Central Information Commission Judgements

Mr.Chander Singh Katariya vs Consumer Affairs, Food And Civil … on 28 January, 2011

Central Information Commission
Mr.Chander Singh Katariya vs Consumer Affairs, Food And Civil … on 28 January, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/003008/11157
                                                                    Appeal No. CIC/SG/A/2010/003008

Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. Chander Singh Kataria,
                                            B-246/4, Keshav Nagar,
                                            near Mukti Ashram,
                                            Burari Road, Delhi-110036.

Respondent                           :      Mr. H. P. Meena
                                            Public Information Officer & AC (North)

Department of Food, Supplies and Consumer Affairs,
23/26, Shopping Complex,
Gulabi Bagh, Delhi- 110007

RTI application filed on : 10/05/2010
PIO replied : 14/06/2010
First appeal filed on : 18/07/2010
First Appellate Authority order : 20/08/2010
Second Appeal received on : 22/10/2010

Information sought :

1. Details of the daily work progress report on my application.

2. Details of the personal details of the officers incharge along with their address, phone number and
post as well as time period for which he was in charge if the said application.

3. Details of the receipt of the application received and dispatched with proof.

4. Details of the rules and regulations or order and according to them in how much time the
investigation should be complete.

5. Details of the officers who are not following the rules and regulations and in doing so would they
be liable for misconduct as well as specify the conduct rules.

6. Whether the officers would be liable for the mental trauma that the applicant has suffered and
would they be penalized for the same.

7. Details of the investigation steps to be taken against such officers and who would be responsible if
it gets delayed.

8. Details as to when the investigation would get completed as well as what would be its solution.

9. Details of Hindi and English working ratio in the department and provide all the information in
Hindi.

10. Name of the person who would be liable and with what punishment he would be charged if the
proceeding gets delayed.

11. Reason as to why FSO doesn’t refer to RTI.

PIO’s reply :

To all the information sought for the PIO replied : that the FSO department and other officer after
necessary inquiry have put the I-cards in the making process and the same can be taken after 15 days on
any working day from 10:00 A.M. to 5:00 P.M.
First Appeal:

Incomplete, misleading and misrepresenting information from the true facts and not any complete reply
by PIO.

Order of the FAA:

The Respondent was directed to give the status of pendency of application to the Appellant.

Ground of the Second Appeal:

Unsatisfactory response from PIO even after FAA’s order.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Chander Singh Kataria;

Respondent: Mr. H. P. Meena, Public Information Officer & AC (North);

The PIO has given certain information but is now directed to give the action taken on the
application of the Appellant for ration card in the following format:

Date on which Name and designation of Action taken Date on which forwarded to
Application received The officer receiving it. Next officer/office.

*there will be as many rows as the number of officers who handled the application.

Attested photocopies of all letters and notings will be provided.

Decision:

The Appeal is allowed.

The PIO is directed to give the information as directed above 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
28 January 2011
(In any correspondence on this decision, mention the complete decision number.) (Su)