Central Information Commission Judgements

Mr.Amit Chandak Maheshwary vs Ministry Of Home Affairs on 31 March, 2011

Central Information Commission
Mr.Amit Chandak Maheshwary vs Ministry Of Home Affairs on 31 March, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                          Case No. CIC/SS/A/2010/001184

Name of Complainant            :      Shri Amit Chandak Maheshwari

Name of Respondent             :      Delhi Police, East District

Date of Hearing                :      24.03.2011

                                          ORDER

Shri Amit Chandak Maheshwari, the appellant has filed this appeal dated Nil
(received on 28.10.2010) before the Commission against Delhi Police, East District, Delhi,
for not providing information to his RTI-request dated 12.8.2010, which came up for
hearing on 24.3.2011. The appellant was absent, whereas the respondents were
represented by Shri Asif Md. Ali, Addl. DCP, Shri Sumer Singh, APIO.

2 The appellant filed his RTI-request dated 12.8.2010 addressed to Police
Headquarters, New Delhi seeking information on two RTI-queries pertaining to Inspector
Ramesh Dahiya. The PIO, Delhi Police East District vide letter No. ID/1560/9837/Info.
Cell/East Dstt. Dated 18.9.2010 has replied to the appellant stating that no criminal case is
pending against Inspector Ramesh Dahiya, as per available records.

3. In the meantime, the appellant preferred first-appeal on 15.9.2010 before FAA for
deemed refusal to his RTI-request. The appellant’s first-appeal was decided by FAA vide
order No.12242/A-RTI/East Dist dated 21.10.2010 informing the appellant that he has
visited Information Cell of East District and collected the photocopies of the enquiry report
and other relevant documents under his proper receipt and undertaking that there is no
need for replies of appeals filed under RTI Act.

4. During the hearing the respondents submitted that appellant’s RTI-request was
received on 19.8.2010 from PHQ, New Delhi, which was replied to the appellant by the
PIO on 18.9.2010.

-2-

Case No. CIC/SS/A/2010/001184

5. After hearing the respondents and on perusal of the relevant documents on file, the
Commission observed that requisite information, under the provisions of the RTI Act, has
been provided to the appellant. I uphold the decision of respondents.

The appeal has no merit and is rejected.

Sd/-

(Sushma Singh)
Information Commissioner
31.03.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Amit Chandak Maheshwari,
B-3, B-Block, 1st Floor,
DSIDC Complex, Jhilmil Colony,
Delhi-110094

The Addl. DCP/ PIO,
Delhi Police, East District,
Shahdara,
Delhi.

The Additional Commissioner of Police & Appellate Authority,
Delhi Police, East District,
Shahdara,
Delhi.