CENTRAL INFORMATION COMMISSION
Appeal No.2629/ICPB/2008
F.No. PBA/2007/1391
August 11, 2008
In the matter of Right to Information Act, 2005 - Section 19
[Hearing at Puducherry on 24.7.2008 at 2.30 p.m.]
Appellant: Mr. N. Vazhumuni
Public authority: Police Department
Mr. T. Sivadaram, Supdt. of Police & CPIO
Mr. V. J. Chandran, SSP (L&O) & Appellate Authority
Parties Present: For Respondent:
Mr. T. Sivadaram, Supdt. of Police
Mr. V. J. Chandran, SSP (L&O)
For Appellant:
Mr. P. Kulojhungan
FACTS
:
The appellant has sought information under RTI Act by his application
dated 11.3.2007 regarding the particulars of the stage of the theft case occurred
in his residence on 28.5.2004. The PIO vide letter dated 8.4.2007 has given
point-wise reply. Not satisfied the appellant preferred appeal before the AA on
12.4.2007. The AA has passed his order on 24.5.2007 reiterating the decision of
the PIO. At the end, the AA has informed the appellant that if any clue is obtained
in this case in future, the case will be reopened and further investigation will be
conducted upon the clue. Aggrieved, the appellant preferred this appeal before
the State Information Commission, which has been transferred to this
Commission as the State Commission was wound up. Comments were called
for from the public authority, which was received on 15.2.2008.
DECISION:
2. This case came up for hearing on 24.7.2008, which was attended by the
concerned officials of the Department. The appellant attended the hearing in
person. I have gone through the RTI application and other replies received in
this connection. Both the parties were heard in detail. It is learnt during the
hearing that some theft has happened in the house of the appellant when the
inmates were not there. The neighbour seems to have made a complaint and
after proper enquiry the case was closed. The appellant is aggrieved that while
he is the affected party the case has been pursued at the instance of the
1
neighbour and closed also without properly consulting him. He insisted the he
should be given the copy of the investigation report. It is directed that the PIO
should give a copy of the investigation report to the appellant within 15 days from
the date of receipt of this decision. Apart from this, if appellant could produce
some more clues before the Police authorities, they can proceed further in the
case. In these lines, the appeal is disposed of.
Let a copy of this decision be sent to the appellant and CPIO.
Sd/-
(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :
(Prem Singh Sagar)
Under Secretary & Assistant Registrar
Address of parties :
1. Mr. T. Sivadaram, Supdt. of Police & CPIO, O/o Superintendent of Police
(Rural), Puducherry.
2. Mr. V. J. Chandran, SSP (L&O) & Appellate Authority, O/o Sr.
Superintendent of Police (L&O), Puducherry.
3. Mr. N. Vazhumuni, No. 47, Thanthai Periyar Street, Radhakrishnan Nagar,
Ariyankuppam, Puducherry-605007
2