In the Central Information Commission 
                                                  at
                                            New Delhi
                                                                        File No. CIC/AD/A/2011/001784
Date of Hearing :  September 28, 2011
Date of Decision :  September 28, 2011
Parties:  
Appellant
Shri Rajender Singh
B249, Delhi Admin Flat, 
Timar Pur,
Delhi
The Appellant was present.
Respondents 
Food & Supplies Department
Government of NCT of Delhi
Delhi
Represented by: Harish Tyagi, AC, North & PIO and Shri H.P. Meena, exPIO
                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                            at
                                                    New Delhi
                                                                                        File No: CIC/AD/A/2011/001784
                                                         ORDER
Background
1. The Applicant filed his RTIapplication dated 21.01.2011 with the PIO, Food & Supplies Department,
Gulabi Bagh, Delhi, seeking copy of an affidavit submitted by one Shri Mohri Ram (KOD License No.
317/72) stating that he has appointed one Shri Jagdish Prasad as Sales Man in his shop. The date of
issue of said affidavit, according to the Appellant, was 09.09.2003. The PIO, on 21.02.2011, informed
the Applicant that they vide their letter dated 19.10.2010 have already furnished the copy of the said
affidavit to him in response to another RTIapplication of his (ID No. 1010). The Appellate Authority,
on being approached by the Appellant in 1stappeal, endorsed the PIO’s reply vide his order dated
21.07.2011. The Appellant, thereafter, filed the present petition before the Commission on
22.07.2011 requesting for the disclosure of document he has sought for.
Decision
2. During the hearing, the Appellant stated that the copy of affidavit furnished to him by the
Respondents is dated 08.08.2003, while he had asked for copy of affidavit dated 09.09.2003. Further,
what the Respondents have given to him is an undertaking and not an affidavit. The Respondents
stated that that they have provided to the Appellant the undertaking , which was available in their
record and that they have no other undertaking/affidavit, submitted by the shopkeeper mentioned in
the Appellant’s RTIapplication, in their record. They also informed the Commission that they, in
compliance with the Commission’s direction dated 15.03.2011 in F.No. CIC/SG/A/2010/003407, have
formally communicated this fact to the Appellant vide letter dated 16.03.2011, copy of which they also
produced before the Commission.
3. Since the Respondents have furnished the available information to the Appellant corresponding to his
present RTIapplication, it is directed that there shall be no further disclosure obligation on them with
regard to the present case.
4. Appeal is accordingly closed.
  (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar 
Cc:
1. Shri Rajender Singh
B249, Delhi Admin Flat, 
Timar Pur,
Delhi
2. The Appellate Authority 
Department of Food, Supplies & Consumer Affairs
Government of NCT of Delhi
K Block, Vikas Bhavan,
I P Estate
New Delhi
3. Public Information Officer
& Assistant Commissioner (North)
Food & Supplies Department
Government of NCT of Delhi
2327, Shopping Complex,
Gulabi Bagh
Delhi
4. Officer in charge, NIC