Sector 8
            Dwarka Phase 1,
            New Delhi 

        Represented by: Dr. Reena Nayyar, Deputy Secretary, Shri Shikhar Ranjan, Law  Officer and Manoj 
Pant, Advocate



                          Information Commissioner        :   Mrs. Annapurna Dixit
___________________________________________________________________
                                    Decision Notice
                        In the Central Information Commission 
                                                        at
                                                 New Delhi

                                                                                  File No: CIC/AD/A/2011/000544
                                                                                  File No: CIC/AD/A/2011/000813




                                                      ORDER

Background

1. The Applicant, through his RTI­application dated 02.09.2010, wanted to obtain from the PIO, MCI 

copies of the ‘A­forms’ and ‘B­ forms along with its enclosures submitted to the MCI Inspectors for 

MCI Inspection by Dr. Panjabrao alias Bhausaheb Desmukh Memorial Medical College, Amravati in 

2010. The PIO, on 13.10.2010, informed the Applicant that the information sought by him pertains to 

a private Medical College that has objected to its disclosure when consulted. The Applicant, being 

aggrieved      with the PIO’s reply, filed his first appeal with the Appellate Authority (AA)  on 

27.10.2010 which, according to the Applicant, had not been replied to by the AA. The Appellant, 

thereafter, filed the present appeal  before   the   Commission   on   25.11.2010   requesting   for   the 

disclosure of information.

Decision 

2. During the hearing, the Respondents produced a letter dated 01.10.2010–addressed  to   the 

PIO, MCI– from Dr. P.D.M.M.C., Dean, Dr. Panjabrao alias Bhausaheb Desmukh  Memorial  Medical   College, 

Amravati, which made a mention of a decision dated  30.06.2009   of   State   Information   Commissioner   of 

Maharashtra  Amravati, with  reference to judgment of writ petition no. 5666/2007 High Court Bombay 

Bench  Nagpur, holding that it is not binding on the part of private unaided  Institutions to  provide 

the information under the RTI­Act. 

3. In view of the fact that the information herein rests with a Medical college which  is decidedly a private 

unaided institution and  since the law in this connection has already been settled the College is not 

obliged to give information under the RTI­Act.  Hence the present appeal­petitions cannot be allowed.

4. Case is thus closed.

 (Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Vijay K Gulhane
C/o Manish V Gulhane
Takiya, Behind Ambadevi Temple, 
Amravati

2. The Appellate Authority
Medical Council of India
Pocket No. 14, Sector 8
Dwarka Phase 1,
New Delhi 

3. The Public Information Officer 
Medical Council of India
Pocket No. 14, Sector 8
Dwarka Phase 1,
New Delhi 

4. Officer In­charge, NIC