Central Information Commission Judgements

Mr.Kamlesh Yadev vs Ministry Of Home Affairs on 23 December, 2010

Central Information Commission
Mr.Kamlesh Yadev vs Ministry Of Home Affairs on 23 December, 2010
                                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/SS/A/2010/000574

        Name of Appellant                            :        Smt. Kamlesh Yadav
                                                              (The Appellant was present along with 
                                                              Sh. J.S. Yadav and Sh. Prashant Yadav)



       Name of Respondent                                     :        Delhi Police, Police Control Room, Model 
Town­II
                                                              (Represented by Sh. Ram Avtar Meena, 
                                                              ACP and Sh. Nek Chand Verma,S.I.)

        The matter was heard on                      :        20.12.2010


                                                         ORDER

 

  Smt.   Kamlesh   Yadav,   the   Appellant,   vide   application   dated   28.10.2009,   sought 
information about a PCR call made by her to the Police, regarding the theft of her mobile phone. 
The PIO, vide letter dated 25.11.2009, replied to the Appellant.  However, not satisfied with the 
reply of the PIO, the Appellant filed an appeal before the First Appellate Authority (FAA). The 
FAA, disposed of the appeal with the request to the Appellant to collect the sought for information 
after depositing the requisite fees under the RTI Act.  However, not satisfied with the reply of the 
Respondents, the Appellant has filed the present appeal before the Commission.

During the hearing the Appellant submits that complete requisite information has not been 
supplied to her.  On the other hand, the Respondent submit that as per the records the complete 
requisite information has been supplied to the Appellant.

After   hearing   the   parties   and   on   perusal   of   the   relevant   documents   on   file,   the 
Commission   is   of   the   view   that   the   complete   requisite   information   regarding   the   PCR   call, 
available   on   record   and   permissible   under   the   RTI   Act,   has   already   been   furnished   to   the 
Appellant.   However, the Appellant has not been informed of the action taken by local police 
regarding the theft of her mobile phone.  Therefore, the matter is disposed with a direction to the 
concerned PIO to provide the requisite information on point no. 8 of the RTI application.   The 
order of the Commission may be forwarded to the concerned CPIO, within 5 days, in whose 
jurisdiction action is required to be taken by the police regarding the alleged theft of the mobile 
phone.   The concerned CPIO, will provide the requisite information to the Appellant within 10 
days of receipt of Commission’s order.

With these directions the matter is disposed of on the part of the Commission.

 (Sushma Singh) 
                                                                          Information Commissioner 
23.12.2010
Authenticated true copy

S. Padmanabha
Under Secretary & Dy. Registrar

Copy to:

1. Smt. Kamlesh Yadav

R/o 18/82­C, East Moti Bagh

Gali No. 2, Saria Rohilla

Delhi­110007

2. The Public Information Officer

Addl. Dy. Commissioner of Police

Police Control Room

Model Town­II

New Delhi

3. The Appellate Authority 

Police Control Room

Model Town­II

New Delhi­110009