CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000216/7062
Appeal No. CIC/SG/A/2010/000216
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Bhawani Din,
N 43/99, JJ Camp, Phase II,
Badli Industrial Area,
New Delhi- 110042.
Respondent : Mr. R. D. Sharma
Public Information Officer & Assistant Commissioner
Government of NCT of Delhi.
Department of Food, Supplies & Consumer Affairs,
O/o Assistant Commissioner, North West District,
CSC, CC Block, Shalimar Bagh,
Delhi- 110088.
RTI application filed on : 23/10/2009 PIO replied : 24/11/2009 First appeal filed on : 14/12/2009 First Appellate Authority order : 29/01/2010 Second Appeal received on : 27/01/2010 Date of Notice of Hearing : 04/02/2010 Hearing Held on : 08/03/2010
Information Sought (with reference to renewal of BPL card no 397807).
a) The place from where the ration card can be obtained.
b) Reasons for not renewing the ration card.
c) Name and designation of officials responsible for making the ration card and those responsible
for the delay.
d) Action that can be taken against the officials found guilty of dereliction of duty.
e) Information should be provided in Hindi.
Reply of the Public Information Officer (PIO)
a) “BPL card has not been made because of some reasons” as per the information provided by
the computer in zone 13.
b) Same as above.
c) Same as above.
d) The application forms are scrutinized and then handed over to food and supplies officer. The
Officer then processes it for making the BPL card.
Name of Officer of Food and Supplies: Mr Trilochan Singh, Inspector: Rashi Kant, Address
enclosed.
e) Matter comes under the jurisdiction of the head office.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
The FAA has directed the PIO to provide complete information to the Appellant within 20 days.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO. The Appellant was informed at the time of
hearing before FAA that his application for renewal of BPL card was rejected.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Bhawani Din;
Respondent: Mr. Amod Barthwal, APIO & FSO on behalf of Mr. R. D. Sharma, PIO & AC;
The PIO has provided information after the order of the First Appellate Authority. The
Appellant’s BPL Card has been rejected since the Inspector found that his family income was
more that Rs.24200/-. The Appellant believes that this is not correct but for this he must file an
appeal to the Assistant Commissioner, North West, CC-Block, Shalimar Bagh, Delhi.
Decision:
The Appeal is disposed.
The information has been provided.
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
08 March 2010
(In any correspondence on this decision, mention the complete decision number.)(RR)