CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/C/2009/000509
Complainant : Ms Rashmi Tiwari
Public Authority : National Human Rights Commission
(through Shri Jaimini Kumar Srivastava,
CPIO & Shri Inderjit Kumar, Asstt.
Director(Law)
Date of Hearing : 25.1.2010
Date of Decision : 25.1.2010
FACTS
:
The matter is called for hearing today dated 25.1.2010.
Complainant not present. The public authority is represented by the
officers named above. Shri Srivastava produces a copy of NHRC
letter dated 29.1.2009 addressed to Ms Rashmi Tiwari wherein it is
stated that on receipt of report from Dy. Commissioner of Police,
Amrawati, the NHRC has closed the proceedings. The decision of
NHRC is extracted below :-
“The complainant has alleged that a foot path vendor
committed suicide on 17.2.2006 as his wheelcart was seized by
the anti-encroachment officials. He has sought intervention of
the Commission.
Pursuant to the direction of the Commission, a report
dated 31.10.2006 has been received from the DCP,
Headquarters, Amravati. It has been reported that on
22.12.2005 encroachment department of Amravati Municipal
Corporation Amravati headed by Shri Gangaprased Jaiswal
carried out the drive from Rathi High School to Panchavati Sq.
Shegaon Naka, Harshraj Colony Amravati encroachment squad
seized the wheen cart belonging to the deceased Arun
Keshorao Chikhle from Harshraj Colonyu. The proper
panchnama of the said seizure was prepared and the seizure of
the cart the deceased became unemployed. He had no other
source of income. Due to this fact the deceased was mentally
disturbed. On 17.2.2006 Arun Chikhale committed suicide
within the premises of V.M.V. College by consuming poison.
It has then been reported that a case bearing crime no. 76/06 u/s
306 IPC, Gadgenagar P.S. was registered on 18.2.2006. After
investigation a charge sheet no. 603/2006 dated 30.6.2006 was
filed in the court.
It is apparent from the report of the DCP mentioned
above that a charge sheet has already been submitted in this
matter. Under such circumstances, it is not necessary to
continue with the proceedings. The report is taken on record.
The proceeding is closed.”
2. We have carefully gone through the complaint filed by Ms
Tiwari before this Commission. It is not clear to us as to what relief
is being sought by her and she is not present before the Commission
to plead her case.
DECISION
3. In view of the above, the matter is closed.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be
supplied against application and payment of the charges, prescribed
under the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Shri Jaimini Kumar Srivastava
CPIO,
National Human Rights Commission,
Copernicus Marg, New Delhi-110001
2. Ms Rashmi Tewari
Plot No. 16, Suyog Colony Camp,
Amravati-MS-444602