Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000258SM
Right to Information Act2005Under Section (19)
Date of hearing : 17 June 2011
Date of decision : 20 June 2011
Name of the Appellant : Shri Naveen Kumar Peer
KG1/250, MIG, Vikaspuri,
New Delhi.
Name of the Public Authority : CPIO, Prime Minister's Office,
South Block,
New Delhi - 110 101.
The Appellant was not present in spite of notice.
On behalf of the Respondent, the following were present:
(i) Smt. Sanjukta Ray, DS & CPIO,
(ii) Shri Sanjeev Gupta, SO & CAPIO,
(iii) Shri Subhendu Hota, SO & CAPIO
Chief Information Commissioner : Shri Satyananda Mishra
2. In spite of notice, the Appellant did not turn up for the hearing. The
Respondent, however, was present and made her submissions.
3. The Appellant had wanted to know about the action taken on a
representation he had sent to the PM. He was informed that his representation
CIC/WB/A/2010/000258SM
had been transferred to the Railway Board for necessary action. The Appellate
Authority had endorsed the response of the CPIO.
4. We carefully considered the contents of the second appeal. We note that
the CPIO of the PMO had truthfully informed the Appellant about the exact
action which that office had taken on the representation of the Appellant. His
expectation that the PMO should have found out about the action taken by the
Railway Board or should have independently taken action on it is beyond the
scope of the Right to Information (RTI) Act. We cannot comment on the quality
of decisionmaking in the PMO in such matters. If they follow the practice of
forwarding such representations or complaints to line ministries for further
necessary action, that is what the CPIO can inform, nothing more or nothing
less. In this case, the CPIO did so. Thus, there is no further information to be
given.
5. The appeal is disposed off accordingly.
6. Copies of this order be given free of cost to the parties.
(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/2010/000258SM