Central Information Commission Judgements

Mr. Ripu Sudan vs Food Supplies & Consumer Affair, … on 6 July, 2009

Central Information Commission
Mr. Ripu Sudan vs Food Supplies & Consumer Affair, … on 6 July, 2009
             CENTRAL INFORMATION COMMISSION
                  Club Building, Old JNU Campus,
                Opposite Ber Sarai, New Delhi 110067.
                        Tel: + 91 11 26161796

                         Decision No. CIC/SG/A/2009/001215/3997
                               Appeal No. CIC/SG/A/2009/001215

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 Comm.,
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 renewal of his Ration
Card.

Information sought:

S.No. Information sought Reply of PIO

1. In how many days will Appellant’s Ration It is not concerned with
Card be made? Division.

2. Why is it taking so long time? It will be informed after
making.

3. Will compensation be provided to the Nothing
Appellant 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?

Order of First Appellate Authority:
Not mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Ripu Sudan
Respondent: Absent
The Appellant had applied for the renewal of the Ration Card in 2007. He
had surrendered the old card on 29.05.2007 but has received no reply from
the Public Authority. He has therefore asked about the fate of his
application, which has not been provided. The Public Authority must
provide details of application for ration cards suo moto under Section 4 and
if any of the applications are refused, these must also be declared on its
website. Reasons for refusal must also be displayed. The Public Authority
has failed in its duty to provide such information.

Decision:

The Appeal is allowed.

The PIO is directed to provide the reasons for the delay to the Appellant
before 20th July 2009. The PIO will also ensure that the names of those who
apply for ration card, dates on which they apply and dates on which ration
cards are given should be put up on the websites of the Public Authority
under Section 4 of the RTI Act, 2005. If any applications are rejected this
should also be put up with reasons for rejection. The PIO will ensure that
this is done by the Public Authority before 15th August 2009.

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
6 July 2009

(In any correspondence on this decision, mentioned the complete decision number.)
(Rnj)