CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002307/9571
Appeal No. CIC/SG/A/2010/002307
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Bindeshwar Paswan
Jhuggi No. A-677,
Sanjay Camp, Chankya Puri,
New Delhi – 110021.
Respondent : Mr. H. P. Meena
Public Information Officer & Asstt. Commissioner
Govt. of NCT of Delhi
Department of Food and Supply
K-Block, Vikas Bhawan,
I. P. Estate, New Delhi.
RTI application filed on : 21/06/2010
PIO replied : 28/06/2010
First appeal filed on : 08/07/2010
First Appellate Authority order : 04/08/2010
Second Appeal received on : 16/08/2010
S. No. Information Sought Reply of the PIO
1. The date by which the Appellant's The application was cancelled by the competent authority.
ration card will be issued.
2. Status of the form filed by the As above.
Appellant on 25/02/2005.
3. Reason for not issuing ration card to The ration card could not be issued in view of above
the Appellant even when the circumstances.
inspector had completed the
inquiry.
4. Details of the problems being faced by According to the direction of the departmental, new ration
the department in issuing ration card could not be issued to Jhuggi Jhopdi. In the
card to the Appellant. Appellant’s case, he did not have any ration card which
was being used as the Appellant had not filled the old
card’s column.
First Appeal:
Unsatisfactory and incomplete information received from the PIO.
Order of the FAA:
The FAA in its order advised the Appellant to apply for a fresh ration card as and when any scheme was
launched for the Jhuggi dwellers by the Government.
Ground of the Second Appeal:
Unfair disposal of the Appeal by the FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Bindeshwar Paswan
Respondent : Mr. H. P. Meena, Public Information Officer & Asstt. Commissioner;
The PIO has given adequate information but is now directed to give the following information:
1- Attested photocopy of the communication evidencing the rejection.
Decision:
The Appeal is allowed.
The PIO is directed give the information as directed above to the appellant before 15
October 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
01 October 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)