Central Information Commission Judgements

Mr.Rajendra Singh vs Government Of Nct Of Delhi on 28 September, 2011

Central Information Commission
Mr.Rajendra Singh vs Government Of Nct Of Delhi on 28 September, 2011
                      In the Central Information Commission 
                                                  at
                                            New Delhi

                                                                        File No. CIC/AD/A/2011/001784


Date of Hearing :  September 28, 2011

Date of Decision :  September 28, 2011



Parties:  



Appellant


Shri Rajender Singh
B­249, Delhi Admin Flat, 
Timar Pur,
Delhi

The Appellant was present.

Respondents 

Food & Supplies Department
Government of NCT of Delhi
Delhi

Represented by: Harish Tyagi, AC, North & PIO and Shri H.P. Meena, ex­PIO

                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                            at
                                                    New Delhi

                                                                                        File No: CIC/AD/A/2011/001784



                                                         ORDER

Background

1. The Applicant filed his RTI­application dated 21.01.2011 with the PIO, Food & Supplies Department, 

Gulabi Bagh, Delhi, seeking copy of an affidavit submitted by one Shri Mohri Ram (KOD License No. 

317/72) stating that he has appointed one Shri Jagdish Prasad as Sales Man in his shop. The date of 

issue of said affidavit, according to the Appellant, was 09.09.2003. The PIO, on 21.02.2011, informed 

the Applicant that they vide their letter dated 19.10.2010 have already furnished the copy of the said 

affidavit to him in response to another RTI­application of his (ID No. 1010). The Appellate Authority, 

on being approached by the Appellant in 1st­appeal, endorsed the PIO’s reply vide his order dated 

21.07.2011.   The   Appellant,   thereafter,   filed   the   present   petition   before   the   Commission   on 

22.07.2011 requesting for the disclosure of document he has sought for.

Decision

2. During   the   hearing,   the   Appellant   stated   that   the   copy   of   affidavit   furnished   to   him   by   the 

Respondents is dated 08.08.2003, while he had asked for copy of affidavit dated 09.09.2003. Further, 

what the Respondents have given to him is an undertaking and not an affidavit. The Respondents 

stated that that they have provided to the Appellant the undertaking , which was available in their 

record and that they have no other undertaking/affidavit, submitted by the shopkeeper mentioned in 

the  Appellant’s  RTI­application,  in their record. They also informed the Commission that they, in 

compliance with the Commission’s direction dated 15.03.2011 in F.No. CIC/SG/A/2010/003407, have 

formally communicated this fact to the Appellant vide letter dated 16.03.2011, copy of which they also 

produced before the Commission. 

3. Since the Respondents have furnished the available information to the Appellant corresponding to his 

present RTI­application, it is directed that there shall be no further disclosure obligation on them with 

regard to the present case.

4. Appeal is accordingly closed.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc: 

1. Shri Rajender Singh
B­249, Delhi Admin Flat, 
Timar Pur,
Delhi

2. The Appellate Authority 
Department of Food, Supplies & Consumer Affairs
Government of NCT of Delhi
K Block, Vikas Bhavan,
I P Estate
New Delhi

3. Public Information Officer
& Assistant Commissioner (North)
Food & Supplies Department
Government of NCT of Delhi
23­27, Shopping Complex,
Gulabi Bagh
Delhi

4. Officer in charge, NIC