CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000553/12304
Appeal No. CIC/SG/A/2011/000553
Relevant facts emerging from the Appeal:
Appellant : Mr.Ram Charan
419, Moti Lal Nehru Camp
New Delhi
Respondent : PIO & Asst. Commissioner
Consumer Affairs, Food and Civil Supplies
GNCTD, District South West
C 22/23 Qutab Institutional Area
New Delhi
RTI application filed on :
PIO replied on : 07/01/2011
First Appeal filed on : 21/01/2011
First Appellate Authority order of : Not enclosed
Second Appeal received on : 25/02/2011
Information Sought:
The applicant had applied for a BPL card and had filed the RTI application to enquire about
its status.
1. Why has the BPL card not been made as yet?
2. By when will the card be made?
3. What procedure has the application undergone till date?
PIO`s Reply:
As per the policy of the Department, BPL Cards are not issued to slumdwellers. The PIO also
gave the number of circular by which this decision has been taken.
Grounds for the First Appeal:
Not satisfied with the PIO`s reply
Order of the First Appellate Authority (FAA):
Not enclosed
Ground of the Second Appeal:
Not satisfied with the answers provided.
Relevant Facts
emerging during Hearing:
Both the parties were given an opportunity for hearing. However, neither party appeared.
From a perusal of the papers it appears that the information has been provided by the PIO as
per available records.
Decision:
The Appeal is disposed.
The information available as per record 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
9 May 2011
(In any correspondence on this decision, mention the complete decision number.)