Central Information Commission Judgements

Mr.P P Koli vs Consumer Affairs, Food And Civil … on 1 August, 2011

Central Information Commission
Mr.P P Koli vs Consumer Affairs, Food And Civil … on 1 August, 2011
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2011/001569+001576/13578
                                                             Appeal No. CIC/SG/A/2011/001569+001576
     Relevant Facts

emerging from the Appeal

Appellant : Mr. P.P. Koli
F-167, Gali No. 7
Chander Puri, Chand Bagh
Delhi

Respondent : Mr. R. K. Meena
PIO & Asstt. Commissioner (North East)
Food and supplies Department, GNCTD
Bunkar Bhawan, Nand Nagri,
New Delhi

RTI application filed on : 27/01/2011
PIO replied : 18/02/2011
First appeal filed on : 25/03/2011
First Appellate Authority order : 12/05/2011
Complaint received on : 14/06/2011

Sl. Information sought by the appellant Reply of the PIO

1. Basant Lal R/o of Nand Nagri had renewed his A.P.L. This card is cancelled according to
Ration card through the holder of F.P.S. No. 4611 since computer record.
25-07-2005. His Ration card No. 46110140 and other
documents has the clear proof that shows that F.P.S. dealer
supplied ration card to Basant and family in year 2007 and
2008 only, while column of year 2005 to 2010 are blank.
Kindly inform why the dealer has not supplied the ration to
sh. Basant Lal.

2. Provide the information as to cash memo and allotted For copy daily register having 25 pages
quota of ration to the dealer for supplying the ration to the
you can deposit 50 Rs. And cash memo
customer . is not available in the office.

Wheat 175 K., Rice 50 Kg., sugar 50 K.,
and 68 Kg. quota.

3. Give the reason on what grounds and by which authority’s This card is cancelled according to
order the concerned person Sh. Basant Lal was restrained computer record.
from supplying the ration. Otherwise what action is usually
taken against the corrupt dealer?

Ground of the First Appeal:

Not having received satisfactory information from PIO the appellant has filed appeal.
The specific grounds of appeal are:-

1. The name and designation along with the reason of cancelling the ration card is not mentioned.

2. The place of depositing the amount demanded is not mentioned.

3. The concern authority who can give the month wise cash memo of Shri Basant Lal in year 2007 and
2008.

Order of the FAA:

The appellant was not present on both the hearing conducted. According to FAA the PIO has
provided the information to the appellant.
Ground of the Second Appeal:

The appellant has not given opportunity of appear in the second appeal. He was not called for hearing
dated 11/05/2011 and hence the appeal before CIC is filed.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. P.P. Koli;

Respondent : Mr. R. K. Meena, PIO & Asstt. Commissioner (North East);

The PIO has provided the information which was sought by the Appellant. The Appellant
wants the ground on which the Card was cancelled. The PIO is directed to provide a photocopy of the
letter/notings by which the card was cancelled.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information as detailed above to the Appellant
before 16 August 2011.

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
01 August 2011
(In any correspondence on this decision, mention the complete decision number.) (TG)