Central Information Commission Judgements

Mr.Vijay Singh vs Ministry Of Health And Family … on 4 October, 2011

Central Information Commission
Mr.Vijay Singh vs Ministry Of Health And Family … on 4 October, 2011
                            CENTRAL INFORMATION COMMISSION
                                Club Building (Near Post Office)
                              Old JNU Campus, New Delhi - 110067
                                     Tel: +91-11-26161796

                                                                  Decision No. CIC/AD/C/2011/000667/SG/15039
                                                                      Complaint No. CIC/AD/C/2011/000667/SG


Complainant                                    :                Mr. Vijay Singh
                                                                S/o Mr. Sultan Singh
                                                                House No.209/3
                                                                Gopal Nagar, Gurgaon-122001

Respondent                                     :                Central Public Information Officer
                                                                Under Secretary to GOI
                                                                Ministry of Health and Family Welfare
                                                                Nirman Bhawan, New Delhi-110108

Facts

arising from the Complaint:

Mr. Vijay Singh had filed a RTI application with the PIO, Ministry of Health and Family
Welfare, New Delhi on 23/12/2010 asking for certain information. However on not having
received the complete information within the mandated time, the Complainant filed a complaint
under Section 18 of the RTI Act with the Commission. On this basis, the Commission issued a
notice to the PIO, Ministry of Health and Family Welfare, New Delhi on 11/07/2011 with a
direction to provide the information to the Complainant and further sought an explanation for not
furnishing the information within the mandated time.

The Commission received a letter dated 26/07/2011 from the Respondent wherein it has
been stated that information has been provided vide letter dated 18/04/2011 of the DGHS
(Hospital Cell), copy of which was enclosed.

Decision:

The Complaint is disposed off.

The Commission warns the PIO to ensure that information is provided to applicants
within the time limit specified under Section 7(1) of the RTI Act, 2005.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
04 October 2011

(In any correspondence on this decision, mention the complete decision number.)(SP)