Central Information Commission, New Delhi
File No.CIC/WB/A/2008/00062SM
Right to Information Act2005Under Section (19)
Date of hearing : 18 April 2011
Date of decision : 18 April 2011
Name of the Appellant : Smt. Somvati
W/o. Shri D N Parmar,
Inspector, R/o. 59/3N/4B,
Sona Nagar, Kheria Mod,
Agra, U.P.
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. The Appellant was present in the Agra studio of the NIC along with her
husband. The Respondents were present in our chamber. We heard their
submissions.
CIC/WB/A/2008/000062SM
3. The Appellant had wanted to know the action taken on a representation
she had sent to the Prime Minister’s office. The CPIO of the Prime Minister’s
office had informed her that the representation had been forwarded to the
Finance Ministry for further necessary action.
4. During the hearing, the Appellant and her husband both submitted that
the authorities in the Customs Department had been harassing him out of spite
because he had complained against the misdeeds of his superiors. They
wanted the Prime Minister to intervene in the matter and to give him justice. On
the other hand, the Respondent submitted that they had no information in this
matter other than the fact that the original representation had been forwarded to
the Finance Ministry for further necessary action. As per the practice followed in
the PMO, it was submitted that no further followup action was taken up at their
level. Thus, as far as they were concerned, the only information they could give
was about the action they have taken in the matter, namely, forwarding the
representation to the Finance Ministry.
5. We would like to advise the Appellant to approach, if she so desires, the
CPIO in the Finance Ministry to know more about any action that Ministry might
have taken on her representation. As far as the present case is concerned,
there is nothing more the CPIO of the Prime Minister’s office can offer. The
appeal is disposed of accordingly.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
CIC/WB/A/2008/000062SM
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/2008/000062SM