Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000245SM
Right to Information Act2005Under Section (19)
Date of hearing : 16 June 2011
Date of decision : 16 June 2011
Name of the Appellant : Smt. Rajinder Kaur
W/o. Shri B S Meet, H.No. 03,
Kacha Threeke Road Opp. Ludhiana
Medicity, Threeke, Distt - Ludhiana - 141
001.
Name of the Public Authority : CPIO, Prime Minister's Office,
South Block,
New Delhi - 110 101.
The Appellant was represented by Shri Bachiter Singh Meet.
On behalf of the Respondent, the following were present:
(i) Smt. Sanjukta Ray, CPIO,
(ii) Shri Subhendu Hota, CAPIO
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard this case through video conferencing. The husband of the
Appellant was present in the Ludhiana studio of the NIC while the Respondent
was present in our chamber. We heard their submissions.
3. The Appellant had sought the action taken report on two applications
CIC/WB/A/2010/000245SM
she had sent to the PMO in the past. The CPIO had informed her that one of
those two applications was not found to be registered in the database of the
PMO while in regard to the other application, she was informed that it had been
forwarded to the Chief Secretary of the State of Punjab for further necessary
action.
4. During the hearing, on behalf of the Appellant, it was submitted that the
PMO must find out the missing application and inform about the action taken on
that. On the other hand, the Respondent submitted that they had made
repeated efforts to locate the said application but had not been successful; it
was simply not available. It was clarified that, possibly, the said application was
not actionable as per the parameters followed in the PMO in dealing with
representations and complaints received from citizens and, thus, might have
been weeded out after the completion of the prescribed retention period. It is
possibly for this reason that there is no record about that application in the
PMO.
5. Since the CPIO has made repeated efforts to locate this particular piece
of paper, it would be pointless to direct her to search for it again. The available
information has already been given, namely, that her second application had
been forwarded to the State Government of Punjab. Thus, there is no more
information to be given.
6. The appeal is disposed off accordingly.
7. Copies of this order be given free of cost to the parties.
CIC/WB/A/2010/000245SM
(Satyananda Mishra)
Chief 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.
(Vijay Bhalla)
Deputy Registrar
CIC/WB/A/2010/000245SM