Central Information Commission Judgements

Ms.Meenugupta vs Ministry Of Health And Family … on 24 June, 2010

Central Information Commission
Ms.Meenugupta vs Ministry Of Health And Family … on 24 June, 2010
                              Central Information Commission

                                                                                                 CIC/AD/A/2010/000739
                                                                                                    Dated June 24, 2010


Name of the Applicants                                   :     Ms.Meenu Gupta


Name of the Public Authority                             :     CCIM, New Delhi


Background

1. The   Applicant   filed   an   RTI   application   dt.4.11.09   with   the  PIO,   M/o   Health  and  Family   Welfare 

requesting for the following information:

i) Whether a person can be registered as per P.N.D.T Act who had completed B.A.M.S and 

Post graduate qualification in ultrasonography or imaging techniques or radiology

ii) If the answer to the above is ‘no’ for what reasons.

Shri Raj Singh, Under Secretary transferred the RTI application to Shri T.S.Bhatia, CPIO, Department 

of AYUSH on 11.11.09 who in turn transferred the same to the CPIO, CCIM on 18.11.09. On not 

receiving any reply, she filed an appeal dt.30.12.09 with the Appellate Authority, Ministry of Health 

and Family Welfare reiterating her request for the information. Shri Sube Singh, PIO, CCIM replied on 

5.1.10  informing   the  Applicant   that  the  rights  and  privileges  of  practitioners  are  protected  under 

Section 17 of the IMCC Act, 1970.  He also requested the Applicant to visit the website of the Public 

Authority to get the desired information. Shri T.S.Bhatia, CPIO transferred the appeal (received on 

11.1.10) to the Appellate Authority, CCIM on 13.1.10. Shri P.R.Sharma, Appellate Authority replied on 

12.2.10 stating that the Central Council of Indian Medicine has been constituted by the Govt. of India 

vide Indian Medicine Central Council Act, 1970. Being aggrieved with the reply, the Applicant filed a 

second appeal dt.17.3.10. before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for June 24, 

2010.  

3. Shri Sube Singh, PIO represented the Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. During the hearing, Shri Sube Singh, Respondent PIO submitted that CCIM has nothing to do with 

P.N.D.T Act and hence  is unable to comment on the  information sought by the Applicant.  He further 

added that in response to the second appeal, information was furnished by the Appellate Authority on 

8.4.10   informing   the   Appellant   that   notification   regarding   use   of   modern   medicine   and   modern 

techniques under the IMCC Act, 1970 has been struck down by the Kerala High Court in its decision 

dt.12.12.06 which was upheld by the Supreme Court in its decision dt.23.7.07.

6. The  Commission  after   hearing  the  submissions  of  the  Respondents  while  holding  that  complete 

information has been provided directs the PIO, Shri Sube Singh to show cause as to why a penalty of 

Rs.250/­ per day (Maximum Rs.25000) should not be levied on him for not responding to the RTI 

application within the stipulated time period as prescribed under the Act.  He is directed to submit his 

written response so as to reach the Commission by 24.7.10.

7. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Meenu Gupta
D/o Shri B.P.Gupta
C/o Shri ravindra Jaiswal
C 9/294 Habibpura
Chetganj
Varanasi

2. The PIO
Central Council of Indian Medicine
61­65 Institutional area
Janakpuri
New Delhi

3. The Appellate Authority
Central Council of Indian Medicine
61­65 Institutional area
Janakpuri
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC