CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001151/8126
Appeal No. CIC/SG/A/2010/001151
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Irshad
C-782, Gali No.18,
Near Madina Masjid,
Shri Ram Colony,
Khajuri Khas, Delhi-
110094.
Respondent : Mr. Mange Ram
Public Information Officer & AC(NE)
O/o of Asst. Commissioner (N/E)
Department of Food Supplies and Consumer Affairs
Gov. of NCT of Delhi
Weavers Complex,
Nand Nagri, Delhi-93
RTI application filed on : 05/12/2009
PIO replied : 01/01/2010
First appeal filed on : 28/01/2010
First Appellate Authority order : 24/02/2010
Second Appeal received on : 04/05/2010
Information regarding bogus cards and black marketing of kerosene oil:
Information Sought: Public Information Officer’s (PIO) reply:
i) Copy of the APL stamping lists of the The copies can be obtained from the Computer
following FPS under Circle 70: 8029, 7210, Branch after paying the required photo copy charges.
8955, 5247, 8797, 5259 and Kerosene Oil Depot
No. 4132.
ii) Copy of the Master Card Register of the said The said information can be given only when the
Fair Price Shops and Kerosene Oil Depot. Appellant provides the Names, Addresses and the
Card Nos. of the persons for whom the information is
required.
iii) Copy of the Daily Sales Register for the last The Appellant can do a Public Audit on any Saturday
3 months for the said Fair Price Shops and in the Circle Office.
Kerosene Oil Depot.
iv) Quantity of total oil sold to the ration card APL card holders are given 11.5 L and BPL card
holders by the said ration shops from August holders and AAY card holders
2009 to October 2009. Are given 22 L of oil.
v) Date and time to inspect the addresses of the The permission to inspect the office records lies with
card holders of Circle 70 with the Circle the relevant competent authority.
Inspector.
vi) Details of the ration cards of the said ration The said information can be obtained from the
shops. Computer Branch.
vii) The no. of cylinders with the card holders of The query is not connected to the Circle department.
the said circle.
viii) Details of the K.O.Ds linked with the said The cards 168/72, 4145, 4400/00,768/72, 2723, 3755
ration shops. and 4241 of ration shops 8955, 83938 and 8797 are
linked with the K.O.Ds.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
The FAA ordered that the Appellant should be allowed to inspect the relevant office records and
should be provided the information regarding Names, Addresses of the beneficiaries of the PDS
system.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO and non-compliance of the order of the FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. Mange Ram, Public Information Officer & AC(NE);
The Respondent states that he has offered to provide photocopies of record that the
appellant wanted and also offered an inspection of the relevant records. This is also recorded in
the order of the FAA. The Respondent states that the appellant has not come forward to pay the
fees or to inspect the records.
Decision:
The Appeal is dismissed.
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
14 June 2010
(In any correspondence on this decision, mention the complete decision number.)(AG)