Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 3]

Central Information Commission

Mr.Suraj Pal vs Consumer Affairs, Food And Civil ... on 2 July, 2010

                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/001364/8383
                                                                   Appeal No. CIC/SG/A/2010/001364

Relevant Facts emerging from the Appeal

Appellant                            :     Mr. Suraj Pal
                                           464 J.J. Colonies, Batana
                                           Delhi- 110039
Respondent                           :     Mr. Chokhe Lal

Public Information Officer & Assistant Commissioner Food and Supply, GNCTD , Gov. of NCT Delhi, Block C, Pkt. C, ShalimarBagh Delhi RTI application filed on : 16/3/2010 PIO replied : 20/03/2010 First appeal filed on : 29/03/2010 First Appellate Authority Ordered on : 01/04/2010 The Applicant is making an inquiry about his ration card which he has not received. .

Sl. Information Sought Reply of the Public Information Officer (PIO)

1. Furnish information regarding not Cards were sent for modernization, but your card printing of BPL ration card of the is still to be received by the department. Appellant.

2. Furnish information that to get a printed For getting the card an application has to be made BPL ration card Appellant have to pay on a plain paper. The amount of Rs. 25 is charged 25 Rs. Or this fee is asked due to on form "A" (New/ Changing of Name of head/ departmental order, give certified copy. Duplicate ration card.).

3. If no then what is the reason of not The appellant can come to the office and write an giving ration card to the Appellant. application regarding this matter.

4. Kindly give the name of the person who New ration cards are sent to VIRGO company.

had the responsibility to print ration The appellant's ration card is still to come back. card of the appellant.

5. Kindly reply that taking 25 Rs. from the There is no fee taken for making an application to Appellant by FSO and inspector is the Department. Fee is only taken for form "A". valid. If yes then under which Please come to the office and meet the Asst. departmental order it is taken. Furnish Commissioner. certified copy.

6. Kindly inform that will there be any Kindly specify your question regarding form "A".

action taken against the FSO and the inspector.

7. Enclose that the acts of FSO and inspector is not legal the what action is taken by the Department against them.

8. Kindly furnish the date by which the Come to the office and give an application.

new ration card will be given to the Action will be taken. appellant.

Ground for the First Appeal:

Information is insufficient and unsatisfactory.
First Appellate Authority (FAA) order:
FAA directed PIO/AC (NW) to redress grievance of the Applicant within 15 days.
Ground for the Second Appeal:
Non-compliance of the order of FAA by PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Mr. Ajit Singh, FSO (C-7) on behalf of Mr. Chokhe Lal, PIO & AC;
The appellant has basically filed this RTI application since he has not got his ration card. The FSO states that the printing of the ration cards is outsourced to VIRGO who have not supplied the rations cards since three years. The PIO has definitely given the information available with him within 15 days. The appellate authority Mr. L. R. Garg, Joint Commissioner,- who cannot be unaware of this scandalous state of affairs,- has just ordered that the PIO should furnish information. It is not at all clear what the PIO is expected to do. The department at the highest level has to take the responsibility for the distressing state of affairs where ration cards are not being printed for three years by a vendor. It is unimaginable that the department cannot find a corrective for this. This is unnecessarily harassing citizens and also PIOs who are left to justifying a completely unjustifiable situation.

Decision:

The appeal is disposed.
The PIO has provided the information available with him. 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 02 July 2010 (In any correspondence on this decision, mention the complete decision number.)(ARG)