Central Information Commission Judgements

Mr. Om Pal Dabas vs Delhi Police on 9 March, 2010

Central Information Commission
Mr. Om Pal Dabas vs Delhi Police on 9 March, 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/WB/A/2009/000522

        Name of Appellant                                :        Sh. Ompal Dabas

        Name of Respondent                               :        Delhi Police, Security, Vinay Marg

Background

Sh. Ompal Dabas, the Appellant, had filed an application dated 10.02.2009, 
under the RTI Act, seeking information on movable and immovable property of 
Inspector Rajender Kumar, no. D­3050.  The queries in the RTI application are as 
under:­ 
“1. The movable and immovable property/asses at the time of his appointment 
that is 09.07.1990.

2. What assets disclosed by him from 09.07.1990 to 31.03.2008.

3. That disclosed the property gained/purchased in the name of his wife, 
children and parents.”

The   Appellant,   filed   a   first   appeal   dated   27.03.2009   before   the   First 
Appellate Authority(FAA)/Addl. Commissioner of Police, Security alleging therein 
that he had not received any response to his RTI application from the CPIO / Dy. 
Commissioner of Police, Security.  The FAA, decided the matter vide order dated 
15.04.2009 by which the Appellant was requested to submit his original application 
seeking   information   under   the   RTI   Act.   2005,   to   the   PIO/Security   and   the 
PIO/Security was directed to provide information permissible under the RTI Act, on 
receipt   of   the   application.   The   Appellant,   has,   thereafter,   preferred   an   appeal 
before the Commission enclosing a copy of his RTI application dated 10.02.2009 
which contains the initials of SI Ishwar Singh, No. 1119/D who had received the 
application while issuing a receipt of Rs. 10/­ to the Appellant. 

2. The matter was heard on 9.03.2010.

3. Sh. Ompal Dabas, the Appellant was present for the hearing.

4. Sh. Ram Chander, S.I. RTI Cell represented the Respondent Public Authority.

During the hearing SI Ram Chander submits a written statement signed by 
the CPIO / Dy. Commissioner of Police / Security according to which, on receipt of 
CIC’s notice with the original application filed in the second appeal before the CIC, 
the matter has been enquired into. The Respondent submit that the initials on the 
receipt was shown to SI Ishwar Singh, who on checking his file, located the original 
application dated 10.72.2009 lying in his file and sent it to the RTI Cell/Security on 
24.4.2009. On receipt of the original application, notice under Section 11 of the RTI 
Act was issued to Inspector Rajinder Kumar vide Dy. No.3050, being the 3rd party 
information.  After completing the  necessary formalities a  reply  was sent  to  the 
Appellant by the CPIO on 28.4.2009 under intimation to the FAA who directed the 
PIO/Security to conduct an appropriate enquiry about the pending RTI application 
and to take necessary action accordingly. 

An appropriate enquiry was conducted by the APIO/Security and SI Ishwar 
Singh was held responsible for keeping the RTI application dated 10.2.2009 till 
24.4.2009 due however, to misunderstanding and without any malafide intention. 
The Respondent submit that the Appellant had handed over the application to the 
person   who   received   the   requisite   fee   who   kept   it   in   his   file   due   to   a 
misunderstanding that it is a spare copy and thus the application could not reach 
the RTI Cell/Security from where a reply was required to be given to the Appellant 
within the stipulated time period. The PIO/Security called for an explanation of SI 
Ishwar  Singh,  on   receipt  of   which  and  after  a   hearing  given  to   him,  a   written 
warning was issued to SI Ishwar Singh vide Order No.13879­881/HAP(P­II) dated 
8.10.2009. 

In respect of the RTI application, the CPIO / Dy. Commissioner of Police, 
security  replied vide letter dated 28.04.2009 as under:­

“1. Inspector   Rajender   Kumar,   No.D­3050   did   not   disclose   about 
moveable/immovable   property/assets   at   the   time   of   his   appointment   in   Delhi 
Police.

2&3 He   has   not   given   any   intimation   regarding   acquisition/disposal   of 
moveable/immovable property/assets either in his name or in the name of 
his family member. ”

DECISION:

After   hearing   the   parties   and   on   perusal   of   the   documents   on   file,   the 
Commission finds  that requisite  reply  has  been  provided  to the  Appellant. The 
reasons for delay in replying to the RTI application by the CPIO have also been 
explained and for which necessary action has been taken by the Respondent. 

The matter is disposed of accordingly. Notice of the decision be given free 
of cost to the parties.

                                                                                    (Sushma Singh) 
                                                                           Information Commissioner 
9.3.2010