In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001910
Date of Hearing : October 24, 2011
Date of Decision : October 24, 2011
Parties:
Applicant
Shri Hasmat Ali
B9/44, Sriram Colony
Delhi
The Applicant was not present during the hearing
Respondents
Department of Food and Supplies
O/o Assistant Commissioner (NE)
Govt. of NCT of Delhi
DC Office Complex
Nand Nagri
Delhi
Represented by : Shri Ashok Kumar Sharma, Inspector, Circle 70
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001910
ORDER
Background
1. The Applicant filed an RTI Application dt.27.1.11 with the PIO, Department of Food and Supplies,
GNCTD seeking information against five points including information about cardholders who had
been issued ration cards in January 2011 and the photocopies of the sales and staff registers. The
PIO replied on 24.2.11 furnishing point wise information. The Applicant filed an appeal dt.26.3.11
with the Appellate Authority stating that despite paying Rs.92/ towards document charges on
26.2.11, the requisite documents have not been supplied. Shri V.K.Jain, Appellate Authority after
conducting a hearing on 13.4.11 disposed of the appeal vide his order dt.15.4.11 directing the PIO to
provide the requisite documents within ten days of receipt of the order. The Applicant filed a second
appeal dt.28.7.11 before CIC reiterating his contention as given in the first appeal.
Decision
2. During the hearing, the Respondent submitted that 46 pages of documents were supplied to the
Appellant on 23.9.11. When queried by the Commission about the delay in supplying the
information, the Respondent explained that the shop which the Appellant had referred to in his RTI
application was under suspension for some tme and that the shopkeeper had transferred the cards to
another shop . These cards had therefore to be called back and information compiled and sent to the
Appellant.
3. The Commission holds that the above explanation indicates that there is a reasonable cause for the
delay and that complete information has been provided to the Appellant.
4. The appeal is accordingly disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Hasmat Ali
B9/44, Sriram Colony
Delhi
2. The Public Information Officer
Department of Food and Supplies
O/o Assistant Commissioner (NE)
Govt. of NCT of Delhi
DC Office Complex
Nand Nagri
Delhi
3. The Appellate Authority
Department of Food, Supply &
Consumer Affairs
K Block, Room No.106
I Floor, Vikas Bhawan
I.P.Estate
New Delhi
4. Officer in charge, NIC