Central Information Commission Judgements

Smt. Rajinder Kaur vs Prime Minister Office on 16 June, 2011

Central Information Commission
Smt. Rajinder Kaur vs Prime Minister Office on 16 June, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000245­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                     :                                   16 June 2011


Date of decision                    :                                   16 June 2011



Name of the Appellant               :   Smt. Rajinder Kaur
                                        W/o. Shri B S Meet, H.No. 03,
                                        Kacha Threeke Road Opp. Ludhiana 
                                        Medicity, Threeke, Distt - Ludhiana - 141 
                                        001.



Name of the Public Authority        :   CPIO, Prime Minister's Office,
                                        South Block,
                                        New Delhi - 110 101.



        The Appellant was represented by Shri Bachiter Singh Meet.

        On behalf of the Respondent, the following were present:­
        (i)     Smt. Sanjukta Ray, CPIO,
        (ii)    Shri Subhendu Hota, CAPIO



Chief Information Commissioner              :     Shri Satyananda Mishra



2. We  heard  this  case  through  video  conferencing. The husband  of  the 

Appellant was present in the Ludhiana studio of the NIC while the Respondent 

was present in our chamber. We heard their submissions.

3. The Appellant had sought the action taken report on two applications 

CIC/WB/A/2010/000245­SM
she had sent to the PMO in the past. The CPIO had informed her that one of 

those two applications was not found to be registered in the database of the 

PMO while in regard to the other application, she was informed that it had been 

forwarded to the Chief Secretary of the State of Punjab for further necessary 

action.

4. During the hearing, on behalf of the Appellant, it was submitted that the 

PMO must find out the missing application and inform about the action taken on 

that.   On   the   other   hand,   the   Respondent   submitted   that   they   had   made 

repeated efforts to locate the said application but had not been successful; it 

was simply not available. It was clarified that, possibly, the said application was 

not   actionable   as   per   the   parameters  followed   in   the   PMO  in   dealing   with 

representations and complaints received from citizens and, thus, might have 

been weeded out after the completion of the prescribed retention period. It is 

possibly for this reason that there is no record about that application in the 

PMO.

5. Since the CPIO has made repeated efforts to locate this particular piece 

of paper, it would be pointless to direct her to search for it again. The available 

information has already been given, namely, that her second application had 

been forwarded to the State Government of Punjab. Thus, there is no more 

information to be given.

6. The appeal is disposed off accordingly.

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

CIC/WB/A/2010/000245­SM
(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/2010/000245­SM