ENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SM/A/2011/000376/SG/11956
Appeal No. CIC/SM/A/2011/000376/SG
Relevant Facts
emerging from the Appeal:
Appellant: : Shri K. Narasimhan
ASI, Citadel Flats, 142
5th Street, Ram Nagar, Velacherry
Chennai--42; Tamil Nadu
Respondent: : Director & CPIO
Prime Minister's Office,
South Block,
New Delhi
RTI application: : 21/04 /2008
PIO reply: : 19/05/2008
First appeal : 13/08 /2008
FAA order : 11/09 /2008
Second appeal : 05/12/2008
Information sought:
The appellant had complained to the Prime Minister that his telephone had been tapped and he and his
family were being video-graphed. He wanted the PM to take action against erring officials and
compensation.
PIO’s reply:
In continuation to this office’s letter of even no. dated 21.4.08 transferring your application dated 21.4.08
to the Chief Secretary, Government of Tami Nadu, it is informed that your letter dated 2.9.08 was
forwarded to the thief Secretary, Government of Tamil Nadu, vide this office’s letter no. 8/3/2007-PMP-
31779451 dated 17.9.07, for action as appropriate.
Grounds for First appeal:
Information not provided and appropriate action not taken.
FAA order:
“It is observed that vide your application dated 21.4.2008, addressed to the Prime Minister, you had
alleged infringement of your fundamental rights and also sought information about action taken on your
earlier letter addressed to Prime Minister, dated
2.9.2007. The CPIO, Prime Minister’s Office vide letter dated 2.5.2008 transferred the application dated
21.4.2008 u/s 6(3) of the Act to the Chief Secretary, Government of Tamil Nadu, Chennai, for appropriate
action, with a copy to you. Subsequently vide letter dated 19.5,2008, CPIO of PMO also informed you
that your application dated 2.9.2007 was forwarded for action as appropriate to the Chief Secretary,
Government of Tamil Nadu, vide this office letter no. 8/3/2007-PMP 3/77945 I dated 17.9.2007. –
After due consideration of the matter in terms of the relevant provisions of the Act, I am of the view that
the action taken by the CPIO of the Prime Minister’s Office as above is in accordance with the prescribed
statutory provisions and he has appropriately dealt with your application.”
Grounds for Second appeal:
PMO should take appropriate action.
Decision:
The Commission has perused the ‘RTI application’ and the papers submitted by the
appellant. The Commission finds that the ‘RTI application’ of the appellant does not seek
any information as defined under Section 2 (f) of the RTI Act. It is a complaint seeking
intervention by the PM. Though no information has been sought, the PIO has however sent
the complaint of the appellant to the Chief Secretary of Tamil Nadu to take appropriate
action.
The Appeal is dismissed.
No information has been sought.
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
11 April 2011
(In any correspondence on this decision, mention the complete decision number.) (SG)