Central Information Commission Judgements

Mr. K Tholasiram vs Prime Minister Office on 15 April, 2011

Central Information Commission
Mr. K Tholasiram vs Prime Minister Office on 15 April, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2009/001001­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                   15 April 2011


Date of decision                     :                                   15 April 2011



Name of the Appellant                :   Shri K Tholasiram
                                         Retd. District Education Officer,
                                         28, Cholan Salai, Thiruchirappalli 620 021.


Name of the Public Authority         :   CPIO, Prime Minister's Office,
                                         South Block,
                                         New Delhi.



        The Appellant was present in person.

        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. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Trichy studio of the NIC while the Respondent was present in our 

chamber. We heard their submissions.

3. The Appellant had wanted to know why he was not provided any relief 

from the Prime Minister’s relief fund. The CPIO had clarified the basis on which 

CIC/WB/A/2009/001001­SM
relief was provided from the PM’s relief fund. It appears that the Appellant had 

come to the CIC earlier in second appeal in the very same matter and that the 

CIC had decided his second appeal (CIC/WB/A/2008/01284) in its order dated 

18 January 2010 by upholding the decision of the CPIO.

4. During the hearing, the Appellant insisted that he should be provided 

some   relief   just   as   some   others   had   been   provided   on   the   basis   of 

recommendations  made  by  some  central  minister.  The  Respondent  clarified 

that the grant of relief was in the domain of the discretionary decision­making 

powers  of  the  competent  authority especially  in the  background  that a  very 

large number of citizens sought relief from this fund while only a few could be 

provided any such relief due to the paucity of funds. Therefore, she explained 

that it was not possible to give any particular reason why the Appellant had not 

been provided any relief and, in any case, there is no record in existence to 

show why the Appellant had not been provided any relief by the authorities.

5. Under the Right to Information (RTI) Act, the CPIO is obliged to disclose 

any information which exists; she cannot be compelled to generate information 

or   to   offer   imaginary   reasons   in   support   of   any   decision   taken   by   the 

government. We find nothing wrong in the reply of the CPIO.

6. The appeal is disposed of accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)

CIC/WB/A/2009/001001­SM
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/2009/001001­SM