Central Information Commission Judgements

Mr.Mahendra Pratap Chaudhari vs Consumer Affairs, Food And Civil … on 19 October, 2010

Central Information Commission
Mr.Mahendra Pratap Chaudhari vs Consumer Affairs, Food And Civil … on 19 October, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/002456/9814
                                                                    Appeal No. CIC/SG/A/2010/002456

Relevant Facts

emerging from the Appeal

Appellant : Mr. Mahendra Prasad Choudhary
N-28C-4/1, Chandrasekhar Azad Colony,
Railway Line, Wazirpur Industrial Area,
Delhi – 110052.

Respondent : Mr. H. P. Meena
Public Information Officer & Asst. Commissioner (North)
Food and Supply Department (GNCTD),
23-27, Shopping Complex,
Gulabi Bagh, Delhi.


RTI application filed on            :       23/03/2010
PIO replied                         :       30/04/2010
First appeal filed on               :       10/05/2010
First Appellate Authority order     :       04/06/2010
Second Appeal received on           :       03/09/2010
Notice of Hearing sent on           :       21/09/2010
Hearing held on                     :       19/10/2010

Information Sought:

1. Daily progress report on the Appellant’s application

2. Name of the officer who were supposed to take action on the Appellant’s application.

3. Details of action that would be taken against the officer for harassing public.

4. The date by which the Appellant’s work will be done.

5. List of application/representation received after the date of Appellant’s application including the
name of name of the Applicant, receipt no., date of application and date of disposal.

6. Copy of the portion of the records which could show the receipt of the application/representation.

7. Reason if any, for out of turn of disposal of the application/representation.

8. Date by which inquiry will be initiated for the said inappropriate disposal of the
application/representation.

Reply of the PIO:

1) The Appellant’s application was received on 09/03/2010 in the office of Zone 17. As there was no
specific complaint on which the action could be taken, so it was filed.

2) As above.

3) Did not come under RTI Act, 2005.

4) As above.

5) None.

6) Not applicable.

7) As above.

8) As given in query no. 1.

First Appeal:

Incomplete information received from the PIO.

Order of the FAA:

The FAA noted that information given by the PIO appeared to be complete and suggested the Appellant to
contact him for any other grievance.

Ground of the Second Appeal:

Unfair disposal of the Appeal by the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Mahendra Prasad Choudhary;
Respondent : Mr. H. P. Meena, Public Information Officer & Asst. Commissioner (North);

The appellant had filed a complaint on 20/11/2009 making allegations of serious irregularities. The
PIO has replied that there was no specific complaint hence no action was taken. The Commission feels
that specific serious allegations have been made in the complaints of the appellant which the respondent
also agrees. In view of this the PIO is directed to send a fresh reply about the action taken on the
appellant’s complaint.

Decision:

The Appeal is allowed.

The PIO is directed to give a fresh reply to the appellant before 10 November 2010.
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
19 October 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)