Central Information Commission Judgements

Mr.Irshad vs Government Of Nct Of Delhi on 3 June, 2010

Central Information Commission
Mr.Irshad vs Government Of Nct Of Delhi on 3 June, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                  Decision No. CIC/SG/A/2010/001009/7994
                                                        Appeal No. CIC/SG/A/2010/001009

Relevant Facts

emerging from the Appeal

Appellant : Mr. Irshad
C-148, Gali No. 7, Bhajanpura,
Delhi- 110005.

Respondent : Mr. Mange Ram
Public Information Officer &
Asstt. Commissioner (North East),
Food and Supplies Department,
Government of NCT of Delhi,
D.C. Office Complex, Nand Nagri,
Delhi.


RTI application filed on             :     04/02/2010
PIO replied                          :     03/03/2010
First appeal filed on                :     04/03/2010
First Appellate Authority Ordered on :     30/03/2010
Second Appeal received on            :     21/04/2010

The Appellant wanted information in regard to issuance of Bogus Cards and black-marketing of
Oil.

Sl. Information Sought Reply of the Public Information
Officer (PIO)

1. Copy of A.P.L. Stamping List Circle No. 68 has not taken
cognizance of any such matter.

2. Copy of Master card register along with photo -do-

proof.

3. Copy of Daily sale register from last 1st -do-

December to 30 January.

4. Amount of oil distributed by the ration shops to -do-

such card holders in the abovementioned time
period.

5. Inspection of addresses of such card holders’ -do-

address along with the Circle Inspector.

6. Details of cards of the shops. -do-
Ground of First Appeal:

Unsatisfactory information received from the PIO.
First Appellate Authority (FAA) ordered:
Inspection of records may be carried on during public audit hours on any Saturday (except 2nd
Saturday) between 2-5pm. The appellant may mark in pencil the pages that need to be copied on
payment of requisite fees.

Ground of the Second Appeal:

Unsatisfactory information provided by the PIO.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. Irshad;

Respondent : Mr. Mange Ram, Public Information Officer & Asstt. Commissioner (North East);

The Appellant had sought information about bogus cards and black marketing of
Kerosene. The PIO has replied that there is no record of this nature. It is advisable for appellant’s
not make allegations of this nature but to just obtain information. After obtaining the information
they will then be able to prove that something is going wrong.

Decision:

The Appeal is dismissed.

The information has been provided.
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
03 June 2010
(In any correspondence on this decision, mention the complete decision number.)(SC)