CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001555, 001556, 001558/12188
Complaint No. CIC/SG/C/2010/001555, 001556, 001558
Relevant Facts
emerging from the Complaint:
Complainant : Mr. San Mohammd
C-249, Gali No. 9 Main Road,
Bhajanpura Delhi 110053
Respondent : Mr. R. K. Meena
Public Information Officer & AC
Consumer Affairs, Food and
Civil Supplies, GNCTD
O/o the Asst. Commissioner,
Dist. North East, Nand Nagari,
Delhi 110093
RTI application filed on : 23/09/2010, 26/10/2010,
PIO replied : 16/10/2010, 20/10/2010, 26/11/2010
First appeal filed on : Not mentioned.
Complaint received on : 22/12/2010,
Information sought by the appellant about shop no. 6939, 7045, 7051, 5207, 7258, 8545, 7255 and
shop nos, 6882, 7116, 7177, 7225, 7231, 7254, 7974 of ward no. 70; shop nos. 6944, 197, 5434, 6299 of
ward no. 65 :
The Complainant through his various RTI applications had sought identical information with respect to
number of BPL, APL & AAY Cards issued to Pucca Houses, Cachacha Houses & Jhuggies, list of card
holder to whom ration is being given since 01/08/2010 to 20/10/2010, whether daily sale register has been
verified, Copy of APL stamping list, list of BPL Card holders with their names and addresses and so
on…………
PIO Reply:
The PIO on various dates has provided point wise information to the Appellant. The PIO has also
provided a list of card holders to the Appellant.
Grounds of the First Appeal:
Not filed.
Ground of the Complaint:
Complete information as sought has not been provided.
Relevant Facts emerging during Hearing:
The following were present:
Complainant: Absent;
Respondent: Mr. Udai Vir Singh, FSO(C-65), Ms. Sobha Rani, FSO(C-67), Mr. K. P. Singh, FSO(C-68)
and Mr. D. P. Singh, FSO(C-70) on behalf Mr. R. K. Meena, Public Information Officer & AC;
The Respondents have shown that they have sent the reply to the Complainant within 30 days and
for some of the information they have sought additional fees which have not been paid by the
Complainant. A perusal of the papers shows the Commission that the replies are appropriate except
query-1. The PIO is directed to ensure that the complete information on query-1 is sent to the
Complainant. As regards the rest queries of the Complainant he should have paid the additional fees as
demanded by the Complainant.
Decision:
The Complaint is disposed.
The PIO is directed to provide the complete information with regard to query-1 to the Complainant
before 15 May 2011.
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
April 28, 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)