CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002933/6287
Appeal No. CIC/SG/A/2009/002933
Relevant Facts
emerging from the Appeal:
Appellant : Smt. Dharama Devi,
House no. N-25/A-75, Lal Bagh,
Azad Pur, Delhi – 110033.
Respondent : Mr. Mange Ram
Public Information Officer &
Assistant Commissioner
Food and Supply Department,
O/o The Assistant Commissioner (N),
23-27, Shopping Complex, Gulabi Bagh,
New Delhi.
RTI application filed on : 08-04-2009 PIO replied : 08-05-2009 First appeal filed on : 05-06-2009 First Appellate Authority order : 06-07-2009 Second Appeal received on : 17-11-2009 Date of Notice of Hearing : 04/12/2009 Hearing Held on : 06/01/2010 Information Sought:
The Appellant had sought following information from PIO – Food and Supply
Department, Gulabi Bagh, New Delhi regarding no-issuance of BPL Ration Card No. BPL
62220228 after renewal of the same under the RTI Act, 2005 passed by Union Legislature.
1. That, I had obtained a BPL Ration Card No. BPL62220228 issued at the above
mentioned address in my name of 16-08-2002.
2. That, I had submitted an application with Ration Card bearing No. BPL 62220228 during
the renewal period and received and acknowledgement no. 266940 of the said
application. I had filed this application to food supply officer Circle No. 56 at Rain
Basera Sarai Pipal Thala, Delhi – 110033 on dt. 14-01-2008.
3. That, after submitting the above said card. I obtained food grains and kerosene oil on the
strength of that acknowledgement receipt that I had obtained on the afore mentioned date
i.e. 14-01-2008 same as given in Clause (2).
The PIO’s reply:
1- BPL card could not be renewed as computer shows it as invalid.
2- Same as above.
3- The above ration card is not renewed.
4- Not applicable.
5- Not applicable.
Ground of the First Appeal:
Incomplete information has been provided to the appellant.
Order of the FAA:
No order had been passed by the F.A.A.
Ground of the Second Appeal:
The incomplete information had been provided by the PIO and no order had been passed by
the F.A.A..
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Smt. Dharama Devi;
Respondent : Mr. Mange Ram, Public Information Officer & Assistant Commissioner; Mr. Ram
Krishan, FSO;
The appellant has been given a duplicate ration card on 01/07/2009 with a
number:AAY62220228. The Appellant states that an identical card number has been issued to
Mr. Rajvir Singh S/o Sh. Bechaan Singh, N-/25A/164, Lal Bagh, Azadpur, Delhi – 110033. Mr.
Ram Krishan, FSO states that the system allows identical card numbers to be issued to two
different persons. The Commission directs the Joint Commissioner, Food and Supply
Department (North) to inquiry into this and send a report to the Appellant and the Commission
before 10 February 2010.
Decision:
The Appeal is disposed.
The information has been provided.
The Commission directs the Joint Commissioner, Food and Supply Department (North)
to inquiry into this and send a report to the Appellant and the Commission before 10 February
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
06 January 2010
(In any correspondence on this decision, mention the complete decision number.) (BK)
CC:
To,
Joint Commissioner, Food and Supply Dept. (North) through Mr. Mange Ram, Public
Information Officer & Assistant Commissioner;