Central Information Commission Judgements

Mr.Ramesh Kumar vs Government Of Nct Of Delhi on 20 January, 2011

Central Information Commission
Mr.Ramesh Kumar vs Government Of Nct Of Delhi on 20 January, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/003308/11055
                                                                   Appeal No. CIC/SG/A/2010/003308
Relevant Facts

emerging from the Appeal:

Appellant                          :      Mr. Ramesh Singh,
                                          A-5, Sawan Park,
                                          Ashok Vihar, Delhi

Respondent                         :      Mr. H. P. Meena

Public Information Officer & Asst. Commissioner (North)
Office of the Assistant Commissioner (North),
Food and Supply Department
Govt of NCT of Delhi,
23-27 Shopping Complex,
Gulabi Bagh, Delhi

RTI application filed on : 03/04/2010
PIO replied : 01/06/2010
First appeal filed on : 06/07/2010
First Appellate Authority order : Not mentioned.

Second Appeal received on          :      25/11/2010

S.No                   Information Sought                                      PIO's reply
1.   Details of the total no. of BPL Ration which were         Total no. BPL Cards at FPS 995A is 179
     renewed/ fresh issued during the period from Jan, 2008    and it is not practical to furnish the rest of
     to Jan, 2010 in area of Swan Park, Ashok Vihar, Delhi     information as it is voluminous.

which had been registered at FPS of circle no. 53 with
details of family member and addresses of the card
holders.

2. Details of the total no. of APL Ration which were Total no. of APL Card no. at FPS 995A
renewed/ fresh issued during the period from Jan, 2008 is 233 and it is not practical to furnish the
to Jan, 2010 in area of Swan Park, Ashok Vihar, Delhi rest of information as it is voluminous.
which had been registered at FPS of circle no. 53 with
details of family member and addresses of the card
holders.

3. Details of total no. of Ration Card which were of the It is not practical to furnish the rest of
Jhuggi dwellers of N.77/c Block, and were registered information as it is voluminous.
at FPS no. 5306 and had been renewed. Provide with
details of card holders and their address.

4. Present status of the Ration card no. 118635 of Sh. BPL Card no. 53660512 is rejected.

Satya Singh.

5. Present status of the rations card of Sh. Ramesh Singh Sh Ramesh Singh applied vide diary no.

surrendered vide receipt no. 3844dated 12/03/2010 for 3844 dated 12/03/2010 for renewal of
renewal. Mention whether any complaint had been Card no. BPL53060512, which is on
made to card holders. name of Sh. Satta Singh. Since the
application was not enclosed with NOC
Page 1 of 3
of Sh. Satta Singh, hence that was
rejected and this was displayed on notice
board.

6. Present status of the original rations Card no. As above.

53060512 surrendered by Sh. Ramesh Singh for
renewal. Provide reasons for not issuing.

7. Whether any verification had been done on application The application was rejected by local
having diary no. 3844 dated 12/03/2010. inspector who found insufficient
documents.

8. How many documents/ address which were submitted It is not practical to furnish the rest of
for renewal/ fresh issued Ration Card in this area of information as it is voluminous.
Swan Park during from Jan, 2008 to Jan, 2010?

9. Name, address of the FSO/ inspector/dealing officers Present status of officials of Circle no. 17
of Circle no.53 for said period. and old circle no. 53 are follow:

Name and post of five officials had been
furnished by the PIO:

First Appeal:

Complete information had not been furnished.

Order of the FAA:

Not enclosed.(Notice of hearing of first Appeal is enclosed)

Ground of the Second Appeal:

Misleading information was provided.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr. H. P. Meena, Public Information Officer & Assistant Commissioner (North);

Complete information on query 1, 2 & 3 was not given by the PIO claiming that this is voluminous
information. First information cannot be denied on the basis that it is voluminous. The PIO may under
Section 7(9) offer the information in another format,- such as by offering photocopies of all the relevant
records or inspection of the files,- but cannot refuse to give the information. The Respondent admits that
this data is available on the computer and hence there can be no difficulty in taking the printout and
providing the information. It appears that the then PIO Mr. Jagdish Chander and FSO (C-17) Mr. Sukram
Pal refused to give the information without any reasonable cause.

Decision:

The Appeal is allowed.

Mr. H. P. Meena, PIO is directed to provide the information on query 1, 2 & 3 to the
Appellant before 30 January 2011.

The issue before the Commission is of not supplying the complete, required information by the then
PIO Mr. Jagdish Chander and FSO (C-17) Mr. Sukram within 30 days as required by the law.

From the facts before the Commission it is apparent that the PIO & deemed PIO are guilty of not
furnishing information within the time specified under sub-section (1) of Section 7 by not replying within
30 days, as per the requirement of the RTI Act.

Page 2 of 3

It appears that the PIO & deemed PIO’s actions attract the penal provisions of Section 20 (1). A
showcause notice is being issued to them, and they are directed give their reasons to the Commission to
show cause why penalty should not be levied on them.

The then PIO Mr. Jagdish Chander and FSO (C-17) Mr. Sukram will present themselves before the
Commission at the above address on 03 February 2011 at 03.0.PM alongwith their written submissions
showing cause why penalty should not be imposed on them as mandated under Section 20 (1). They will
also bring the information sent to the appellant as per this decision and submit speed post receipt as
proof of having sent the information to the appellant.

If there are other persons responsible for the delay in providing the information to the Appellant the
PIO is directed to inform such persons of the show cause hearing and direct them to appear before the
Commission with them.

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
20 January 2011
In any correspondence on this decision, mention the complete decision number.)(Rnj)

CC through Mr. H. P. Meena, PIO & AC:

To:

1- Mr. Jagdish Chander the then PIO & AC;
2- Mr. Sukram, FSO (C-17);

Page 3 of 3