CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/AD/A/2011/001251/SG/14827
Appeal No. CIC/AD/A/2011/001251/SG
Relevant Facts
emerging from the Appeal
Appellant : Mr. Vishwanath Sachan
H. No. – E 1A
Street No. 16, Sadhnagar
Palam Colony, New Delhi
Respondent : Dr. Karan Singh
Public Information Officer & CMO-in-Charge
Central Government Health Scheme
Ministry of Health and Family Welfare
Wellness Centre
Delhi Cantt, Delhi
RTI application filed on : 31/12/2010
PIO replied : 07/02/2011
First appeal filed on : 11/03/2011
First Appellate Authority order : Not ordered
Second Appeal received on : 19/05/2011
S. No Information Sought Reply of the Public Information Officer (PIO)
1. How many casual off have been Five
taken by C.M.O/I0 from 01/01/10 to
31/12/2010?
2. By what right have the C.M.O. / I0 He has the right over this as he has given his full duty over
taken casualty off? government service and full duty over the Polio Program
3. For what all purpose was the These were taken to complete the government work like
casualty off taken by CMO? meeting with the CPWD workers over some completion
worker and meeting the security guards and CPWD
officials.
And many more such queries totaling 23.
Grounds for the First Appeal:
Incomplete and unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
No order
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO and no order passed by the FAA.
Page 1 of 2
Relevant Facts Emerging during Hearing:
The following were present:
Appellant: Mr. Vishwanath Sachan;
Respondent: Dr. Karan Singh, Public Information Officer & CMO-in-Charge; and Dr. Anshu Sharma,
CMO(SAG);
The PIO has given most of the information but the present PIO is giving some information which
is not exactly as provided by the earlier PIO. He states that there is nothing on record stating that the
CMOs can take compensatory off.
Decision:
The Appeal is disposed.
The information available has been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
23 September 2011
(In any correspondence on this decision mention the complete decision number) (NB)
Page 2 of 2