Central Information Commission Judgements

Mr. Ram Avtar Medhawal vs Food & Supply Department on 5 March, 2010

Central Information Commission
Mr. Ram Avtar Medhawal vs Food & Supply Department on 5 March, 2010
                  CENTRAL INFORMATION COMMISSION
                      Club Building (Near Post Office)
                    Old JNU Campus, New Delhi - 110067
                           Tel: +91-11-26161796

                                                Decision No. CIC/SG/A/2010/000160/7034
                                                       Appeal No. CIC/SG/A/2010/000160
Relevant Facts

emerging from the Appeal:

Appellant : Mr. Ram Avtar Medhawal
R/o B-296, Camp No. 2, JJ Colony,
Nangloi, New Delhi – 110041.

Respondent : Mr. R. D. Sharma
Public Information Officer &
Assistant Commissioner (North West)
Food & Supply Department,
O/o The Asst. Commissioner,
District North West, Shalimar Bagh,
New Delhi.


RTI application filed on            :       30-09-2009
PIO replied                         :       Not replied
First appeal filed on               :       27-11-2009
First Appellate Authority order     :       05-01-2010
Second Appeal received on           :       19-01-2010
Date of Notice of Hearing           :       01/02/2010
Hearing Held on                     :       05/03/2010

Information Sought:

The Appellant had sought following information from PIO – F&S Department
regarding

1. Please give daily progress report on my application, when and how officer received
my application? How long is my application to concern officer? What action has been
taken in this regard?

2. Please give officers names who handled my case.

3. What action will be taken on corrupted officers?

4. Now how long will action on my application.

5. Please give list of grant received after my application, petition / application /
complaint / return etc, following information should be mentioned :- Name of
applicant / complainant / taxpayers / petitioners, Receipt No., Date of Application/
return / petitioners / complainant, Date of action reply,

6. Please give records photocopy that’s kept above.

7. If, after my application / return / petition / complaint were implemented before my
number, tell reasons.

8. If, after my application / return / petition / complaint were implemented before my
number when vigilance investigation will be made.

The PIO’s reply.

No information had been provided by the PIO.

Ground of the First Appeal:

No information had been provided by the PIO therefore appellant filed a first appeal
in the same department for information.
Order of the FAA:

“During hearing appellant submitted was stated that till date no information was
provided by the PIO/AC (NW). Sh. Amar Singh, inspector, C – 8, stated that the information
has not been provided to the appellant.

Considering all the facts i.e. RTI application, appeal application and documents on
record, it is clear that appellant was not provided information therefore, PIO/AC (NW) is
directed to provide complete and correct information to the appellant within 10 days as per
his RTI application”.

Ground of the Second Appeal:

No information had been provided by the PIO. In spite, of the order of the First Appellate
Authority dated 5th January, 2010 ordering the PIO to provide the requested information to
the appellant within 10 days, but incomplete information or reply has been provided by the
PIO.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. Ram Avtar Medhawal;

Respondent : Mr. R. D. Sharma, PIO & Assistant Commissioner (North West);

The information has been provided to the Appellant after the order of the First
Appellate Authority.

Decision:

The Appeal is allowed.

The information has been provided to the Appellant

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
05 March 2010
(In any correspondence on this decision, mention the complete decision number.) (BK)