Central Information Commission Judgements

Mr. Prasad Y N vs President Secretariat on 3 January, 2011

Central Information Commission
Mr. Prasad Y N vs President Secretariat on 3 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2009/000765­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                    3 January 2011


Date of decision                       :                                    3 January 2011



Name of the Appellant                  :    Shri Prasad Y N
                                            273, 2nd Floor, 
                                            House of Sh. Rishi Prakash,
                                            Munirka, New Delhi.


Name of the Public Authority           :    CPIO, President's Secretariat,
                                            Rashtrapati Bhavan,
                                            New Delhi - 110 004.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri J.G. Subramanian, APIO/US was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. In spite of notice, the Appellant was not present. The Respondent was 

present in our chamber and made his submissions.

3. The Appellant had requested the CPIO to inform him about the action 

taken on his appeal dated 28 February 2009 addressed to the President of 

India.   The   CPIO  informed   him   that   his   petition   had   been   forwarded  to   the 

Ministry  of  Law  and  Justice   for  further  necessary  action  and  that   he   might 

CIC/WB/A/2009/000765­SM
contact   that   department.   The   Appellate   Authority   had   also   endorsed   this 

decision of the CPIO. During the hearing, the Respondent submitted that it was 

the general practice in the President’s Secretariat to forward petitions received 

from citizens to various Ministries and Departments for further necessary action 

and   that   Secretariat,   thereafter,   did   not   follow   up   as   a   matter   of   practice. 

Therefore, they did not have any further information in this regard to offer.

4. In view of the above, there is nothing more for the CPIO to offer by way 

of information. If the Appellant is interested, he can approach the CPIO of the 

relevant ministry/department and seek further information on the action taken 

on his petition as forwarded by the President’s Secretariat.

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)
Assistant Registrar

CIC/WB/A/2009/000765­SM