Central Information Commission Judgements

Mr.Raju vs Consumer Affairs, Food And Civil … on 12 August, 2010

Central Information Commission
Mr.Raju vs Consumer Affairs, Food And Civil … on 12 August, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/001854/8924
                                                                   Appeal No. CIC/SG/A/2010/001854

Relevant Facts

emerging from the Appeal

Appellant : Mr. Raju
D-1/45 Bhulaswa
Punervas Colony
New Delhi-110042

Respondent : Mr. Ajay Arora
Public Information Officer & Assistant Commissioner
Food & Supply Dept., GNCTD
North-West, C-Block, Pocket C
Shalimar Bagh, New Delhi

RTI application filed on : 19/03/2009
PIO replied : 15/04/2009
First appeal filed on : 02/05/2009
First Appellate Authority order : 04/06/2009
Second Appeal received on : 01/09/2009

Information sought
The appellant sought information regarding

1. As to why the ration card receipt no.000053958 which was submitted a year ago for renewal yet
not had been made. Also specify the reason for delay?

2. Specify a date on which the card will be made?

3. Whether the card has been cancelled? If yes, then reasons for the same be given.

4. Specify as to what action has been taken?

5. Mention the names of the authorities working on the card along with their present posts.

Reply of the Public Information Officer
The Appellant’s ration card was cancelled as his BPL request did not comply with the prescribed
conditions.

Grounds for the First Appeal:

No reply was furnished by the PIO as regards to query no. 1, 2 & 4 and unsatisfactory information as
regards to query no. 3

Order of the First Appellate Authority (FAA):
The FAA has ordered the PIO to furnish all information sought by the appellant.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and unsatisfied with the order of the FAA.

Page 1 of 2

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Aabsent;

Respondent: Mr. Ajay Arora, PIO & AC; Mr. Dharam Vir, FSO(C-5);

The PIO shows that he has provided the point-wise information to the appellant on 17/06/2009
after the order of the FAA.

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
12 August 2010
(In any correspondence on this decision, mention the complete decision number.) (VN)

Page 2 of 2