CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003364/11116
Appeal No. CIC/SG/A/2010/003364
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Y.N. Prasad
273, II floor, Munirka
New Delhi 110067.
Respondent : Mr. Randhir Singh
Deemed PIO & Food and Supply officer (C-44)
Department of Food, Supply & Consumer Affairs
Govt. of NCT of Delhi
C-44, R K Puram,
New Delhi
RTI application filed on : 17/07/2010
PIO replied : 30/08/2010
First appeal filed on : 01/09/2010
First Appellate Authority order : 28/09/2010
Second Appeal received on : 30/11/2010
Information Sought
The applicant has sought information about the unanswered Para 1(a) & (b) of the RTI application dated
07.04.2010(not enclosed). Reasons for the non response to the resubmission to the 1 st appellate authority and
information for the para (1) to (3).
PIO reply
The PIO has replied by furnishing point wise information (RTI not enclosed). He has given the reply in 8 points
mentioning the asked information of the applicant
First Appeal:
The information framed by the PIO is not according to the asked information.
Order of the FAA:
The PIO was ordered to furnish information from para1 to 5 within 15 days.
Ground of the Second Appeal:
The Appellant is aggrieved as the information has not been furnished by the PIO even after the order of
FAA
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Y.N Prasad;
Respondent : Mr. Randhir Singh, Deemed PIO & Food and Supply officer (C-44);
The Appellant has not attached the RTI application which he had submitted to the PIO but has attached
another RTI application with the second appeal. The PIO has however provided certain information but is now
directed to provide the complete information to the Appellant.
Decision:
The Appeal is allowed.
The PIO is directed to give the complete information to the Appellant before
10 February 2011.
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
24 January 2011
(In any correspondence on this decision, mention the complete decision number.) (AM)