CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/002336/15832
Appeal No. CIC/SG/A/2011/002336
Relevant facts emerging from the Appeal:
Appellant : Ms. Prabhod Kumari
House No. 1122, Sector-7
Bhadurgarh Haryana
Respondent : Mr. G. B. Raju
Public Information officer & Administrative Officer
Lala Ramswarup Tuberculosis Hospital,
Sri Aurbindo Marg,
Mehrauli, New Delhi-110030
RTI Application filed on : 16-03-2011
PIO replied on : 15-04-2011
First appeal filed on : 28-04-2011
First Appellate Authority order of : Not mentioned.
Sl. Information sought Reply of PIO
1. Provide copy of treatment of death of Mr. Mahesh? Copy enclosed.
2. Name the dept members? Dr. R K Deewan
3. Provide copies of those documents consisting terms under which It was administration
employees are put under probation. decision.
4. Provide copy according to which constable Nandlal put under Probation. Copy enclosed.
Grounds for the First Appeal:
The CPIO did not give complete and true information.
Order of the First Appellate Authority (FAA):
No order.
Ground of the Second Appeal:
PIO had not given complete and true information.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Ms. Prabodh Kumari;
Respondent : Mr. G. B. Raju, PIO & Administrative Officer and Dr. R. K. Dewan, CAO;
The information available on the record has been provided to the Appellant. The Appellant
believes that the information shows that the action of the Public Authority was without any basis in rules
and laws. This is not a matter in which this Commission has any jurisdiction.
Page 1 of 2
Decision:
The Appeal is disposed.
The information available on the records has been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
22 November 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)
Page 2 of 2