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 2, Cited by 2]

Central Information Commission

Ms.Subhadra vs Government Of Nct Of Delhi on 19 July, 2010

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

                                                                  Decision No. CIC/SG/A/2010/001490/8599
                                                                         Appeal No. CIC/SG/A/2010/001490

Relevant Facts emerging from the Appeal

Appellant                                    :      Ms. Subhadra
                                                    B-32, G.F., LIG Flats,
                                                    GTB Enclave, New Delhi-93.

Respondent                                   :      Dr. Sumant Sinha

Public Information Officer & Senior Orthopedic Surgeon O/o Dy. Medical Superintendent Government of N.C.T. of Delhi 9, Metcalf Road, Sushruta Trauma Centre, New Delhi-54.

RTI Filed on                                 :      30/12/2009
PIO replied                                  :      30/01/2010
First appeal filed on                        :      02/02/2010
First Appellate Authority Ordered on         :      30/03/2010
Second Appeal received on                    :      31/05/2010

 S.No.                            Information Sought                               Reply of the PIO

1. Whether the Appellant's name was included in the license issued by the Yes. Drug Controller for running a Blood Bank.

2. If yes, then whether the Appellant is considered an important and Information sought is not integral part of the same. covered under Section 2(f) of the RTI, Act.

3. If yes, then whether it was considered important to provide the As above. Appellant with an official mobile phone connection under the CUG Scheme.

4. If not, then whether the Appellant should withdraw his name from the As above. Blood Bank license.

5. If yes, then the reasons why the Appellant was not provided with a As above. CUG connection.

6. The period for which the Appellant would have to use his own hard As above. earned money to pay the mobile bills which were used for official purposes.

Grounds for the First Appeal:

Unsatisfactory information had been provided by the PIO. First Appellate Authority (FAA) order:
Disposed the appeal filed by appellant upheld the decision of the PIO.
Grounds for the Second Appeal:
Incomplete information was provided.
Relevant Facts emerging during Hearing: The following were present Appellant : Absent;
Respondent : Dr. Sumant Sinha, Public Information Officer & Senior Orthopedic Surgeon;
The PIO has provided the complete information and has properly stated that the other points mentioned by the appellant do not constitute information as defined under Section 2(f) of the RTI Act.
Decision:
The Appeal is dismissed.
What is sought is not information as defined under Section 2(f) 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 19 July 2010 (In any correspondence on this decision, mention the complete decision number.)(ND)