Central Information Commission Judgements

Mr. Naresh Goyal vs Deptt. Of Consumer Affairs, Food … on 14 December, 2009

Central Information Commission
Mr. Naresh Goyal vs Deptt. Of Consumer Affairs, Food … on 14 December, 2009
                  CENTRAL INFORMATION COMMISSION
                      Club Building (Near Post Office)
                    Old JNU Campus, New Delhi - 110067
                           Tel: +91-11-26161796

                                                 Decision No. CIC/SG/A/2009/002650/5884
                                                        Appeal No. CIC/SG/A/2009/002650
Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. Naresh Goyal
                                            G 30/113, Sector 3, Rohini,
                                            Delhi- 110085

Respondent                           :      Mr. Amod Barthwal
                                            Public Information Officer &
                                            Food and Supply Officer
                                            Government of NCT of Delhi.

Deptt. of Consumer Affairs, Food and Supplies,
O/o Assistant Commissioner, Shalimar Bagh,
New Delhi.

RTI application filed on             :      24/03/2009
PIO replied                          :      28/04/2009
First appeal filed on                :      11/06/2009
First Appellate Authority order      :      10/07/2009
Second Appeal received on            :      20/10/2009
Date of Notice of Hearing            :      05/11/2009
Hearing Held On                      :      14/12/2009

 Sl.    Information Sought (with reference to                   Reply of the PIO

kerosene oil depot License no 4190/98 at
(C-21) D-16/104, Sector 3 Rohini, Delhi).

1. The total no of card holders, their address Records of the year 1998 are not
and the date when they got the cards during available since the ration cards
the period 1998 till date. have been renewed in the year
2004-05.

2. Copy of registers wherein the kerosene oil The time period for which
beneficiaries sign to get their quota of the information has been sought by
oil. the Appellant has not been
mentioned.

3. The person responsible for any mishap that “Information not sought”.

might occur since the kerosene oil depot
lies in a residential area.

4. The procedure and the date when the Regular inspection is carried out at
inspection of records of this depot is carried the office. The details are
out. mentioned in the inspection report.

5. The date when the kerosene oil depot was The depot was suspended once
suspended from carrying out its operation, and it was restored as per
the name of the person on whose orders it departmental procedure.
was suspended and the date and the reasons
for its restoration.

6. Whether the depot can be leased out on License holders themselves are
contract or only the license holder himself responsible for running KOD’s.
can run the depot. There is no provision for contract.
First Appeal:

Unsatisfactory information provided by the PIO.

Order of the FAA:

The FAA directed the PIO/AC (N-W) to supply complete para-wise information to the
Appellant within 20 days after collecting the information from FSO, Circle 21 free of cost.

Ground of the Second Appeal:

Non compliance of orders of FAA. Information re-provided was still unsatisfactory.

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Mr. Naresh Goyal;

Respondent : Mr. Amod Barthwal, Public Information Officer & Food and Supply Officer;

The appellant has been given balance information by the PIO on 24/07/2009. He
states that the list of cards as in 2002 is not available. He has however given the list of present
card holder who are taking kerosene. This is a list of 123 cards. The Appellant alleges that
about 50% of these are fake. The Commission orders the Commissioner Food & Supplies
Department to get an inquiry conducted to verify whether these 123 card holders are genuine.
The report of this inquiry will be sent to the appellant and the Commission before 15 January
2010.

Decision:

The Appeal is allowed.

The Commission Food & Supplies Department is directed to get an inquiry conducted
to verify whether these 123 card holders are genuine. The report of this inquiry will be sent to
the Appellant and the Commission before 15 January 2010.

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
14 December 2009
(In any correspondence on this decision, mention the complete decision number.)(RR)