Central Information Commission Judgements

Shri Vikas Kuthiala vs Ccim on 9 December, 2009

Central Information Commission
Shri Vikas Kuthiala vs Ccim on 9 December, 2009
                 Central Information Commission
                                                                   CIC/AD/C/2009/000814
                                                                   Dated December 9, 2009


Name of the Applicant                       :   Shri Vikas Kuthiala

Name of the Public Authority                :   CCIM


Background

1. The Applicant filed an RTI application dt.24.2.09 with the PIO, CCIM. He requested for
the detailed report of the inspection carried out at the Babe Ke Ayurvedic Medical
College & Hospital and for recommendations of CCIM. On not receiving any reply, he
sent a reminder to the PIO on 18.4.09. On still not receiving any reply, he filed a
complaint dt.13.7.09 before CIC. The CIC vide its notice dt.29.10.09 directed the PIO
to provide the information by 30.11.09 and to show cause in writing for the delay in
furnishing information, by 4.12.09.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for December 9, 2009.

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

4. The Complainant was present during the hearing.

Decision

5. Shri Sube Singh, PIO responded to the show cause notice on 12.11.09 stating that
complete information was provided on 26.3.09 and that it was also sent once again to
the Complainant after receipt of CIC’s notice. The Complainant while admitting that
he has received the information, complained that he has yet to receive the letter
No.F.No.4-71/2008-Ayu(71)/7196 dt.13.8.08.

6 After hearing both sides, the Commission while holding that almost all the
information sought has been provided on time, drops the penalty proceedings against
the PIO and directs the PIO to provide a certified copy of letter dt.13.8.08 to the
Complainant by 30.12.09. In the event, the letter is not available, the PIO is directed
to provide an affidavit giving reasons for its non-availability.

7. The Complainant is directed to submit a compliance report to the Commission by
6.1.10.

8. The complaint is accordingly disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Vikas Kuthiala
Advocate
#105, Sector-27A
Chandigarh 160 019

2. Shri Sube Singh
PIO
Central Council of Indian Medicine
61-65, Institutional Area
Janakpuri
New Delhi 110 058

3. Officer incharge, NIC

4. Press E Group, CIC