CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003163/11153
Appeal No. CIC/SG/A/2010/003163
Relevant Facts
emerging from the Appeal
Appellant : Mr. Wasim
C-782, Gali No. 18,
Near Madina Mosque, Sri Ram Colony,
Khajuri Khas, New Delhi-110094
Respondent : Mr. Mange Ram
Public Information Officer &
Assistant Commissioner (North-East)
Food and Supply Department
Government of NCT of Delhi
Weavers’ Complex, Nand Nagri, Delhi
New Delhi-110093
RTI application filed on : 02/06/2010
PIO replied : 23/07/2010
First appeal filed on : 26/07/2010
First Appellate Authority order : 31/08/2010
Second Appeal received on : 29/10/2010
Information Sought:
Ration Card details as to how the ration card is not provided within the period allotted with reason. Details
on the progress of her application of ration card. The appellant also sought information on any action taken
against the officers who do not work as expected.
Reply of the Public Information Officer:
The PIO told that the officers keep on changing therefore no action can be taken against them and they
cannot be named. They cannot tell the progress of application of ration card as they don’t have any records.
Grounds for the First Appeal:
No satisfactory reply by the PIO.
Order of the First Appellate Authority (FAA):
Case was closed saying that the reply already had been received to the query.
Grounds for the Second Appeal:
Request the concerned department to give the information sought and issue the ration card as soon as
possible
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Absent;
Respondent: Mr. M. S. Chauhan, Inspector on behalf of Mr. Mange Ram, PIO & AC;
It appears that the information has been provided to the Appellant but the Commission directs the
Respondent Mr. M. S. Chauhan to provide the following information to the appellant:
1- Reasons for rejection of the Appellant’s application including the original file notings.
Decision:
The Appeal is allowed.
Mr. M. S. Chauhan, Deemed PIO is directed to provide the information as directed
above to the Appellant before 10 February 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
28 January 2011
(In any correspondence on this decision, mention the complete decision number.)(VMK)