Central Information Commission Judgements

Mr.Mukesh Gupta vs Consumer Affairs, Food And Civil … on 21 January, 2011

Central Information Commission
Mr.Mukesh Gupta vs Consumer Affairs, Food And Civil … on 21 January, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/003509/11082
                                                                     Appeal No. CIC/SG/A/2010/003509
Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Mukesh Gupta
                                           RZ 6/5, Tuglakabad Extn.
                                           New Delhi - 110019

Respondent                          :      Mr. Ashok Kumar Nevet
                                           APIO & FSO

The Asst. Commissioner RTI Cell (HQ) & PIO
D/o. Food Supplies & Consumer Affairs
K-Block, Vikas Bhawan
I.P. Estate, New Delhi – 110002

RTI application filed on : 30/08/2010
PIO replied : Not replied.

First appeal filed on               :      05/10/2010
First Appellate Authority order     :      09/11/2010
Second Appeal received on           :      14/12/2010

Information Sought:-

The appellant had asked the PIO regarding the Name and address of the Kerosene’s Depot, Ration
shops (FPS), Mandir’s, Church’s, Gurudwara’s, Masijid’s are situated in the NDMC areas by the permission
of NDMC.

Reply of the Public Information Officer (PIO):-

Not mentioned.

Grounds for the First Appeal:

Incomplete & unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):

“I have gone through the appeal as well as the main RTI application and observe the information has
been provided to the appellant in the form of CD. Hence, as the requisite information has already been
provided to the appellant, the appeal is disposed of. Ordered accordingly.”

Grounds for the Second Appeal:

Unsatisfactory & incomplete information received from PIO & FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Mukesh Gupta;

Respondent: Mr. Ashok Kumar Nevet, APIO & FSO;

The appellant wants to know the address of FPS and KODs which are situated in religious places.
There is no such list available but the PIO has provided a CD containing the complete list of all FPS and
KODs in Delhi. The Appellant claims that he wants the information in Hindi and information only about
Page 1 of 2
which of these shops in regional places. Since the information is not available in the format the Appellant
wants it cannot be provided. However, the PIO has provided complete information in the format in which it
is available and is justified in doing this as per Section 7(9) of the RTI Act.

Decision:

The Appeal is disposed.

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
21 January 2011
(In any correspondence on this decision, mention the complete decision number.)(KJ)

Page 2 of 2