CENTRAL INFORMATION COMMISSION22
Club Building (Near Post Office),
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/001299/4000
Appeal No. CIC/SG/A/2009/001299
Relevant Facts
emerging from the Appeal
Appellant : Ms. Geeta
B-18/301, Indira Camp,
Kalyanpuri,
Delhi-91.
Respondent : Dr.Alok Kumar
PIO
Govt. of N.C.T. of Delhi
Office of the Medical Superintendent
Lal Bahadur Shastri Hospital,
Khichripur, Delhi.
RTI application filed on : 16/01/2009
PIO replied : 26/02/2009
First appeal filed on : 04/03/2009
First Appellate Authority order : Not replied
Second Appeal received on : 23/05/2009
Information sought: -
Sl. No. Information sought PIO's reply
1. Daily progress report of A committee has been constituted to
Appellant's complaint. enquire the complaint.
2. The name, designation, and The Chairman of the Committee is
phone no. of the officer with Medical Supdt., Lal Bahadur Shastri
whom the application was lying. Hospital.
3. When will action be taken? The matter may be finalized in a month's
time approximately.
4. How many complaints filed No case of negligence has been registered
regarding Lal Bahadur Shastri in this hospital.
Hospital and what action had
been taken against those doctors
& nurses? Give report.
Grounds for First Appeal:
Appellant had not received any information within prescribed time limit.
Order of the First Appellate Authority:
Not replied.
Grounds for Second Appeal
Not satisfactory reply received from PIO after the due date.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Ms. Geeta
Respondent: Dr. Alok Kumar PIO
The Appellant has been given the appropriate information. The appellant complains that
the FAA didn’t give any hearing or order. The enquiry report has been brought by the
PIO and has been given to the appellant. The appellant states that she was not called
during the enquiry and therefore this enquiry report is deficient. She has to seek recourse
elsewhere for this.
Decision:
The appeal is disposed.
The information has been provided to the appellant.
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 cost as per Section
7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
6 July 2009
(In any correspondence on this decision, mentioned the complete decision number.)
AK