Central Information Commission Judgements

Mr.Maj Gen Vinay Kumar Singh vs Ministry Of Home Affairs on 19 April, 2010

Central Information Commission
Mr.Maj Gen Vinay Kumar Singh vs Ministry Of Home Affairs on 19 April, 2010
                           Central Information Commission
                     Room No. 5, Club Building, Near Post Office
                      Old J.N.U. Campus, New Delhi - 110067
                                 Tel No: 26161997

                                                                 Case No. CIC/SS/A/2009/000011

        Name of Appellant                                    :        Maj. Gen. Vinay Kumar Singh (Retd)

        Name of Respondent                                   :        Delhi Police, Special Cell


 Background

  

Maj. Gen. Vinay Kumar Singh (Retd), the Appellant, filed an application 
dated 16.06.2009 under the RTI Act. 2005, seeking the following information from 
the CPIO, Delhi Police, PHQ:­

“The following up to date information, para wise in detail, duly typed and certified, 
is required urgently, for the period 01.01.2001 to 31.12.2008:­

1. Details of monetary awards given to Delhi Police (Special Cell) personnel  
during the above period may be provided, separately for each year, under the  
following headings:­

(a). Place / Location in India and abroad.

       (b).    Name of awardee.
       (c).    Amount paid.
       (d).    Reasons for award, in brief
       (e).    Details of case, i.e. Name of person arrested, Court, Case No. and 
               Section of Act under which filed.
       (f).    Whether case finalized or continuing
       (g).    If finalized, whether accused convicted or acquitted.

2. Details as given in Para 1 above may be provided in respect of person  
given gallantry awards during the period 2001 to 2008.

3. Details as given in Para 1 above may be provided in respect of persons  
given out of turn promotions during the period 2001 to 2008.”

Sh. Ashok Kumar, CPIO/ Dy. Commissioner of Police, vide his letter dated 
16.07.2009, provided following information to the Appellant:­
“The   list   of   police   personnel   (SI   No.   1   to   34)   who   were   awarded   out   of   turn  
promotion and President Police Medal (1 to 25) both separately are sent herewith,  
as   desired.     The   Gallantry   Allowance   to   the   recipients  of   these   medals  is   as 
under:­
      EXISTING (6/12/99)       REVISED (8/9/08)
President’ Police Medal          Rs. 750/­/P.M.     Rs/ 1500/­P.M.
For Gallantry.

Police Medal for Gallantry         Rs. 450/­ P.M.    Rs. 900/­ P.M.”

Aggrieved with the reply   / decision Maj. Gen. Vinay Kumar Singh, filed a 
first   appeal   before   Sh.   P.   N.   Aggarwal,   the   First   Appellate   Authority(FAA)/Jt. 
Commissioner of Police, Special Cell, Delhi, who vide his order dated 4.09.2009 
held that, as per the appeal, the Appellant has received the reply to question no. 2 
and 3 of the RTI application from the CPIO and had sought reply on question no. 

1.   The FAA held that as regards reply to question no. 1, the information about 
reward cannot be supplied to the Appellant, as disclosure of this information, would 
endanger the life or physical safety of those Police personal who have arrested 
and   / or neutralized hard core criminals and terrorists. The FAA therefore, held 
that this is exempted under Section 8(1)(g) of the RTI Act. 2005.  Aggrieved with 
the response the Appellant has filed a present appeal before the Commission. 

2. The matter was heard on 13.04.2010.

3. Maj. Gen. Vinay Kumar Singh (Retd), the Appellant was present.

4. Sh.   Alok   Kumar,   DCP/Spl.   Cell.   And   Sh.   Hemchand,   Sub­Inspector 
represented the Respondent Public Authority.

During the hearing the Appellant submits that he is seeking information to point 
no. 1 of the RTI application.  The Respondent on the other hand reiterates that the 
names of persons awarded cannot be provided and the same is exempt under 
Section 8(1)(g) of the RTI Act. 2005.   The Appellant submits that he would be 
satisfied if the number of persons awarded instead of names of persons awarded, 
is provided to him.   He however, insists that complete information in respect of 
other   information   sought   for   at   point   no.   1   of   the   RTI   application   should   be 
provided to him. 

After   hearing   the   parties   and   on   due   consideration   of   the   matter   the 
Commission upholds the decision of the Respondent not to disclose the names of 
the persons awarded or any other information that would disclose their identity in 
view   of   the   Section   8(1)(g)   of   the   RTI   Act.   2005.     The   Respondent   is   also 
agreeable  to   have  only  the  number  of  persons  awarded  and  not  their  names. 
Therefore, the Commission directs the CPIO to provided the Appellant with the 
number  of  awardees,  amount  paid  and  reasons  for  the  award  in  brief, without 
disclosing   the   identity   of   awardees. The   Commission   further,   directs   that   this 
information be provided to the Appellant free of cost within 15 days of receipt of the 
order of the Commission. 

With this order, the matter is disposed of accordingly.

                                                                            (Sushma Singh) 
                                                                         Information Commissioner 
19.04.2010