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/2010/000382
Name of Appellant : Sh. Nthu Ram
(The Appellant was not present)
Name of Respondent : Delhi Police, Central Dist.
(Represented by Sh. M.S. Bisht, ACP,
Sh. Manu, P.M. and Sh. Ramphul, ASI.)
The matter was heard on : 26.10.2010
ORDER
Sh. Nathu Ram, the Appellant, filed an application dated 30.09.2009, seeking to know,
under the provisions of the RTI Act, 2005, action taken on a complaint dated 18.09.2008, regarding
alleged criminal illegal trespass of property No. 52/65, Gali No. 19, Nai Basti, Anand Parbat, New
Delhi and to provide a copy of the enquiry report and the relevant documents. The PIO, Central
Dist, vide letter dated 12.11.2009, informed the Appellant that an enquiry was conducted and no
case of criminal trespass was made out during the course of the enquiry and the complaint was
filed. A copy of the enquiry report and statements taken during the enquiry was denied under the
provisions of the Section 8(1)(j) of the RTI Act, 2005. Sh. Jaspal Singh, IPS, Dy. Commissioner of
Police, Central Dist., Delhi, before whom the Appellant filed a first appeal, has observed that a
Civil Suit in the matter is pending in the Court and accordingly he concurred that the decision /
reply of the PIO. Hence, the present appeal before the Commission.
After hearing the Respondent and on perusal of the Relevant documents on file and in view
of the facts and circumstances of the present case, the Commission is of the view that a copy of the
enquiry report cannot be denied to the Appellant, under the provisions of the RTI Act, 2005.
Accordingly the Respondent CPIO is directed to provide a copy of the complete enquiry report and
statements recorded by the Enquiry Officer to the Appellant, free of cost, within 10 days of receipt
of Commission’s order.
With these directions the matter is disposed of, accordingly.
(Sushma Singh)
Information Commissioner
26.10.2010