Central Information Commission Judgements

Mr.Chootey Lal vs Government Of Nct Of Delhi on 20 August, 2010

Central Information Commission
Mr.Chootey Lal vs Government Of Nct Of Delhi on 20 August, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                               Decision No. CIC/SG/A/2010/001801/9072
                                                                      Appeal No. CIC/SG/A/2010/001801

Relevant Facts

emerging from the Appeal

Appellant : Mr. Chotey Lal
B-200, Phase – II,
Metro Vihar, Holambi Kalan,
Delhi – 82.

Respondent : Mr. Ajay Arora
Public Information Officer & Assistant Commissioner
Government of NCT of Delhi
Office of the Assistant Commissioner (NW District)
Department of Food Supplies and Consumer Affairs.
CSC, CC Block, Shalimar Bagh,
Delhi – 110088.

RTI application filed on              :      21/12/2009
PIO replied                           :      05/02/2010
First appeal filed on                 :      10/03/2010
First Appellate Authority order       :      08/04/2010
Second Appeal received on             :      28/06/2010

S. No            Information Sought                  Reply of the Public Information Officer (PIO)

1. The reasons for the non-issuance of The Appellant’s income has been found to be more than
the ration card of the Appellant. the income limit for the issuance of the ration card by the
Income Department.

2. The time after which the Appellant As Above.

will receive his ration card

3. Can the Appellant procure ration According to the Department the provision to obtain ration
through the receipt of his ration card through the receipt was valid only till September, 2009.
application?

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO

Order of the First Appellate Authority (FAA):
PIO is directed to provide the certified copy of the application form containing the report of the Area
inspector within 20 days from date of the issuance of the order.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO

Page 1 of 2
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Chotey Lal;

Respondent: Mr. Dharam Vir, FSO (C-1) on behalf of Mr. Ajay Arora, Public Information Officer &
Assistant Commissioner;

The PIO has provided the information after the order of the FAA also. The appellant has received the
information but his grievance appears to be that through he actually belongs to the AAY Category he has
not been given the card. There appears to be a lot of arbitrariness the way the AAY cards have been given.
The respondent states the appellant can file an appeal with the Commissioner, Food and Supplied
Department against this rejection who may consider the appeal as per the rules.

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
20 August 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)

Page 2 of 2