CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi 110067.
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/001222/3971
Appeal No. CIC/SG/A/2009/001222
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Ripu Sudan
R/O C-2/55 Sec-20 Rohni
Delhi-110086
Respondent : Mr. A.K. Singh, Assistant. Commissioner,
Office of the Assistant commissioner, N/W Distt,
Food Supplies & Consumer Affair, GNCT of Delhi,
CSC, CC Block, Shalimar Bagh, Delhi-110 088
RTI application filed on : 06.03.2009
PIO replied : 17.04.2009
First appeal filed on : 07.04.2009
First Appellate Authority order : Not mentioned.
Second Appeal received on : 16.05.2009
The Appellant had sought information regarding his Rashan Card.
S.No. Information sought Reply of PIO
1. In how many days will Appellant’s Rashn Card It is not concerned with
be made? Division.
2. Why is it taking so long time? It will be informed after
making.
3. Will compensation be provided to the Appellant Nothing
for harassment?
Grounds for first appeal:
Information had not been received as Appellant mentioned. He requested for following
information in his first appeal.
1. In how many days will Appellant’s Rashn Card be made?
2. Why is it taking so long time?
3. Will compensation be provided to the Appellant for harassment?
Grounds for Second Appeal:
Satisfactory information had not been provided.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Ripu Sudan
Respondent: Mr. Amod Bardhwal on behalf of PIO Mr. A. K. Singh,
The appellant states that he had given his ration card to the department in 2007 for renewal. He is
seeking information as to what had happened about it and states that he has been to the ration
office a very large number of times. He has filed an RTI application seeking to know the status
of this. The PIO states that the receipt appears to show an application for a new ration card. The
PIO states that as per Government policy no new ration cards are being issued for people who
are staying in Jhuggies. This appears to be a curious position. The appelaln is advised to give a
photocopy of the ration card that he had surrendered to PIO Mr. A.K. Singh, Assistant.
Commissioner Food Supplies & Consumer Affair, GNCT of Delhi, CSC, CC Block, Shalimar
Bagh, Delhi-110 088.
Decision:
The Appeal is allowed.
The PIO will give the information to the appellant within 15 days of receiving the photocopy of
the surrendered ration card.
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, 2005.
Shailesh Gandhi
Information Commissioner
2 July 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(Rnj)