Central Information Commission Judgements

Mr. Akhilesh Kumar Akhil vs Cbi on 10 January, 2011

Central Information Commission
Mr. Akhilesh Kumar Akhil vs Cbi on 10 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000011­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                  7 January 2011


Date of decision                       :                                 10 January 2011



Name of the Appellant                  :   Shri Akhilesh Kumar
                                           Editor, Bharat Post, Weekly Newspaper,
                                           0/5, Behind Gulab Bhawan, Bahadur Shah 
                                           Jafar Marg, New Delhi - 110 002.


Name of the Public Authority           :   CPIO, Central Bureau of Investigation,
                                           Anti Corruption Branch, Block No.4,
                                           CGO Complex, Lodhi Road, New Delhi.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri N.M. Singh, Sr. SP, CBI was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. In spite of notice, the Appellant was not present. The Respondent was 

present and made his submissions.

3. The   Appellant   had   wanted   to   know   about   the   action   taken   by   the 

Director,   CBI   on   some   complaints.   The   CPIO   had   informed   him   that   the 

complaint had been forwarded to the Delhi Police. The second appeal filed by 

the  Appellant  is  more  in   the   nature  of  a   complaint  against  the   CBI  and  its 

working rather than seeking any particular information. As far as the CBI is 

CIC/WB/A/2010/000011­SM
concerned, it had transferred the said complaints to the Delhi Police and, if the 

Appellant wants to know about the action taken by that authority, he is advised 

to approach that authority.

4. In any case, we direct the CPIO of the CBI to transfer a copy of this 

order along with the original RTI application to the CPIO of the Delhi Police and 

the latter is directed to communicate to the Appellant within 10 working days 

whatever action has been taken on those complaints.

5. The case is disposed off accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/WB/A/2010/000011­SM