CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/00331/11897
Appeal No. CIC/SG/A/2011/000331
Relevant Facts
emerging from the Appeal
Appellant : Mr. Dinesh Kaushik
A-56, Anoop Nagar,
Uttam Nagar, New Delhi – 59
Respondent : Mr. R. S. Chauhan
Public Information Officer & Assistant Commissioner ,
Department of Food Supplies and Consumer Affairs,
C 22/23,Udyog Sadan,
Qutub Institutional Area,
New Delhi
RTI application filed on : 11/10/2010
PIO replied : 10/11/2010
First appeal filed on : 19/11/2010
First Appellate Authority order : 16/12/2010
Second Appeal received on : 02/02/2011
S No. Information Sought Reply of the Public Information
Officer(PIO)
1. Number of BPL applications received Total no. of applications received by
in each month by Circle 32 in the year circle 27, now circle 31 and 32 is 12703.
2009 and 2010.
2. The number of BPL applications Total 1172 fresh cards were issued, the
rejected by Circle 32 in each month rest were rejected.
for the year 2009 and 2010.
3. The number of BPL card issued by Total 1172 fresh cards were issued, the
Circle 32 in each month for the year rest were rejected.
2009 and 2010
4. The number of BPL applications No application is pending.
pending as on the date of the
appellant’s application.
5. As per the rules, what is the criterion It relates to policy branch of the
for allotment of FPS to BPL card department.
holders? Can a card holder be allotted
an FPS which is 3km away when there
is an FPS available within 5oometre of
the residence?
6. Name and Designation of the officers The area inspector visits and verifies the
who visited and verified the addresses addresses. Hence the present inspector
of the BPL applications allotted FPS visited and verified the address.
no. 8469
7. Provide the appellant with the copy of The appellant may be advised to inspect
the BPL applications of all the card the desired applications and have the copy
holders of FPS no. 8469. after payment of the copies as per rule.
8. The appellant wanted to inspect the The appellant may inspect the
application for FPS no. 8469 and applications on any working day at 2pm.
therefore required an appointment for
the investigation,
Ground for First Appeal:
Incorrect information supplied to the appellant.
Order of the First Appellate Authority (FAA):
As the information sought by the appellant is voluminous hence it can be inspected by the appellant
himself on any Saturday except the 2nd Saturday between 2pm and 5pm and the relevant documents
can be then received after payment of requisite fees. .
Ground of the Second Appeal:
Order of the FAA is not satisfactory.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Dinesh Kaushik;
Respondent : Mr. A. S. Dhankar, FSO(C-32) on behalf of Mr. R. S. Chauhan, PIO & AC;
The attested photocopies of BPL application forms numbering 468 had not been provided. The
Respondent is stating that he will provide these to the appellant before 25 April 2011.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as directed above to the Appellant
before 25 April 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
07 April 2011
(In any correspondence on this decision, mention the complete decision number.) (RP)