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 25, Cited by 0]

Central Information Commission

Dr. Rohit Jain vs Medical Council Of India on 19 September, 2019

                                       के   ीय सूचना आयोग
                            Central Information Commission
                                  बाबा गंगनाथ माग, मुिनरका
                             Baba Gangnath Marg, Munirka
                               नई द ली, New Delhi - 110067
ि तीय अपील सं या / Second Appeal No.:- CIC/MEDCI/A/2017/604481-BJ
Dr. Rohit Jain
                                                                       ....अपीलकता/Appellant
                                          VERSUS
                                            बनाम
CPIO
Medical Council of India
MCI Building, Pocket - 14
Sector - 8, Phase - 1, Dwarka
New Delhi - 110077
                                                                    ... ितवादीगण /Respondent

Date of Hearing      :              18.09.2019
Date of Decision     :              19.09.2019

Date of RTI application                                                  26.06.2017
CPIO's response                                                          29.06.2017
Date of the First Appeal                                                 29.06.2017
First Appellate Authority's response                                     12.07.2017
Date of diarised receipt of Appeal by the Commission                     Nil

                                         ORDER

FACTS:

The Appellant vide his RTI application sought information regarding the copy of the reply sent by MCI to NABL in reference to the clarification sought by NABL from MCI vide letter dated 08.08.2014 regarding eligibility of candidates holding M.Sc or M.Sc with Ph.D Degree not registered with MCI to sign Medical laboratory Reports and issues related thereto.

The CPIO, vide its letter dated 29.06.2017 requested the Appellant to approach the NABL since the reply had been sent to the NABL. Dissatisfied due to non-receipt of any response from the CPIO, the Appellant approached the FAA. The FAA, vide its order dated 12.07.2017 stated that the RTI application was replied vide letter dated 29.06.2017. HEARING:

Facts emerging during the hearing:
The following were present:
Appellant: Dr. Rohit Jain through VC;
Respondent: Mr. Shikhar Ranjan, Law Officer and Dr. Hans Raj Baweja, Consultant;
Page 1 of 8
The Appellant reiterated the contents of the RTI application and stated that point wise reply was not provided by the Respondent. He referred to the decision of the Hon'ble Supreme Court in the matter of North Gujarat Unit of Association of Self Employed Owners (Paramedical) of Private Pathology Laboratories of Gujarat vs. North Gujarat Pathologists Association and Ors in SLP No. 28529/ 2010 dated 12.12.2017 wherein while disposing all the Special Leave Petitions and other Pending applications, if any, it was held that stand of the MCI that Laboratory report can be countersigned only by a registered medical practitioner with a post graduate qualification is correct. Thus, the Appellant submitted that in the context of the aforementioned decisions of the Apex Court, the Respondent should have clearly answered his queries. In its reply, the Respondent submitted that all the issues raised by the Appellant in the RTI application were answered in the letter dated 03.04.2019 sent by the Secretary General, Board of Governors in supersession of Medical Council of India to the Hony. Secretary, the Association of Medical Biochemists of India, Bangalore, which was also uploaded on their website. While referring to the contents of the aforementioned letter dated 03.04.2019, the Respondent submitted that the decision of the Apex Court dated 12.12.2017 that only Pathologists registered with the State Medical Councils can sign Laboratory Reports has to be understood in the background of the matters being considered for adjudication. The issue before the Apex Court which was restricted to Pathologists was to be seen in a holistic manner in order to ascertain its true meaning which being that any person possessing inadequate knowledge/ qualification should not independently conduct and/ or sign the Laboratory Reports. Therefore, any person who is a Registered Medical Practitioner having the requisite Postgraduate Medical Qualification in Pathology, Microbiology, Biochemistry may sign/ counter sign Laboratory Reports only in the their respective field of specialization/ subject i.e., a Pathologist shall sign/ countersign a Pathological Report, a Microbiologist shall sign/ countersign a Microbiological Report and so on.
Furthermore, it was submitted that in order to dispel any ambiguity, the Ministry of Health and Family Welfare had on 21.05.2018 notified an amendment to the Clinical Establishment Rules, 2012 (CEA Rules) by virtue of which Rule 8A was included in the CEA Rules. The amendment clearly lists the type of laboratories, their scope of services and the qualification of the authorized signatories for each type of laboratory. Further, it clearly distinguishes between an "authorized signatory" who is essentially responsible for the authenticity of laboratory test report and the essential qualifications of the individuals wherever interpretation of the lab results or opinion thereon is required. Thus for the interpretation of the lab results or opinion, in a basic composite type of laboratory it has to be a registered Medical Practitioner with an MBBS qualification; for medium and advanced type of laboratories, the authorized signatory should have Doctor of Medicine (MD) or Diploma of National Board (DNB) in Pathology or Biochemistry or Medical Microbiology or Laboratory Medicine or Diploma in Clinical Pathology or Bachelor of Medicine and Bachelor of Surgery (MBBS) with Doctor of Philosophy (Ph.D) in any of the subjects mentioned above. Hence, the position regarding medical qualifications of authorized signatory constitutes part of the statutory rules (i.e. Rules laid down by the Ministry of Health and Family Welfare under the Clinical Establishment Rules, 2012) notified by the Government of India and was the law of land to be followed by all concerned. During the hearing, the Respondent also clarified that the issue of authorized signatory for the purpose of signing a medical laboratory report is an ongoing disputed matter contested before various High Courts in the Country and providing any clarification to the information seeker beyond the available information may not be justified at this stage.
As regards the information sought in point no. 01 of the RTI application, the Respondent submitted that since several correspondences were made with NABL in the matter, the Appellant Page 2 of 8 could inspect the records on a mutually convenient date and time. The Appellant in turn submitted that he desired copy of documents on payment of requisite fees and not inspection of records as offered by the Respondent.
The Commission referred to the definition of information u/s 2(f) of the RTI Act, 2005 which is reproduced below:
"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, papers, samples, models, data material held in any electronic form and information relating to any private body which can be accessed by a public authority under any other law for the time being in force."
Furthermore, a reference can also be made to the relevant extract of Section 2 (j) of the RTI Act, 2005 which reads as under:
"(j) right to information" means the right to information accessible under this Act which is held by or under the control of any public authority and includes ........"

