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/LS/A/2009/000979
Name of Appellant : Smt. Urmila Sharma
Name of Respondent : Delhi Police, Central Dist.
Background
Smt. Urmila Sharma, the Appellant, had filed an application 25.05.2009, under the
RTI Act, seeking certain information/documents. The CPIO/Asst. Commissioner (Centre)
denied some of the documents asked for on the grounds of it being third party
information. Not satisfied with the reply the Appellant had filed a first appeal before the
First Appellate Authority (FAA)/Jt. Commissioner (c), who vide his order dated
16.07.2009, directed the CPIO, “to follow the issue process of Law before denying the
third party information to the Appellant and supply the requisite information to the
Appellant within 30 days of issues of this order.”
2. The matter was head on 11.03.2010.
3. The Appellant was not present.
4. Sh. K. D. Treham, Asst. Commissioner(c) and Sh. Mukesh Kumar, LDC
represented the Respondent Public Authority.
During the hearing the Respondent submits that the Appellant has inspected the relevant
file and photocopies have been supplied to her pursuant to FAA’s directions dated
16.07.2009. They have also provided a copy of the acknowledgment in this regard. The
Appellant Smt. Urmila Sharma, has in her acknowledgement, stated that she has
received 177 pages of documents on 4.02.2010.
Upon consideration of the matter, the Commission finds that requisite information /
documents has been provided to the Appellant, through with some delay. The CPIO may
be more careful in future while dealing with RTI matters.
The matter is disposed of accordingly.
Copy of the order be given free of cost to the parties.
(Sushma Singh)
Information Commissioner
11.03.2010