Central Information Commission Judgements

Mr. Robert Jacob vs Consumer Affairs, Food And Civil … on 20 May, 2010

Central Information Commission
Mr. Robert Jacob vs Consumer Affairs, Food And Civil … on 20 May, 2010
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                   Decision No.CIC/SG/A/2010/000668/7807
                                                         Appeal No. CIC/SG/A/2010/000668

Appellant                                  :      Mr. Robert Jacob
                                                  S/o Mr. Saloman Jacob
                                                  E-44/C-92, New Seema Puri,
                                                  Delhi-110095.

Respondent                                 :      Mr. D. K. Agrawal
                                                  APIO & FSO
                                                  Food Supplies and Consumer Affairs,
                                                  GNCTD, District North East,
                                                  Weavers Complex, Nand Nagri,
                                                  Delhi-93.

RTI application filed on                   :      25/11/2009
PIO replied                                :      22/12/2009
First Appeal filed on                      :      30/12/2009
First Appellate Authority order            :      28/01/2010
Second Appeal Received on                  :      10/03/2010

Information sought:
Appellant sought following information regarding amendment of residential address in BPL
ration card:
    1. Reason mistake i.e. Name, Address and Age in the form even when the form was filled
        correctly.
    2. Name, address of the persons to whom Ration Card had been issued on Appellant's E-
        44/C-92.
    3. Reasons for not submitting corrected form by the FSC office even after repeated visits.

PIO's Reply:
   1.    Making of cards is done by the Company and their staffs.
   2.&3 Appellant is asked to submit card form, then after error would be removed.

Grounds for First Appeal:
Unsatisfactory information.

Order of the First Appellate Authority:
"The respondent states that the amendment has been made and he may collect the BPL ration
card on any working day during the office hours from the circle office."

Grounds for Second Appeal:
Information sought was not provided.
 Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Robert Jacob;

Respondent: Mr. D. K. Agrawal, APIO & FSO;

The appellant points out that he has been trying to highlight the issue of one Mrs. Mobina
Bibi w/o Mr. Shekh Zubed who has been shown as a residence in his house in the electoral roll.
He believes that her ration would also be showing his house in her card. The PIO is directed to
enquire into it and inform the appellant whether Mrs. Mobina Bibi has been issued a ration card
at the same address as the appellant.

Decision:

The appeal is allowed.

The PIO is directed to give the information whether Mrs. Mobina Bibi has
been issued ration card at the same address as the appellant before 05 June 2010.
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
20 May 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj