Central Information Commission Judgements

Mr.Ramesh Kumar Hotla vs Consumer Affairs, Food And Civil … on 16 July, 2011

Central Information Commission
Mr.Ramesh Kumar Hotla vs Consumer Affairs, Food And Civil … on 16 July, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2011/001432/13490
                                                                  Appeal No. CIC/SG/A/2011/001432
Relevant Facts

emerging from the Appeal

Appellant : Mr. Ramesh Kumar Hotla,
RZ- 184, Braham Puri,
Pankha Road,
New Delhi.

Respondent : Mr. R. S. Chauhan
Public Information Officer & AC(SW)
Dept. of food supplies & Consumer Affairs,
GNCTD,
C-22-23, Qutub Institutional Area,
Mehrauli, New Delhi

RTI application filed on : 11/02/2011
RTI application transferred on : 08/03/2011 (to PIO, south west zone)
PIO replied : 07/04/2011
First appeal filed on : document not enclosed.
First Appellate Authority order : 16/05/2011
Second Appeal received on : 27/05/2011

S. Information sought Reply of the PIO

1. The certified copies It is requested to please inform us the details and name of the K.O.D.

of order no. 11922 for which you need information from food and supplies department,
(dated 28/05/1982). South-West district. We are not in a position to provide you the copy of
order and other details without knowing the name of KOD.

Ground of the First Appeal:

Neither the document is enclosed nor do the grounds for 1st appeal find their mention in the 2nd appeal.

Order of the FAA:

The records/ documents sought by the appellant are barred by time, so the same could not be provided.
The appeal is disposed off.

Ground of the Second Appeal:

The appellant has not yet received the demanded documents under the RTI Act.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Ramesh Kumar Hotla;

Respondent: Mr. R. S. Chauhan, Public Information Officer & AC(SW);

The RTI application was transferred to the PIO on 08/03/2011. The PIO replied on 09/04/2011
that he could not locate the letter. Finally in June 2011 the PIO informed the Appellant that the letter
of 1982 is not available on the records anywhere.
Decision:

The Appeal is disposed.

There is no information available.

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
16 July 2011
(In any correspondence on this decision, mention the complete decision number.) (AA)