In this context a reference was made to the Hon'ble Supreme Court decision in 2011 (8) SCC 497 (CBSE Vs. Aditya Bandopadhyay), wherein it was held as under:

35..... "It is also not required to provide 'advice' or 'opinion' to an applicant, nor required to obtain and furnish any 'opinion' or 'advice' to an applicant. The reference to 'opinion' or 'advice' in the definition of 'information' in section 2(f) of the Act, only refers to such material available in the records of the public authority. Many public authorities have, as a public relation exercise, provide advice, guidance and opinion to the citizens. But that is purely voluntary and should not be confused with any obligation under the RTI Act."

Furthermore, the Hon'ble Supreme Court of India in Khanapuram Gandaiah Vs. Administrative Officer and Ors. Special Leave Petition (Civil) No.34868 OF 2009 (Decided on January 4, 2010) had held as under:

6. "....Under the RTI Act "information" is defined under Section 2(f) which provides:
"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, papers, samples, models, data material held in any electronic form and information relating to any private body which can be accessed by a public authority under any other law for the time being in force."

This definition shows that an applicant under Section 6 of the RTI Act can get any information which is already in existence and accessible to the public authority under law. Of course, under the RTI Act an applicant is entitled to get copy of the opinions, advices, circulars, orders, etc., but he cannot ask for any information as to why such opinions, advices, circulars, orders, etc. have been passed."

7. "....the Public Information Officer is not supposed to have any material which is not before him; or any information he could have obtained under law. Under Section 6 of the RTI Act, an applicant is entitled to get only such information which can be accessed Page 3 of 8 by the "public authority" under any other law for the time being in force. The answers sought by the petitioner in the application could not have been with the public authority nor could he have had access to this information and Respondent No. 4 was not obliged to give any reasons as to why he had taken such a decision in the matter which was before him."

The Commission however observed that a detailed and exhaustive FAQ Section may be developed and uploaded on the website of the Public Authority to answer such queries in the most efficacious manner as per the records available with the Public Authority for the ease and convenience of the concerned stakeholders. In this context, the Commission observed that a voluntary disclosure of all information that ought to be displayed in the public domain should be the rule and members of public who having to seek information should be an exception. An open government, which is the cherished objective of the RTI Act, can be realised only if all public offices comply with proactive disclosure norms. Section 4(2) of the RTI Act mandates every public authority to provide as much information suo-motu to the public at regular intervals through various means of communications, including the Internet, so that the public need not resort to the use of RTI Act.

The Hon'ble Supreme Court of India in the matter of CBSE and Anr. Vs. Aditya Bandopadhyay and Ors 2011 (8) SCC 497 held as under:

"37. The right to information is a cherished right. Information and right to information are intended to be formidable tools in the hands of responsible citizens to fight corruption and to bring in transparency and accountability. The provisions of RTI Act should be enforced strictly and all efforts should be made to bring to light the necessary information under Clause (b) of Section 4(1) of the Act which relates to securing transparency and accountability in the working of public authorities and in discouraging corruption."

