CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000508/12195
Appeal No. CIC/SG/A/2011/000508
Appellant : Mrs. Neetu Singh
469 Moti Lal Nehru Campus,
JNU New Delhi
Respondent : PIO & Assistant Commissioner (South)
Department of Food and Supply, GNCTD
22-23, Qutub Institutional Area,
District South, New Delhi - 110016
RTI application filed on : 27/12/2010
PIO replied : 07/01/2011
First Appeal filed on : 21/01/2011
FAA's order : 14/02/2011
Hearing Notice Issued on : 01/04/2011
Date of Hearing : 29/04/2011
Information Sought:-
The appellant wants the information about the following:-
1) I have applied for the new ration card on 02/03/2009.
a) I have still not received the ration card till now. Provide the reason?
b) After how much time I will get my ration card. Provide the information.
c) What action has been taken till now against the delay of the same.
Reply from the PIO:
The appellant was informed that the department has decided not to issue the BPL cards to the people
living in jhuggies. That's why the application was not considered and no action was taken.
Grounds for First Appeal:
Unsatisfactory information provided by PIO.
FAA's Order:-
The commission has gone through the information asked by the Appellant. Considering all the facts i.e.
RTI application, appeal application, information provided and documents on record, the undersigned
concludes that the reply to the RTI application of the appellant has been given by the PIO/Asst.
Commissioner (South) to the appellant. Hence, the case is closed.
As per section 19(3) of the Right to Information Act 2005, if the appellant is not satisfied with the
above order/ information provided, he may file an second appeal within 90 days of the issue of this order.
Grounds for Second Appeal:
Unsatisfactory information was provided.
Relevant Facts
emerging during Hearing:
Both the parties were given an opportunity for hearing. However, neither party appeared. From a perusal
of the papers it appears that the complete information as per records has been provided to the Appellant.
The Appellant in the appeal has not mentioned the reasons for his dissatisfaction. It appears that the
Appellant has a grievance which would have to be addressed at some other forum.
Decision:
The appeal is disposed.
The information available on the records appears to have been provided.
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
29 April 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)