Central Information Commission Judgements

Mr.Vipin Kumar vs Ministry Of Home Affairs on 4 April, 2011

Central Information Commission
Mr.Vipin Kumar vs Ministry Of Home Affairs on 4 April, 2011
                           Central Information Commission
                             2nd Floor, Room No. 305 B-Wing,
                                   August Kranti Bhawan
                                    Bhikaji Kama Place
                                         New Delhi
                                                                Case No. CIC/SS/A/2010/001019

       Name of Appellant                      :       Sh. Vipin Kumar
                                                      (The Appellant was present along with 
                                                      Adv. H.S. Saini)



       Name of Respondent                     :       Delhi Police, North Dist., Civil Lines
                                                      (Represented by Sh. Surjit Malik, ACP, 
                                                      Sh. Ramavtar, S.I. and Sh. N. S. 
                                                      Kharayat, SP)


       The matter was heard on                :       16.03.2011



                                                  ORDER

 

  Sh. Vipin Kumar, the Appellant, filed an application dated 28.03.2010, seeking the 
following information, from the PIO / Addl. Dy. Commissioner of Police, North Dist.:­

“1. Copy   of   the   Draft   Sanction   in   Reference   of   RC­DAI­2004­A­008   Dated  
11.02.2004, sent to the then D.C.P. North by the C.B.I.

2. All  the copies  of corresponding  letter  exchanged  between  C.B.I.  and  the  DCP  
North   in   connection   with   draft   sanction   of   FIR   No.   RC­DAI­2004­A­008   dated  
11.02.2004.”

The PIO vide letter dated 23.04.2010, replied to the Appellant, as follows:­

“1. It does not relate to North District Delhi.

2. The copy of letter  No. 37573/SO­DCP/North(AC­V) dated  8.11.2004  and letter  
No. 41147/SO­DCP/North dated 15.12.2004 alongwith its enclosures are sent herewith.”

Not getting information to his satisfaction in response to his RTI application and 
subsequent   first   appeal,   the   Appellant   has   filed   the   present   appeal   before   the 
Commission.

During the proceedings of the hearing on 22.02.2011 it emerged that the sought 
for   information   pertained   to   a   CBI   case   under   the   prevention   of   Corruption   Act. 
Therefore, in view of the fact that the sought for information pertained to a CBI Case, the 
Commission sought the comments of the PIO, CBI for proper adjudication of the matter.

In pursuance to the directions of the Commission the   Superintendent of Police 
(SP), CBI (Anti Corruption Branch) and the officials of North Dist, were present during 
the hearing.  Sh. N. S. Kharayat, S.P. / CBI submits that the disclosure of the information 
requested is likely to hamper the prosecution of offender in the on­going trial of the case. 

After hearing the parties and on perusal of the relevant documents on file, and also 
having regard to the facts and circumstance of the present case, the Commission is of the 
considered view that the apprehension of the Respondent to the effect that divulgence of 
information will impede the prosecution of offender, is justified.   The Hon’ble Delhi 
High Court in Mukesh Saini, M/o Defence has observed:­

“Whether the respondents have apprehension or not is to be decided by the respondents  
in   the   present   facts   and   circumstances.     The   apprehension   of   the   respondent   is   not  
without any basis.   In any case the prosecution of the offender is pending and has not  
been complete, it cannot be inferred that divulgence of information will not impede the  
prosecution   of   the   offender.     The   respondents,   therefore,   are   justified   in   claiming  
exemption under Section 8(1)(h) from disclosure of information sought by the petitioner.  
The   argument   of   the   learned   counsel   for   the   petitioner   that   since   the   process   of  
investigation   has   been   completed   as   charge   sheet   has   already   been   filed   cannot   be  
accepted and is contrary to all the circumstances under which exemption can be claimed  
under Section 8(1)(h) of the Right to Information Act, 2005.”

In view of the above, the information sought by the Appellant cannot be provided, 
as the same is exempted under Section 8(1)(h) of the RTI Act. 

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
4.04.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Vipin Kumar
S/o Sh. Rameshwar
R/o D-2/253. Sector-20
Rohini
Delhi-110086

2. The Public Information Officer
Addl. Dy. Commissioner of Police-I
North Dist., Civil Lines,
Delhi-110054

3. The Public Information Officer
Central Bureau of Investigation
Anti Corruption Branch,
Block No. 4, 1st Floor, CGO Complex,
Lodhi Road,
New Delhi

4. The Appellate Authority
Dy. Commissioner of Police,
North Dist., Civil Lines,
Delhi-110054