Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
No.CIC/SS/C/2011/000608
Dated, the 25th October, 2011
Name of complainant : Shambu Prasad Prajapati, Delhi
Name of respondent : Delhi Police.
.
O R D E R
The Commission has received a complaint dated 28.9.2011 against the
PIO/AA, Delhi Police, Southern Range, PHQ, New Delhi, against non
furnishing of information to his RTI request dated 16.5.2011 and first appeal
dated 15.7.2011 respectively.
2. Perused the papers submitted by the complainant. It is observed that
complainant’s RTI request failed to elicit information either from the CPIO or
the Appellate Authority.
3. The CPIO is, therefore, directed to furnish the reply to the complainant
to his RTI application dated 16.5.2011 within two weeks of receipt of this
order. Failure on part of PIO in complying with the order of the Commission
with prescribed time would render him liable for penalaction u/s 20(1) of the
RTI Act, 2005.
4. If the complainant is not satisfied with the reply received from PIO, he
may within the time prescribed, file his first appeal before the appellate
authority u/s 19(1) of the RTI Act, who shall dispose of the appeal within the
period stipulated in the RTI Act.
5. The complaint is disposed of with above directions.
( Sushma Singh )
Information Commissioner
25.10.2011
Authenticated true copy:
Deputy Registrar
Copy to:
1. Public Information Officer & Addl. DPC, Delhi Police Hqrs. 5th
Floor, I.P. Estate, New Delhi110002.
2. Appellate Authority & DCP HQ, Delhi Police Headquarters, I.P. Estate,
New Delhi2.
3. Shri S. P. Prajapati s/o K.P. Prajapati, House No.E18 Jai Vihar,
Najafgarh, New Delhi110043.