CENTRAL INFORMATION COMMISSION
Appeal No. CIC/ WB/A/2009/000746 dated 23.07.2009
Right to Information Act 2005 - Sec23on 19
Name of the Appellant : Shri Manjeet Kumar Anand, New Delhi
Name of the Public Authority : Addl. Deputy Commissioner of Police
Central District
BACKGROUND
:
Vide RTI application dated 6.4.2009 the appellant sought information
regarding FIR No,.545/06 and other matters connected therewith. For
information on point nos.1-3, the CPIO Central District transferred the RTI
application to the Vigilance Branch. For rest of the information the CPIO
denied the information under Section 8(1)(g) and (j) and mentioned that as
the matter is sub-judice the information cannot be provided.
2. The matter was heard on 25.11.2009.
3. The appellant was not present.
4. Ms. Meenu Choudhary, Addl. DCP/CD, Shri Parvinder Singh,
ACP/Vig. and Shri Vimal Kishore, Inspector represented the respondent.
DECISION:
5. The CPIO Vigilance is directed to provide a summary of the enquiry
report to the appellant. The names and identity of witnesses need not be
divulged. He is also directed to provide the information on points Nos.2 and
3 of the RTI application. However, rest of the information cannot be provided
under Section 8(1)(h) of the RTI Act, 2005.
6. The case is disposed of with the above directions.
7. The decision announced on conclusion of the hearing. Notice of
decision be given free of cost to the parties.
(Sushma Singh)
Information Commissioner
25.11.2009
CIC/ WB/A/2009/000746
Authenticated true copy:
(P.C. Purkait)
S.O. & Asst. Registrar
Copy to:
1. Sh. Manjeet Kumar
R/o 8A/36, W.E.A.
Karol Bagh
Delhi-110005
2. Sh. I. B. Rani (IPS)
Addl. Dy. Commissioner of Police
Central Dist.
Delhi
3. Sh. Jaspal Singh(IPS)
Dy. Commissioner of Police
Central Dist.
Delhi