CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003092/10593
Appeal No. CIC/SG/A/2010/003092
Relevant Facts
emerging from the Appeal
Appellant : Mr. Ompal Singh
House Number 779, Pana Udyan
Narela, New Delhi
110040
Respondent : Mr. Ajay Arora
Public Information Officer &
Assistant Commissioner (North West)
Food and Supplies Department
Government of NCT of Delhi,
C Block, Pocket C,
Shalimar Bagh, New Delhi
RTI application filed on : 03/06/2010
PIO replied : Not replied
First appeal filed on : 13/07/2010
First Appellate Authority order : 04/08/2010
Second Appeal received on : 02/11/2010
Information Sought:
Ration card was given for Shri Randhir Singh on the appellant’s address. The concerned
department didn’t comply with the order no. C-1/1016. Therefore the appellant wishes to seek information
on the progress of the compliance. All the details of below poverty line card no. 54250016 in the name of
Mr. Randhir Singh should be given including the application, investigation report, etc.
Reply of PIO
Not replied.
Grounds for the First Appeal:
As there was no reply from the concerned PIO, first appeal was preferred.
Order of the First Appellate Authority (FAA):
The PIO was asked to carry out a field visit of both the residences of appellant and the said Shri Randhir
Singh to verify the legal documents available with them. Accordingly, the ration card can be cancelled.
Grounds for the Second Appeal:
The FSO carried out the field visit and verified the residences in the presence of three witnesses. But they
didn’t do anything further. Therefore the appellant is unsatisfied with the action and reply of food and
supply department.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Ompal Singh;
Respondent : Mr. Gurcharan Singh, Inspector (C-01) on behalf of Mr. Ajay Arora, Public Information
Officer & Assistant Commissioner (North West);
The Respondent has brought the information in the hearing before the Commission and has given
it to the Appellant and the Appellant is satisfied with the information.
Decision:
The Appeal is disposed.
The information has been provided.
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
23 December 2010
(In any correspondence on this decision, mention the complete decision number.) (SC)