Central Information Commission Judgements

Mr. Manish Chand vs Department Of Food & Supply on 23 October, 2008

Central Information Commission
Mr. Manish Chand vs Department Of Food & Supply on 23 October, 2008
          CENTRAL INFORMATION COMMISSION
                                                                     Appeal No.2959/ICPB/2008
                                                                        F. No. PBA/2008/00519
                                                                              October 23, 2008

             In the matter of Right to Information Act, 2005 - Section 19
                              [Hearing on 14.10.2008 at 4.00 p.m.]


Appellant:          Mr. Manish Chand

Public authority:   Department of Food & Supply
                    Mr. Vijay Khanna, Asst. Commissioner & CPIO

Parties Present:    For Respondent:
                    Mr. Vijay Khanna, Asst. Commissioner
                    Mr. Kuldip Chand, FSO

                    Manish Chand-Appellant

FACTS

:

The appellant has sought information under RTI Act by his letter dated
12.10.2007 addressed to PIO-cum-Assistant Commissioner, FSO requesting
information pertaining to renewal of BPL Card. The PIO has provided reply vide
letter dated 7.11.2007 informing him the actual position in respect of issuing BPL
Card. Aggrieved with the said decision, the appellant preferred an appeal on
22.01.2007 and AA has disposed of this case on 3.12.2007. Again aggrieved
with the said decision, the appellant has preferred his appeal before the
Commission on 18.3.2008. Comments were called for vide letter dated
23.06.2008, which was received from Assistant Commissioner-cum-PIO on
15.7.2008. This matter was taken up for hearing on 14.10.2008, which was
attended by the appellant in person and FSO was represented by PIO and FSO.

DECISION:

2. I have gone through the RTI application and other replies received in this
connection. It is learnt during the hearing the appellant was in possession of
BPL Card. Since he has changed his residence he has applied for renewal of
BPL Card. As per the policy of the Delhi Administration, no fresh BPL Card will
be issued and therefore he was only issued APL Card. The PIO has also given
an assurance during the hearing as and when Government decides to issue BPL
Card, he will be issuing notices to all the parties concerned and the appellant can
also file his request for issuing of BPL Card. Since the appellant is aggrieved on
account of the fact that through APL Card he is not getting ration, he was advised
by the PIO in case if his income is less than 1 lakh per annum he is free to

1
approach the FSO with all necessary papers and request them for issuing ration
in his APL Card. Apart from this I am satisfied with the reply provided by the
CPIO and therefore I close the appeal.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Mr. Vijay Khanna, Asst. Commissioner & CPIO, Department of Food &
Supplies, O/o Asst. Commissioner, Hall No. 152, C-Block, Community
Centre, Janakpuri, New Delhi-110058

2. Mr. Manish Chand, House No. D-83, Sudershan Park, New Delhi-110015

2