Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3717/IC(A)/2009
F. No.CIC/MA/A/2009/00018
Dated, the 25th February, 2009
Name of the Appellant: Shri. Jaideep Kumar Gupta
Name of the Public Authority: National Pharmaceutical Pricing Authority
i
Facts
:
1. Both the parties were heard on 25/2/2009.
2. In the course of hearing, it emerged that the CPIO has furnished the
information on the basis of available records. He also agreed to allow inspection
of the relevant records to enable the appellant to specify the required information,
which should be furnished as per the provisions of the Act.
Decision:
3. As agreed, both the parties should mutually decide a convenient date and
time for inspection of the relevant records within 15 working days from the issue
of this decision. Upon inspection of the relevant documents, the information
should be furnished as per the provisions of the Act.
4. As regards the alleged violation of norms and guidelines by the
pharmaceutical companies, the appellant would be free to submit complaints to
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
the respondent for thorough investigation as per the law and suitable action
taken report should be provided in due course of time.
5. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Shri. Jaideep Kumar Gupta, General Secretary, CDF, (UP), Shiv Bagh
Mandi, Bilsaspur, Rampur Distt. – 244 921. (U.P.)
2. Shri. M.R. Sankla, CPIO, National Pharmaceutical Pricing Authority, 3rd/5th
floor, YMCA Cultural Centre Building, 1, Jai Singh Road, New Delhi – 110
001.
3. The Appellate Authority, National Pharmaceutical Pricing Authority, 3rd/5th
floor, YMCA Cultural Centre Building, 1, Jai Singh Road, New Delhi – 110
001.
ii
“All men by nature desire to know.” – Aristotle
2