Central Information Commission Judgements

Mr.Hari Singh vs Consumer Affairs, Food And Civil … on 28 June, 2011

Central Information Commission
Mr.Hari Singh vs Consumer Affairs, Food And Civil … on 28 June, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796
                                                                    Decision No. CIC/SG/A/2011/001207/13153
                                                                            Appeal No. CIC/SG/A/2011/001207
Relevant Facts

emerging from the Appeal:

Appellant                             :       Mr. Hari Singh,
                                              H. No. 116, Singhola Village,
                                              Delhi - 110040

Respondent                                :      Mr. Dhirender Kumar
                                                 Public Information Officer & AC(NW)

Department of Food, Supplies & consumer Affairs,
Govt. of NCT of Delhi,
K Block, Vikas Bhawan,
I.P. Estate, New Delhi – 110002

RTI application filed on : 30/12/2010
Transfer of Application to : 05/01/2011 PIO(NW)
PIO replied : 30/03/2011 & 15/04/2011
First appeal filed on : 08/02/2011
First Appellate Authority order : 08/03/2011
Second Appeal received on : 02/05/2011
Sl. Information sought by the appellant Reply of the PIO

1. What documents are needed for the issuance of consumer card by the Not mentioned
Delhi Govt.

2. By which officer action is taken on the new consumer card on Not mentioned
depositing the form and in what time action is taken and by what time
is it returned back to the consumer?

3. Within what time there is a provision for supplying ration and kerosene Not mentioned
oil after the issue of consumer cards?

4. How many new consumer cards have been issued from 2008 to 2010 The cards which are stamped are
and are ration and kerosene oil being supplied to them? Why the supplied with ration and kerosene
provision for the supply of ration and kerosene oil to the new oil
consumers not being done yet?

5 How many new consumers are there whose receipts of Rs. 25/- on old Question not clear
forms have been received by the deptt. in Regional Office.Narela from
2008 to 2010? Are their cards prepared or not?
If yes then provide the total no. If no then why and also provide the no.
of remaining cards yet to be made.

6    How many A.P.L cardholders have been transferred as B.P.L                   The cards have been transferred
     cardholders in the Narela Region from 2004 to 2010.Also mention the         from APL to BPL.It has been
     date and on the order of which officer they have been made along with       done according to the directions
     the dates.                                                                  of FSO
7    Provide a list of all the villagers of Singhola and Tikri Khurd Village     About 28 cards have been
     and also a list of A.P.L and B.P.L cardholders                              transferred from APL into BPL.
                                                                                 The records for the village are not
                                                                                 kept in the Mandal office
8    How many officers are working in the office and what is the work of         Shri T.R. Singh is working
     each officer? How many vacancies are there and which candidate is           currently on the post of FSO in
     eligible for the vacant post?                                               Mandal no. 01 His duty is to look
                                                                                 after the management of the
                                                                                 Mandal office.
9    On the basis of which documents the Indian Govt. and the Delhi govt.        Not mentioned
     are making estimations for the BPL?

                                                                                                      Page 1 of 2
 10    Why the signing board of the RTI Act,2005 has not been displayed yet    Boards have been displayed at all
      in the regional offices and shop no. 5413 despite the order of Delhi    the shops as per the directions of
      Govt. and CIC                                                           the CIC and the Deptt.
11    Within what time action is taken on the complaints received in the      Action is taken prior within
      Regional Offices and is the concerned complainant informed about it     proper time and the complainant
      or not?                                                                 is informed about it.
12    Provide the name of the old owner of shop no. 5413 and the new owner    The owner of shop no. 5413 was
      and also mention the year of its transfer                               Dharm Singh. After his death this
                                                                              shop was transferred in the name
                                                                              of his grandson Sonu Khatri.
13    On which all dates did the Inspecting officer inspected the shop no. The list is enclosed

5413 from 2008 to 2010.Give the name of the Inspector and also the
datewise description
14 How many APL cards were transferred into BPL cards since 2002 to The record as per the village is
2010. Give a detailed list of the number of the both cards, name of the not kept
cardholders, father’s /husband’s name and also the officer found
truthful in this regard.

15 How many APL cards are yet to be transferred as BPL cards presently. The information can be provided
Give alist of the names of the cardholder,father’s/husband’s name and only on the onset of any
APL card no. prescribed amount or plan by the
Govt./Deptt.

16 How many shops are being run by commission agents. Provide their Such information is not available
numbers. If it is being run through commission agents then by whose in the office
permission. Give the name and post.

Order of the FAA :

PIO(North West) is directed to provide information on points no.4,5,6,7,8, 10, 11, 12,
13, 14, 15 and 16 to the Appellant within 20 days’ time.
PIO(Headquarters) is directed to collect information from Distribution Branch on point no. 3 and provide the
same to the Appellant within 20 days’ time.

As far as Appellant’s point no. 9 is concerned, the Appellant is informed that income criteria fixed by Govt. for
becoming eligible for a BPL/AAY ration card is Rs.24,200/- per annum.

Ground of the Second Appeal:

The information provided is unsatisfactory.
Appellant has sent a letter on 06/06/2011 that he has got all the information satisfactorily and does not wish to
pursue the matter.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Mr. T. R. Singh, FSO(C-1) Narela on behalf of Mr. Dhirender Kumar, Public
Information Officer & AC(NW)
The Appellant has sent a letter to the Commission on 06/06/2011 stating that he has received
all the information satisfactorily and does not wish to pursue the appeal.

Decision:

The Appeal is disposed.

Information has been received by the Appellant.
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
28 June 2011
(In any correspondence on this decision, mention the complete decision number.) (AA)

Page 2 of 2