Central Information Commission Judgements

Mr.Irshad vs Government Of Nct Of Delhi on 7 June, 2010

Central Information Commission
Mr.Irshad vs Government Of Nct Of Delhi on 7 June, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                   Decision No. CIC/SG/A/2010/001108/8057
                                                         Appeal No. CIC/SG/A/2010/001108
Relevant Facts

emerging from the Appeal

Appellant : Mr. Irshad,
C-782, Gali No. 18, Near Madina Masjid,
Shree Ram Colony, Khajori Khaas,
Delhi- 110094.

Respondent                           :       Mr. Mange Ram
                                             Public Information Officer &
                                     Asstt. Commissioner (North East),
                                     Food and Supplies Department,
                                     Government of NCT of Delhi,
                                     D.C. Office Complex, Nand Nagari,
                                             Delhi.

RTI application filed on             :      28/01/2010
PIO replied                          :      20/02/2010
First appeal filed on                :      04/03/2010
First Appellate Authority Ordered on :      30/03/2010
Second Appeal received on            :      29/04/2010

The Appellant wanted specific information regarding issue of bogus ration cards.
S.No Information Sought Reply of the Public
Information Officer (PIO)

1. Copy of A.P.L. Stamping List. No information pertaining to
bogus cards is available in
Zone No. 68

2. Copy of Master card register along with photo proof. Same as above.

3. Copy of Daily sale register from last 1st December, Same as above.

2009 to 30 January, 2010.

4. Amount of ration distributed by the shops to such Same as above.

card holders in the abovementioned time period.

5. Inspection of addresses of such card holders’ address Same as above.

along with the Circle Inspector.

6. Details of cards of the shops. Same as above.

Grounds for the First Appeal:

Incomplete information received from the PIO even after expiry of mandated time limit.

First Appellate Authority (FAA) order:
Inspection of records may be carried on during public audit hours on any Saturday (except 2nd
Saturday) between 2-5pm. The appellant may mark in pencil the pages that need to be copied on
payment of requisite fees.

Grounds for the Second Appeal:

Incomplete information provided by the PIO.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Absent;

Respondent : Mr. K. P. Kori, FSO (C-68) on behalf of Mr. Mange Ram, PIO & AC;

The appellant had asked for the details of bogus cards. The PIO had replied that there is
no record of bogus cards. It appears that the appellant wants to look at the various records to
uncover the bogus cards which may be on the lists. The FAA has suggested that the appellant
could go to the FSO on any Saturday and inspect all the records that he is seeking. He could also
get photocopies of these if he desires.

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
08 June 2010
(In any correspondence on this decision, mention the complete decision number.)(SC)