Central Information Commission Judgements

Mr. Devendra Kumar vs Prime Minister Office on 22 July, 2011

Central Information Commission
Mr. Devendra Kumar vs Prime Minister Office on 22 July, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                    Decision No. CIC/SM/A/2011/000461/SG/13628
                                                           Appeal No. CIC/SM/A/2011/000461/SG

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Devendra Kumar
Sr Traffic Supdt,(GOI Cell),
O/o The General Manager(S&M)N/I,
Safdarjung Airport, New Delhi 110003

Respondent : CPIO
Prime Minister Office.

South Block, Raisina Hill,
New Delhi- 110001

RTI application filed on : 10/08/2010
PIO replied : 24/08/2010 & 07/10/2010
Transfer to Civil aviation : 26/08/2010
First appeal filed on : 14/09/2010
First Appellate Authority order : not mentioned.
Second Appeal received on : 15/10/2010

Information Sought:

Applicant had filed a grievance to Prime Minister Of India on 23/02/2010 through e-mail &
acknowledgement no: PMO ID No.1/3/2010-PMP1/135376 dated 09/03/20100 was received from the
office. Kindly let me know the status of his grievance..

Reply of PIO:

Resolution of grievances is under the purview of the authority concerned with the specified matters.
Letters received in the Public Wing are forwarded as per the Approved guidelines to the authorities
concerned for taking action as deemed fit. A copy of forwarding letter addressed to the
Ministry/Department concerned is endorsed simultaneously to the petitioner so that further requests for
information/action are addressed to the office concerned. Therefore relevant status of grievance may
be obtained from the Ministry of Civil Aviation, New Delhi.

On 07/10/2010:

Letter of Sh. Devendre Kumar dated 23/02/2010 was forwarded for action as appropriate to the
Secretary, Ministry of Civil Aviation, New Delhi vide PMO ID No. 1/3/2010-PMP-1/135376 dated
09/03/2010 as per prescribed guidelines. Action on the \part of this office has been completed with the
forwarding of the letter.

Grounds of the First Appeal:

No information provided.

Order of the FAA:

Not mentioned.

Ground of the Second Appeal:

Information provided is incomplete.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Devendra Kumar;

Respondent: Absent;

The respondent has provided the information available on the records to the Appellant. The
Appellant expects that the PMO should actually take some action. However, the PIO has discharged
the required duty under Right to Information Act.

Decision:

The Appeal is disposed.

Information available on the record has been provided.

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
22 July 2011
(In any correspondence on this decision, mention the complete decision number.) (SG)