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/2011/000267
Name of Appellant : Shri Ram Prakash
Name of Respondent : Delhi Police, South District
Date of Hearing : 09.06.2011
ORDER
Shri Ram Prakash, the appellant has filed this appeal dated 14.1.2011 before the
Commission against the Delhi Police, South District, New Delhi for not providing complete
information to his RTI request dated 11.10.2010, which came up for hearing on
09.06.2011. The appellant was present in person, whereas the respondents were
represented by Shri Mohammad Ali, ACP, Shri Satya Pal Singh, SHO and Shri Hem
Chand, SI.
2. The appellant filed RTI-request dated 11.10.2010 seeking information on ten RTI-
queries pertaining to unauthorized construction which were going in the area at the behest
of S.I. O.P. Thakur, posted in PS Vasant Kunj. The PIO vide letter No. (2046)/12324/RTI
Cell/SD dated 8.11.2010 has provided point-wise information to the appellant.
3. Aggrieved by the reply of PIO, the appellant preferred first-appeal dated
18.11.2010. The FAA vide order No. (206)/RTIA/10(SD)/320 dated 22.12.2010 has upheld
the decision of PIO and disallowed appellant’s first-appeal.
4. During the hearing the respondent submitted that appellant is seeking information
in the shade of RTI Act, who is an accused in three cases of FIR of PS Vasant Kunj.
Initially the investigation of these cases was carried out by the local police of PS Vasant
Kunj and later in pursuant to the direction of the then Addl. DCP, SWD, the investigation of
the case was transferred to DIU/South West Dist. All the above three
-2-
Case No. CIC/SS/A/2011/000267
cases were charge sheeted by the DIU/SW and presently these cases are pending trial in
the Saket Courts. The appellant, since the inception of these cases had been filing false
and baseless complaints and has been harassing and demoralizing the prosecution
witnesses.
5. Be that as it may be, the Commission is not concerned about the cases pending
against the appellant. The Commission cannot be prejudiced by the fact that the appellant
is facing criminal charges.
6. After hearing the parties and on careful perusal of the relevant documents, the
Commission is of the considered view that the requisite information available on record
and permissible under the RTI Act has already been furnished to the appellant. Therefore,
no interference is called for on the part of the Commission.
The matter is accordingly disposed of at Commission’s end.
(Sushma Singh)
Information Commissioner
06.07.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Deputy Registrar
-2-
Case No. CIC/SS/A/2011/000267
Address of the parties:
Shri Ram Prakash,
S/O Late Sri Lal,
Prakash House, 1, Mahipalpur,
New Delhi.
The Addl. Dy. Commissioner of Police & PIO,
Delhi Police, South District,
1st Floor, DCP Office Complex,
Hauz Khas,
New Delhi.
The Deputy Commissioner of Police & FAA,
Delhi Police, South District,
1st Floor, DCP Office Complex,
Hauz Khas,
New Delhi.