Central Information Commission Judgements

Shri Abdul Sattar vs Department Of Health Services, A & … on 6 August, 2009

Central Information Commission
Shri Abdul Sattar vs Department Of Health Services, A & … on 6 August, 2009
                     Central Information Commission
         Complaint No.CIC/AD/C/2009/00469-SM dated 10.06.2008
            Right to Information Act-2005-Under Section (18)



                                                     Dated:      6 August 2009


Name of the Complainant         :   Shri Abdul Sattar,
                                    R/o Junglighat, J/G 96 Type II,
                                    Port Blair, A & N Islands.


Name of the Public Authority    :   CPIO, Department of Health Services,
                                    A & N Administration,
                                    Port Blair, A & N Islands.



       The Complainant was present in person.

       On behalf of the Respondent, Shri Nisar Ali, CPIO, was present.

2. In this case, the Complainant had requested the CPIO on June 10,
2008 for the copies of the existing recruitment rules and job responsibilities
of the Health Worker and several other related documents. He did not
receive any response from the CPIO and wrote to the Appellate Authority.
On not getting any response from him either, he has complained to the CIC.

3. The hearing in this case was conducted through videoconferencing.
Both the parties were present in the Port Blair studio of the NIC. We heard
their submissions. The CPIO admitted that no information had been given
although he was not the CPIO concerned at that time and joined this office
only recently. We direct the CPIO now to provide to the Complainant the
desired information including the copies of the relevant documents and
records within 10 working days from the receipt of this order.

4. We also direct him to obtain and forward to us the explanation of the

then CPIO responsible for not giving the information within the stipulated

period. If we do not receive the explanation of the relevant and responsible

CIC/AD/C/2009/00469-SM
CPIO within 15 working days from the receipt of this order, we will proceed

to impose the maximum penalty of Rs. 25,000 on that CPIO for his failure to

provide the information in time.

5. With the above direction, the complaint is disposed off.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges prescribed under the Act to the
CPIO of this Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/AD/C/2009/00469-SM