CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002130/9464
Appeal No. CIC/SG/A/2010/002130
Relevant Facts
emerging from the Appeal
Appellant : Mr. Mohit Goel,
F-14/32, Model Town – II,
Delhi – 110009.
Respondent : Mr. K. R. Mendiratta
Public Information Officer &
Assistant Director (Consumer Affairs)
Department of Food & Supplies,
Govt. of NCT of Delhi,
K - Block, Vikas Bhawan,
I.P. Estate, New Delhi - 110002.
RTI application filed on : 29/04/2010
PIO replied : 03/06/2010
First appeal filed on : Not enclosed
First Appellate Authority order : 08/07/2010
Second Appeal received on : 26/07/2010
Sl. Information Sought Reply of the PIO
1. When the request for stenographer has been Copy of information had been
raised by the said consumer forum district. provided to the appellant.
Kindly provide the copy of the request letter sent
by respective consumer forum.
2. What are the reasons that 2 steno has not been Upon creation/abolishment of
sanctioned for the said consumer forum so far. stenographers in F&S by Services
Order No.151 dated 05-08-2008,
further re-allocated on 04-12-2008.
3. If any stenographer has been sanctioned then, Upon creation/abolishment of
please provide: stenographers in F&S by Services
a) Copy of relevant sanctioned order, name of the Order No.151 dated 05-08-2008,
steno sanctioned further re-allocated on 04-12-2008.
b) Is steno has been recruited or is been inter a) Copy of sanction order, dated 04-
department transfer 12-2008 is attached herewith.
c) If inter department transfer then specify from b) to e) Smt. Laxmi Jaiswal, Sr.
which department steno is supposed to move out P.A. from Pr, Br. of C.F.S. was
d) When the said steno was supposed to join the transferredto District Forum
above mentioned district forum (Shalimar bagh) (NorthWest) (in diverted capacity
e) Has steno joined on the specified date. from HO) vide this office Order
f) If steno has not joined on specified date, kindly No.F.5(01 )12009/F&512700-2708
provide certified copies of reasons for delaying• dated 05- 1 1-2009(copy attached).
the joining of steno. The official cOuld not joined duty
g) Please specify the name, designation of the as she was further posted at Control
officer who has delayed the joining of Room HO created for distribution
stenographer in the said consumer forum of Whole Wheat Aatta vide Order
resulting in delays• in consumer judgment and 2832-56 dated 19.11.2009 (copy
inconvenience attached) Hence, the question of not
caused to consumer at large. joining District Forum (NW) by her
h) When steno will now join the said forum. does not arise.
fl to g) As the official was posted in
Control Room HO, hence the
question of
delaying/disobeying/noncompliance
of the order does riot arise,.
some post of Department vide the
posts were
Grounds for the First Appeal:
Appellant is not satisfied with the PIO’s reply.
Order of the First Appellate Authority (FAA):
On perusal of the appeal it is revealed that appeal was received on 11/06/2010, but the information was
furnished by AD (CA) on 03/06/2010.
Grounds for the Second Appeal:
1. Question 1–“When the request for stenographer has been raised by the said consumer forum
district. Kindly provide the copy of request letter sent by respective consumer forum. In response
to this question various internal circular(s) of Food, Supply and Consumer affair department was
given but “no request letter of consumer forum”as sought was provided
2. CPIO has not replied to question no 3(C) Question no 3(C) was Please specify the name,
designation of officer who has delayed the joining of stenographer in the said consumer forum
resulting in delays in consumer judgment and inconvenience caused to consumer at large.
3. CPIO has replied to question no 3(H)””when the steno will join the said forum” with a vague reply
based on estimation without stating facts/matter/action taken etc. question no 3(H) produce below:
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. K. R. Mendiratta, Public Information Officer & Assistant Director (Consumer Affairs);
The PIO appears to have has provided the most of the information and has also informed the
Commission two stenographers have now been posted at the North West Consume Forum.
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
22 September 2010
(In any correspondence on this decision, mention the complete decision number.)(BK)