Central Information Commission Judgements

Mr. Naveen Kumar Peer vs Prime Minister Office on 20 June, 2011

Central Information Commission
Mr. Naveen Kumar Peer vs Prime Minister Office on 20 June, 2011
                   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