In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001980
Date of Hearing : October 24, 2011
Date of Decision : October 24, 2011
Parties:
Applicant
Shri Rajkumar Sisodiya
PresidentYuva shakti Manch
46, Malikpur
Model Town 1st
Delhi - 110 009.
Applicant was present.
Respondent(s)
Govt of NCT of Delhi
O/o Asstt.Commissioner (N)
Food & Supplies Department
2327, Shopping Complex
Gulabi Bagh
Delhi.
Respresentative : Shri Ajit Singh, FSO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001980
ORDER
Background
1. The RTI application dated 20.4.11 was filed by the Applicant with the PIO, Food & Supply
Department, Gulabi Bagh, New Delhi seeking information about the action taken on his complaint
dated 31.3.11 against 7 points. The PIO relied on 13.5.11 providing point wise information. Not
satisfied with this reply the Applicant filed his first appeal on 8.6.11 requesting for complete and
correct information. The Appellate Authority in his order dated 15.7.11 observed that on point no.4
the PIO was required to inform the Applicant the action that has been taken on the on the report of
area inspector based on a complaint . Similarly he observed that against point numbers 6 and 7 the
information sought by the Applicant is about what action has been taken against the officer who has
not acted upon his complaint. The Appellate Authority therefore directed the FSO, Circle3 to clearly
mention in his reply whether any action was warranted to be taken against any officer or not, and if
any action has been taken, the details of the same to be provided to the Applicant. He also directed
the PIO (North) to provide information against points 4, 6 and 7 within 15 days of issuance of his
order to the Applicant. The PIO/Asst. Commissioner (North) vide his letter dated 26.7.11, in
compliance with the Appellate Authority’s order, enclosed the information received from the FSO
03 dated 25.7.11. Not satisfied with this reply the Applicant filed his second appeal before the
Commission.
Decision.
2. During the hearing it was noted that with regard to point 4 in which the Appellant had sought
information on action taken on his complaint, the PIO had informed against that after conducting the
enquiry the area inspector had sent the report to the Asst. Commissioner, North for further action.
The Respondent submitted that the report that has been sent to the Asst. Commissioner, North is still
pending before the higher authorities of the department, for a decision. Since the available
information has already been provided, no further information may be authorized for disclosure.
However, it is recommended in the interest of the Appellant that the Asst. Commissioner, North
provide the final decision on the complaint to the Complainant by 25th November 2011.
3. The appeal is disposed off with the above recommendation.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
1. Shri Rajkumar Sisodiya
PresidentYuva shakti Manch
46, Malikpur
Model Town 1st
Delhi – 110 009.
2. The Public Information Officer
Govt of NCT of Delhi
O/o Asstt.Commissioner (N)
Food & Supplies Department
2327, Shopping Complex
Gulabi Bagh
Delhi.
3. The Appellate Authority
Deptt of Food, Supply & Consumer Affairs,
K Block, Vikas Bhawan
I P Estate
New Delhi.
4.s Officr Incharge, NIC.
In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant Authority, (4) copy
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding
the complaint. In the prayer, the Appellant/Complainant may indicate, what information has not been provided.