Central Information Commission Judgements

Mr.Taiyab Ansari vs Consumer Affairs, Food And Civil … on 10 May, 2010

Central Information Commission
Mr.Taiyab Ansari vs Consumer Affairs, Food And Civil … on 10 May, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2010/000745/7672
                                                           Appeal No. CIC/SG/A/2010/000745

Relevant Facts

emerging from the Appeal:

Appellant                            :       Mr. Taiyab Ansari
                                             E-140, Indra Kalyan Vihar,
                                             Opp. C-176, Okhla Ph.I,
                                             New Delhi - 110020.

Respondent                           :       Public Information Officer &
                                             Asstt. Commissioner (South)
                                             Deptt. of Food & Suppllies
                                             Govt. of NCT of Delhi
                                             Asian Market, Pushp Vihar,
                                             Sec-3, M. B. Road, New Delhi.

RTI application filed on             :       13/01/2010
PIO replied                          :       Not replied
First appeal filed on                :       18/02/2010
First Appellate Authority order      :       22/03/2010
Second Appeal received on            :       23/03/2010
Date of Notice of Hearing            :       01/04/2010
Hearing held on                      :       10/05/2010

Information Sought:

Reason for not making ration card of the Appellant for which he had submitted all supporting
documents on 02/08/2007 and name, designation, address and contact no. of the FAA.

Reply of the PIO:

Not replied.

Ground of First Appeal:

Non-receipt of information from the PIO within the stipulated time.

First Appellate Authority ordered:

“The preparation of Jhuggi cards are not permitted as per present instructions.”

Ground of the Second Appeal:

Not mentioned.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. Taiyab Ansari;

Respondent : Absent;

The First Appellate Authority (FAA) has stated that “The preparation of Ration cards are
not permitted as per present instructions. The fresh Ration cards cannot be made. It does not
come in the policy in the guidelines given by the Department.” He has also been given a letter
no. 50(64)/CFS(D)/2003/841 issued on 07 September 2007 in which it is stated that “In
continuation to this office instruction no. 15(64)CFS(D)2003/482 dated 28-05-2007 and NO.
15(64)CFS(D)/2003(551 dated 28/06/2007 regarding issuing Jhuggi Ration Card in APL
Category. I am directed to inform that the Delhi Cabinet has decided (Cabinet Decision no.
1268 dt. 27-08-2007) to extent the time limit for receipt of JRC application till 30the November-
2007. You are therefore requested to take necessary action accordingly.”

Thus it appears that the information given by the PIO and the FAA appears to be contradictory to
the policy decided by the Cabinet.

Decision:

The Appeal is allowed.

The PIO is directed to give information to the Appellant giving reasons why
his ration card application is not been considered inspite of the Cabinet Decision
referred to above before 30 May 2010.

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
10 May 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)