Central Information Commission Judgements

Ms.Veena Pandey vs Ministry Of Health And Family … on 11 February, 2011

Central Information Commission
Ms.Veena Pandey vs Ministry Of Health And Family … on 11 February, 2011
                        In the Central Information Commission 
                                                           at
                                                     New Delhi

                                                                           File No: CIC/AD/A/2011/000054

Date  of Hearing :  February 11, 2011

Date of Decision :  February 11, 2011

Parties:

           Applicant

           Ms.Veena Pandey
           C/o Shri D.C.Pandey
           National Crime Records Bureau
           Ministry of Home Affairs
           East block­7
           R.K.Puram
           New Delhi 110 066

           The Applicant was not present during the hearing.

           Respondents

           The Public Information Officer
           All India Institute of Medical Sciences
           O/o the Chief Administrative Officer
           Ansari Nagar
           New Delhi

           Represented by :  Shri Ravi Chauhan, Admn. Officer and Shri Pawan Kumar Vij, UDC




Information Commissioner               :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                     Decision Notice

As given in the decision 
                     In the Central Information Commission 
                                                     at
                                              New Delhi

                                                                               File No: CIC/AD/A/2011/000054


                                                  ORDER

Background

1. The Applicant filed an RTI application dt.7.8.10 with the PIO, AIIMS seeking the information in   a 

given format with regard to her representation dt.3.6.10.   On not receiving any reply, the Applicant 

filed an appeal dt.15.9.10 with the Appellate Authority reiterating her request for the information.  Shri 

Ravi Chauhan, CPIO replied on 5.10.10 furnishing point wise information in response to the first 

appeal.  Being aggrieved with the reply, the Applicant filed a second appeal dt.16.10.10 before CIC.

Decision

2. The  Respondents  submitted   that  complete  information was  supplied on  18.11.10 in response to 

another RTI application dt.10.10.10 and also that additional documents were supplied on 10.12.10.

3. The Commission  having noted  that there is no further complaint from the Appellant after receiving 

the information assumes that she is satisfied with the information received by her. However, in case 

she still requires further information  against the points in her RTI application,   she may be allowed to 
inspect   the relevant records and be provided with attested   copies of documents.   The inspection 

may be completed by 15 March, 2011. 

4. The  appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Veena Pandey
C/o Shri D.C.Pandey
National Crime Records Bureau
Ministry of Home Affairs
East block­7
R.K.Puram
New Delhi 110 066

2. The Public Information Officer
All India Institute of Medical Sciences
O/o the Chief Administrative Officer
Ansari Nagar
New Delhi

3. The Appellate Authority
All India Institute of Medical Sciences
O/o the Chief Administrative Officer
Ansari Nagar
New Delhi

4. Officer Incharge, NIC