In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001640AD
File No: CIC/SG/A/2011/001643AD
Date of Hearing : August 3, 2011
Date of Decision : August 3, 2011
Parties:
Appellant
Shri Irshad
R/o C959, Gali No. 16, Near Madina Masjid,
Shri Ram Colony, Khajoori Khas,
Delhi
The Appellant was present.
Respondents
Department of Food, Supplies & Consumer Affairs
Represented by: Shri R.K. Meena, Assistant Commissioner.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001640AD
File No: CIC/SG/A/2011/001643AD
ORDER
Background
1. The present petitions relates to the Applicant’s two separate RTIapplications dated 25.01.2011 and
21.01.2011 respectively, filed with the PIO, Department of Food, Supplies & Consumer Affairs, Nand
Nagri, Delhi, through which he sought an identical set of information (such as, A P L Stepping list,
name of BPL card holders, copy of A A Y, stock Register, ration card, daily sale register etc.) in
respect of various shops (mentioned in the applications) under Division No. 65 of the public authority.
Since the Applicant did not receive any reply from the PIO, he filed his 1stappeal with the Appellate
Authority against deemed refusal of his RTIapplications. The AA, in response, through his two
separate orders both dated 13.04.2011, decided the Appellant’s 1stappeal directing the PIO to give
pointwise information to the Appellant. The Appellant thereafter filed the present petitions before the
Commission on 20.06.2011 complaining that he has not received any information from the
Respondents.
Decision
2. During the hearing, the PIO stated that it seems that his office has not received the above mentioned
RTIapplications from the Appellant nor the order of the AA as none of them is available in the file.
3. In order to avoid any further delay in transmission of information to the Appellant, photocopies of both
the RTIapplications and the orders of the AA thereon were handed over to the PIO during the
hearing itself with a direction that he should, by end of August, 2011, comply with the orders of the
AA in respect of both the RTIapplications.
4. The Appeals were accordingly disposed of .
5. With regard to the delay in supply of the information to the Appellant, the matter is remitted back to
the AA for him to conduct an inhouse enquiry and find out as to at what level the delay had occurred
in the matter and then submit a detailed report to the Commission with for a decision, with a copy to
the Appellant. The Appellant also shall, within 1 week of receipt of this order, provide to the
Appellate Authority copies of proof of his having submitted his RTIapplication and appeal to the
office of the public authority, to the PIO.
6. The matter (delay part only) is accordingly remitted back to the AA for him to submit the above
directed report to the Commission by 01.09.2011.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Irshad
R/o C959, Gali No. 16, Near Madina Masjid,
Shri Ram Colony, Khajoori Khas,
Delhi
2. The Appellate Authority
Department of Food, Supplies & Consumer Affairs
Office of the Special Commissioner (NE)
‘K’ Block, 1st Floor, Vikas Bhawan,
I.P. Estate,
New Delhi
3. Public Information Officer
Department of Food, Supplies & Consumer Affairs
Office of the Assistant Commissioner (NE)
D.C. office Complex, Nand Nagri,
Delhi
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving
(1) copy of RTIapplication, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding
the complaint. In the prayer, the Appellant/ Complainant may indicate, what information has not been provided.