CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003474/11129
Appeal No. CIC/SG/A/2010/003474
Relevant Facts
emerging from the Appeal
Appellant : Mr. Deepak Kumar
RZG 58, 59A west, Sagarpur G Block
Gali No. 2 Sangam market
New Delhi 110046
Respondent : Mr. Ramesh Chandra
Public Information Officer &
Assistant Commissioner(West)
Food and Supplies Department
Govt. of NCT of Delhi
Hall No. 152 C block community
Janakkpuri, New Delhi 110058
RTI application filed on : 10/09/2010
PIO replied : 07/10/2010
First appeal filed on : 13/10/2010
First Appellate Authority order : 10/11/2010
Second Appeal received on : 10/12/2010
Information Sought
1. Date wise progress report of the application.
2. Details of officers posted in circle 28
3. FPS shops in Mangah and the shopkeepers details
4. Applications received for BPL cards, no. of cards issued and rejected, officer appointed for the issuing of
cards and the time taken for making the cards, no. of BPL cards which were made and given to the
shopkeepers, list of BPL card holders, no. of cards given on FPS shops and any discrimination done by the
FSO between the shopkeepers in giving the cards, no. of cards issued to FPS shops, copy of card issuing
report, report of inquiry against the FPS for discrimination in distribution of cards.
Reply of the PIO
1. No record available
2. Details provided about the officers
3. Details of FPS shops given.
4. The details have been given and the copy of documents and lists has been enclosed.
Note : information to question no. 14 and 15 do not pertain to this department
First Appeal:
The information provided by the PIO is incorrect and incomplete.
Order of the FAA:
The appeal was disposed as the FAA considered the information to be adequate..
Ground of the Second Appeal:
The Appellant is aggrieved with the information supplied by the PIO. He believes the same is incorrect and
incomplete.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Mr. Navin Kumar Sharma, FSO(C-27) and Mr. O. P. Saini, FSO(C-31) on behalf of Mr.
Ramesh Chandra, Public Information Officer & Assistant Commissioner(West);
The Respondent states that he has provided all the information available on the records. Some of the
queries of the Appellant do not seek information which is available on the records.
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
25 January 2011
(In any correspondence on this decision, mention the complete decision number.) (AM)