The Commission also observes the Hon'ble Delhi High Court ruling in WP (C) 12714/2009 Delhi Development Authority v. Central Information Commission and Another (delivered on:

21.05.2010), wherein it was held as under:
"16.It also provides that the information should be easily accessible and to the extent possible should be in electronic format with the Central Public Information Officer or the State Public Information Officer, as the case may be. The word disseminate has also been defined in the explanation to mean - making the information known or communicating the information to the public through notice boards, newspapers, public announcements, media broadcasts, the internet, etc. It is, therefore, clear from a plain reading of Section 4 of the RTI Act that the information, which a public authority is obliged to publish under the said section should be made available to the public and specifically through the internet. There is no denying that the petitioner is duty bound by virtue of the provisions of Section 4 of the RTI Act to publish the information indicated in Section 4(1)(b) and 4(1)(c) on its website so that the public have minimum resort to the use of the RTI Act to obtain the information."

Furthermore, High Court of Delhi in the decision of General Manager Finance Air India Ltd & Anr v. Virender Singh, LPA No. 205/2012, Decided On: 16.07.2012 had held as under:

"8. The RTI Act, as per its preamble was enacted to enable the citizens to secure access to information under the control of public authorities, in order to promote transparency and accountability in the working of every public authority. An informed citizenry and transparency of information have been spelled out as vital to democracy and to contain Page 4 of 8 corruption and to hold Governments and their instrumentalities accountable to the governed. The said legislation is undoubtedly one of the most significant enactments of independent India and a landmark in governance. The spirit of the legislation is further evident from various provisions thereof which require public authorities to:

A. Publish inter alia:
i) the procedure followed in the decision making process;
ii) the norms for the discharge of its functions;
iii) rules, regulations, instructions manuals and records used by its employees in discharging of its functions;
iv) the manner and execution of subsidy programmes including the amounts allocated and the details of beneficiaries of such programmes;
v) the particulars of recipients of concessions, permits or authorizations granted. [see Section 4(1) (b), (iii), (iv), (v); (xii) & (xiii)].

B. Suo moto provide to the public at regular intervals as much information as possible [see Section 4(2)]."

The Commission also observed that the broader issue emanating from the RTI application pertained to the determination of authorized signatories for medical lab reports, which concerns the public at large since it was a pertinent information to determine if competent medical professionals were signing the reports or not. In this context, the Commission observed that the Hon'ble Supreme Court in the matter of Bihar Public Service Commission v. Saiyed Hussain Abbas Rizwi: (2012) 13 SCC 61 while explaining the term "Public Interest" held:

"22. The expression "public interest" has to be understood in its true connotation so as to give complete meaning to the relevant provisions of the Act. The expression "public interest" must be viewed in its strict sense with all its exceptions so as to justify denial of a statutory exemption in terms of the Act. In its common parlance, the expression "public interest", like "public purpose", is not capable of any precise definition. It does not have a rigid meaning, is elastic and takes its colour from the statute in which it occurs, the concept varying with time and state of society and its needs (State of Bihar v. Kameshwar Singh([AIR 1952 SC 252]). It also means the general welfare of the public that warrants recognition and protection; something in which the public as a whole has a stake [Black's Law Dictionary (8th Edn.)]."

The Hon'ble Supreme Court in the matter of Ashok Kumar Pandey vs The State Of West Bengal (decided on 18 November, 2003Writ Petition (crl.) 199 of 2003) had made reference to the following texts for defining the meaning of "public interest', which is stated as under:

"Strouds Judicial Dictionary, Volume 4 (IV Edition),'Public Interest' is defined thus:
"Public Interest (1) a matter of public or general interest does not mean that which is interesting as gratifying curiosity or a love of information or amusement but that in which a class of the community have a pecuniary interest, or some interest by which their legal rights or liabilities are affected."

In Black's Law Dictionary (Sixth Edition), "public interest" is defined as follows :

Page 5 of 8
Public Interest something in which the public, or some interest by which their legal rights or liabilities are affected. It does not mean anything the particular localities, which may be affected by the matters in question. Interest shared by national government...."
In Mardia Chemical Limited v. Union of India (2004) 4 SCC 311, the Hon'ble Supreme Court of India while considering the validity of SARFAESI Act and recovery of non-performing assets by banks and financial institutions in India, recognised the significance of Public Interest and had held as under :
".............Public interest has always been considered to be above the private interest. Interest of an individual may, to some extent, be affected but it cannot have the potential of taking over the public interest having an impact in the socio-economic drive of the country..........."

The Commission also observed that the framework of the RTI Act, 2005 restricts the jurisdiction of the Commission to provide a ruling on the issues pertaining to access/ right to information and to venture into the merits of a case or redressal of grievance. The Commission in a plethora of decisions including Shri Vikram Singh v. Delhi Police, North East District, CIC/SS/A/2011/001615 dated 17.02.2012 Sh. Triveni Prasad Bahuguna vs. LIC of India, Lucknow CIC/DS/A/2012/000906 dated 06.09.2012, Mr. H. K. Bansal vs. CPIO & GM (OP), MTNL CIC/LS/A/2011/000982/BS/1786 dated 29.01.2013 had held that RTI Act was not the proper law for redressal of grievances/disputes.

