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 3, Cited by 0]

Central Information Commission

Mr.Vinond Kumar vs Government Of Nct Of Delhi on 31 December, 2010

                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                               Decision No. CIC/SG/A/2010/003211/10730
                                                                       Appeal No. CIC/SG/A/2010/003211
Relevant Facts emerging from the Appeal

Appellant                            :       Mr. Vinod Kumar,
                                             R/o House No. 32,
                                             Paan Udyan, Narela
                                             New Delhi-110040

Respondent                           :       Dr. Kulen Dass

Public Information Officer & Dy. Medical Superintendent, Maharshi Balmiki Hospital, Government of NCT of Delhi, Pooth Khurd, New Delhi -39 RTI application filed on : 08/09/2010 PIO replied : 05/10/2010 First appeal filed on : 21/10/2010 First Appellate Authority order : 04/11/2010 Second Appeal received on : 18/11/2010 Information Sought:

The appellant sought information regarding the child of Nazakat Ali who was admitted in Maharshi Balmiki Hospital in a very crucial condition. The appellant sought for the statements of Nazakat Ali and MLC of the child. Also the appellant requested for the name and address of FAA and a certified copy of this application.
Reply of PIO:
PIO responded to the application that the information cannot be provided under Sec. 8(1)(j) of RTI Act. The name and address was Medical superintendent, Maharshi Balmiki Hospital. The certified copy of the application was enclosed in the reply.
First Appeal:
Incomplete information provided by PIO.
Order of the FAA:
Appeal was disposed stating that the information provided was sufficient.
Ground of the Second Appeal:
Incomplete information given by PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Vinod Kumar;
Respondent : Dr. Jintendra Kumar, SMO on behalf of Dr. Kulen Dass, PIO & Dy. Medical Superintendent;
The Appellant has sought the medical record available in the hospital of the child Mr. Nazakat Ali. The PIO has refused to give this information. The Commission agrees with the contention of the PIO that information about the medical record of a person is held in the fiduciary relationship by a Hospital. Hence this information should not be disclosed since it is covered by Section 8(1)(e) of the RTI Act. This information can be disclosed only if the larger public interest is established. Decision:
The Appeal is dismissed The information sought is covered by Section 8(1)(e) of the RTI Act. 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 31 December 2010 (In any correspondence on this decision, mention the complete decision number.) (PBR)