CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001071/8055
Appeal No. CIC/SG/A/2010/001071
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Madan Lal Jain
New No. 1/5895,
Old No.630/10,
Shahdara, Delhi-110032.
Respondent : Mr. Mange Ram
Public Information Officer & AC(NE)
Gov of NCT of Delhi
O/o The Assistant Commissioner
(NE) Food and Supplies Department,
D.C. Complex, Nand Nagri,
Delhi-110093.
RTI application filed on : 10/11/2009 PIO replied : 07/12/2009 First appeal filed on : 29/12/2009 First Appellate Authority order : 28/01/2010 Second Appeal received on : 23/04/2010 Information Sought
i) Copy of the daily action report regarding the BPL card application filed by the Applicant dated
12/03/2009.
ii) Names of the officers who considered the BPL card application filed by the Applicant, No. of
days the application was considered by each officer and the details of the action taken by the
officers.
iii) Names and posts of the officers who were supposed to but did not consider the said BPL Card
application.
iv) Action that would be taken against the officers in query No. iii). Date by which the action
would be taken.
v) Date by which action would be taken on the BPL card application filed by the Applicant.
Public Information Officer’s (PIO) reply:
The applicant’s mother already has an APL ration card No. 47050186 in which his name is
included. The applicant’s application for a BPL ration card is under consideration and when the
process is complete the rejection list will be put up on the notice board of the Circle Office.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO
Order of the First Appellate Authority (FAA):
The FAA found that information provided by the PIO was complete and accordingly the appeal
was disposed off.
Grounds for the Second Appeal:
Unfair disposal of the appeal by the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Madan Lal Jain;
Respondent: Mr. Rajesh Joshi, FSO(C-64) & Deemed PIO, Mansarowar Park, CSE Market,
Shahdara, Delhi on behalf of PIO & AC Mr. Mange Ram;
The PIO has provided the information. The PIO states that the BPL Card of Mrs. Reshma
Devi is ready and could be given to her.
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
08 June 2010
(In any correspondence on this decision, mention the complete decision number.)(AG)