The Hon'ble Supreme Court of India in the matter of Union of India v. Namit Sharma in REVIEW PETITION [C] No.2309 OF 2012 IN Writ Petition [C] No.210 OF 2012 with State of Rajasthan and Anr. vs. Namit Sharma Review Petition [C] No.2675 OF 2012 In Writ Petition [C] No.210 OF 2012 had held as under:

"While deciding whether a citizen should or should not get a particular information "which is held by or under the control of any public authority", the Information Commission does not decide a dispute between two or more parties concerning their legal rights other than their right to get information in possession of a public authority. This function obviously is not a judicial function, but an administrative function conferred by the Act on the Information Commissions."

Furthermore, the High Court of Delhi in the matter of Hansi Rawat and Anr. vs. Punjab National Bank and Ors. LPA No.785/2012 dated 11.01.2013 held as under:

"6. The proceedings under the RTI Act do not entail detailed adjudication of the said aspects. The dispute relating to dismissal of the appellant No.2 LPA No.785/2012 from the employment of the respondent Bank is admittedly pending consideration before the appropriate forum. The purport of the RTI Act is to enable the appellants to effectively pursue the said dispute. The question, as to what inference if any is to be drawn from the response of the PIO of the respondent Bank to the RTI application of the appellants, is to be drawn in the said proceedings and as aforesaid the proceedings under the RTI Act cannot be converted into proceedings for adjudication of disputes as to the correctness of the information furnished."

Moreover, in a recent decision in Govt. of NCT vs. Rajendra Prasad WP (C) 10676/2016 dated 30.11.2017, the Hon'ble High Court of Delhi had held as under:

Page 6 of 8
6. The CIC has been constituted under Section 12 of the Act and the powers of CIC are delineated under the Act. The CIC being a statutory body has to act strictly within the confines of the Act and is neither required to nor has the jurisdiction to examine any other controversy or disputes.
7. In the present case, it is apparent that CIC had decided issues which were plainly outside the scope of the jurisdiction of CIC under the Act. The limited scope of examination by the CIC was: (i) whether the information sought for by the respondent was provided to him; (ii) if the same was denied, whether such denial was justified; (iii) whether any punitive action was required to be taken against the concerned PIO; and (iv) whether any directions under Section 19(8) were warranted. In addition, the CIC also exercises powers under Section 18 of the Act and also performs certain other functions as expressly provided under various provisions of the Act including Section 25 of the Act. It is plainly not within the jurisdiction of the CIC to examine the dispute as to whether respondent no.2 was entitled to and was allotted a plot of land under the 20-Point Programme.

A similar view delineating the scope of the Commission's jurisdiction was also taken by the Hon'ble High Court of Delhi in Sher Singh Rawat vs. Chief Information Commissioner and Ors., W.P. (C) 5220/2017 and CM No. 22184/2017 dated 29.08.2017 and in the matter of Shobha Vijender vs. Chief Information Commissioner W.P. (C) No. 8289/2016 and CM 34297/2016 dated 29.11.2017.

DECISION:

Keeping in view the facts of the case and the submissions made by both the parties, the Commission instructs the Respondent to provide information on point no. 01 of the RTI application (regarding replies sent by the MCI to the NABL) within a period of 30 days from the date of receipt of this order subsequent to the receipt of the fee from the Appellant in accordance with the provisions of the RTI Rules, 2012, as agreed. Moreover, as elaborated in the aforementioned paragraphs, the Respondent Public Authority is also advised to develop / update their website to answer such queries as raised in the instant RTI application in the FAQ Section with appropriate clarifications / interpretations, if any, for the ease and convenience of the citizens at large.
The Appeal stands disposed accordingly.

                                                                   (Bimal Julka) (िबमल जु का)
                                                     (Information Commissioner) (सूचना आयु )
Authenticated true copy
(अ भ मा णत स या पत          त)



(K.L. Das) (के .एल.दास)
(Dy. Registrar) (उप-पंजीयक)
011-26182598/ [email protected]
 दनांक / Date: 19.09.2019


                                                                                        Page 7 of 8
 Copy to:-

1. The Secretary, Ministry of Health and Family Welfare, 'A' Wing, Nirman Bhawan, New Delhi - 110011.
2. The Secretary General, Medical Council of India, Pocket - 14, Sector - 8, Dwarka, Phase - 1, New Delhi - 110077 Page 8 of 8