Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Central Information Commission

Mrzahir Hussain vs Department Of Health & Family Welfare on 10 May, 2016

                              CENTRAL INFORMATION COMMISSION
                                 August Kranti Bhawan, Bhikaji Cama Place,
                                               New Delhi­110066


                                                                        F. No.CIC/YA/A/2015/001139
                                                                                CIC/YA/C/2015/900186
                                                                                CIC/YA/C/2015/000215
                                                                                CIC/YA/C/2015/900205
                                                                                CIC/YA/C/2015/000255
                                                                                CIC/YA/C/2015/900227
                                                                                CIC/YA/C/2016/000055



Date of Hearing                                        10.05.2016

Date of Decision                                  :    10.05.2016



Appellant/Complainant                             :      Shri S.Zahir Hussain

                                                       Coimbatore

                                                        



Respondent                                        :     Ministry of Health & Family Welfare

Through: Shri R.S.Negi   Information Commissioner : Shri Yashovardhan Azad   Since   both   the   parties   are  same  in   the   above  mentioned   appeal/complaints,   these   are  clubbed together for hearing and disposal to avoid multiplicity of the proceedings. 

 

CIC/YA/A/2015/001139 CIC/YA/C/2015/900186 CIC/YA/C/2015/000225 Vide RTI above applications dated 06/01/2016 the appellant sought to know the following  information:

1. Whether the visit of MOHFW officials to the prospective tobacco testing labs finished  till date or not? 
2. The main features pointed out at the report of above officials particularly building  infrastructure.
Having not received any response from the CPIO, the appellant filed an appeal 

02.03.2015. The FAA did not hear the case.

The  respondent states that RTI application dated 06.01.2015 was received directly in the  Tobacco Control Division of Ministry on 12.01.2015 along with  the postal order and the  same was sent to RTI Cell on 19.01.2015 for depositing in the Govt. account. Since the  said RTI application was not received back by the Tobacco Control Division, the reply  could   not   be   furnished   to   the   appellant.   The   RTI   appeal   dated   02.03.2015   also   not  received   in   Tobacco   Control   Division.   He   further   states   that   Directorate   General   of  Health Services under Ministry of Health & Welfare is the nodal agency for setting up of  Tobacco Testing Laboratories and this  is still under process. A letter to this effect has  already been sent to the appellant for his information. 

CIC/YA/C/2015/900205 The complainant  vide RTI application dated 02.01.2015 sought a copy of record which  contains the proposal for amendments to COPTA, 2003. Not having received any response from  public authority, the complainant filed an appeal on 27.02.2015. The FAA did not hear the case.  The  respondent states that RTI application dated 02.01.2015 was received directly in the Tobacco  Control Division of Ministry on 12.01.2015 along with  the postal order and the same was sent to  RTI Cell on 19.01.2015 for depositing in the Govt. account. Since the said RTI application did  not come back to Tobacco Control Division, the reply could not be furnished to the appellant.  The RTI appeal dated 27.022015 was also not received in Tobacco Control Division. A copy of  draft amendment bill, 2014 containing the proposed amendments to COPTA, 2003 has already  been sent to the complainant  on 03.05.2016 . He further states that this draft Amendment Bill,  2014 has been put in the public domain for seeking public opinion. 

CIC/YA/C/2015/000255 CIC/YA/C/2015/900227 The complainant  vide RTI application dated 03.12.2014 sought a  copy of record which  contains the approval by competent authority for the National Tobacco Control programme under  12th Five Year Plan.  CPIO vide letter dated 21.04.2014 provided a copy of the said report to the  appellant.  

The  respondent   states  that  two  similar  complaints   have  been filed in this  regard for  seeking   a  copy   of   record   containing   approval   by  competent   authority   for   National   Tobacco  control Programme under 12th Five Year Plan which have already been provided to the appellant,  albeit with delay on 21.04.2015. He further states that they have not received first appeal in the  Ministry. 

CIC/YA/C/2016/000055 Vide   RTI   application   dated     16.09.2015  the   complainant   sought   information   with   regard   to  Section 11 of COPTA, 2003 and Tobacco Testing Laboratories. 

  In this regard the respondent states that this RTI application could not be attended to earlier  inadvertently. He further states that   Section 11 of COTPA i.e. Cigarettes and other Tobacco  Products   Act,   2003:   states   that  "for   purposes   of  testing   the  Nicotine   and   Tar   contents   in   cigarettes and any other tobacco product, the Central Government shall by notification in the   official gazette grant recognition to such Testing Laboratory as that Government may deem   necessary.   He   also   states   that   Directorate  General   of   Health   Services   in  the   Ministry  of   Health   and   Family   Welfare   is   the   nodal   agency   for   setting   up   of   these   Tobacco   Testing   Laboratories and the matter is still under process. These Tobacco Testing Laboratories are not   yet made operational and hence the Ministry is not in a position to implement Section 11 of   COTPA, 2003. 

The respondent also states that the complainant is an habitual RTI seeker   and has filed a  number of RTI applications on the same issue.  

Decision:

After hearing parties and perusal of record, the Commission the finds that information with  regard to the above mentioned appeal/complaints have already been provided albeit with delay.  The respondents have rendered unconditional apology with regard to the delay. The Commission  cautions the  CPIOs concerned to be careful in future while dealing with RTI applications. No  further action is called for. 
The appeal/complaints are disposed of accordingly.
 
    (Yashovardhan Azad) 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.
(R.P.Grover) Designated Officer Copy to:­