Central Information Commission Judgements

Smt.Babita vs Ministry Of Home Affairs on 3 November, 2010

Central Information Commission
Smt.Babita vs Ministry Of Home Affairs on 3 November, 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/2010/000398

        Name of the Appellant              :      Smt. Babita
                                                  (The Appellant was not present)
              
        Name of the Public Authority :            Deputy Commissioner of Police,
                                                  (Crime (Women Cell), New Delhi.
                                                  Represented by Ms. Suman Nalwa, Addl. 
                                                  DCP/SPUWC   and   Shri   Rajender   Kumar, 
                                                  Inspector.


        The matter was heard on     :             3.11.2010.


                                                  ORDER

Smt.   Babita,     Appellant,   filed   an   application   dated   24.10.2009,   seeking 
information   under   the   RTI   Act   on   5   points     from   the   CPO,   Office   of   Deputy 
Commissioner of Police, Crime against Women Cell, Nanakpura, New Delhi.   A 
very short reply was provided by the PIO wherein it is not clear whether all the 
requisite information as permissible under the RTI Act has been provided or not to 
the Appellant.  The First Appellate Authority also, while upheld the decision of the 
PIO and advising the ACP to look into the complaint and decide the matter on 
merits, advised the Appellant to collect the information as approved/intimated by 
the PIO.  In her appeal filed before the Commission, the Appellant submits that no 
reply/order has been received by her either from CPIO or the FAA.  

During the hearing the Respondent submit that on receipt of the notice of 
the  Commission  relevant  information i.e. a copy of the complaint, copy of 
written   statement   of   Appellant   and   her   husband   has   been   provided   to   the 
Appellant.

After hearing the Respondent and on perusal of relevant document on file, 
the Commission observes that the reply of the CPIO as well as of the FAA do not 
at all make it clear what information has been provided to the Appellant.   The 
Respondent   should   have   provided   pointwise   information   to   the   Appellant   and 
provide the information/document permissible under the RTI Act.  The Commission 
therefore direct the Respondent to provide a copy of the complaint/copy of the 
written statement and the Enquiry Report and all other information requested for by 
the Appellant, if available on record.   They must also ensure that the documents 
are actually received by the Appellant.   The Order of the Commission is to be 
complied with within 7 days of receipt of Commission’s order. 

 

With these observations/directions the matter is disposed of accordingly. 

 

(Sushma Singh) 
                                                                           Information Commissioner 
3.11.2010