Central Information Commission Judgements

Shri M. L. Gouhari vs Nsic Ltd. on 27 January, 2010

Central Information Commission
Shri M. L. Gouhari vs Nsic Ltd. on 27 January, 2010
              Central Information Commission
                        2nd Floor, August Kranti Bhawan,
                    Bhikaji Cama Place, New Delhi - 110 066
                             Website: www.cic.gov.in
                                                  Decision No. 5067/IC(A)/2010
                                                   F. No.CIC/MA/A/2009/000839
                                                  Dated, the 27th January, 2010

Name of the Appellant             : Shri M. L. Gouhari

Name of the Public Authority       : NSIC Ltd.


Facts

:

1. The appeal was scheduled for hearing on 22nd January, 2010. But, the
appellant did not avail of the opportunity of personal hearing. The appeal is,
therefore, examined on merit.

2. The appellant has sought for access to records pertaining to medical
claims of a third party. The CPIO has refused to provide the information under
section 8 (1) (j) of the Act. Being dissatisfied , the appellant has approached the
Commission and pleaded for providing the information asked for by him.

Decision:

3. The appellant has not indicated as to what is the public interest in
disclosure of medical claims of a third party. This appeal is, therefore, considered
unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

1
Name & address of Parties:

1. Shri M. L. Gouhari, A – 1/107, Janak Puri, New Delhi – 110 058

2. The Public Information Officer, NSIC Ltd, NSIC Bhawan, Okhla Industrial
Estate, New Delhi – 110 020

3. Shri S.C. Goyal, Appellate Authority, NSIC Ltd, NSIC Bhawan, Okhla
Industrial Estate, New Delhi – 110 020

2