Central Information Commission Judgements

Mr. Shiv Prakash Roy vs Prime Minister Office on 16 June, 2011

Central Information Commission
Mr. Shiv Prakash Roy vs Prime Minister Office on 16 June, 2011
                             CENTRAL INFORMATION COMMISSION
                                 Club Building (Near Post Office)
                               Old JNU Campus, New Delhi - 110067
                                      Tel: +91-11-26161796
                                                         Decision No. CIC/SM/A/2011/000260/SG/12903
                                                                 Appeal No. CIC/SM/A/2011/000260/SG
Relevant Facts

emerging from the Appeal:

Appellant: : Mr. Shiv Prakash Roy
Gali No. 2, Ghobi Ghat, Charitravan,
Buxar, District Buxar,
Bihar.

Respondent:          :                 Ms. Sanjukta Ray
                                       Dy. Secretary & CPIO,
                                       Prime Minister's Office,
                                       South Block, New Delhi.

RTI application:              15/10/2010
PIO reply:                    21/10/2010
First appeal                  01/11/2010
FAA order                     30/11/2010
Second appeal                 20/12/2010

Information sought:
   1-     Name of ministers from 1952 to 2010 who resigned accepting moral responsibility for failure

in major events giving names of ministers/ministry/event. The name of PM should be given a
photocopy of resignation with notings.
2- The names of persons (MPs, leaders of opposition) who demanded the resignation.
3- Names of ministers in the Railways, Defence, Home, Food supply, Iron & Steel and Telecom
Ministries when major scams/events occurred; details of action taken and copy of inquiry
reports.

PIO’s reply:

The PIO informed the appellant that he should seek information from the respective departments.

Grounds for First appeal:

No ground mentioned.

FAA order:

No ground mentioned. Appeal disposed.

Grounds for Second appeal:

No information given on point 3.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Shiv Prakash Roy on video conference from NIC-Buxar Bihar;
Respondent: Mr. K. Salil Kumar, US on behalf of Ms. Sanjukta Ray, Dy. Secretary & CPIO;

The PIO has stated that the information sought by the Appellant is not maintained in the PMO.
Hence no information can be provided. The Appellant states that he believes that information of this
nature should be available with PMO. Since the information is not maintained it cannot provided.
Decision:

The Appeal is disposed.

The information sought is not maintained and hence cannot be provided by the PIO.
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
16 June 2011
(In any correspondence on this decision, mention the complete decision number. (DW))