Central Information Commission
Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
Bhikaji Cama Place, New Delhi110066
Web: www.cic.gov.in Tel No: 26167931
Case No. CIC/WB/A/2010/000323/SS
Name of Appellant : Shri Salil Ahuja
Name of Respondent : Directorate General, CRPF, New Delhi
Date of Hearing : 11.07.2011
ORDER
Shri Salil Ahuja, the appellant has filed this appeal dated 15.1.2010 before the
Commission against the Directorate General, CRPF, New Delhi for not providing
information to his RTI request dated 29.9.2009, which came up for hearing on
11.07.2011. The appellant was absent, whereas the respondents were represented by
Shri S.R. Panthi, DIG, Shri Kumar Saurav, DC, Shri S.C. Katoch, SO, Shri A.
Bhattacharya, Inspector and Shri Rajeev Arora, DA.
2. The appellant filed RTI-request dated 29.9.2009 seeking information on seven RTI-
queries regarding payment and expenditure in connection with the construction of an
Auditorium Block in a CRPF campus. The CPIO, vide letter No. M.V. 181/2009-Adm-I
dated 5.10.2009 denied information by invoking Section 24(i) of the RTI Act. Aggrieved
with the reply the appellant filed an appeal dated 5.11.2009 before the FAA. The FAA vide
decision dated 6.12.2009 upheld the reply of the CPIO.
3. The Commission vide its interim order of even number dated 13.6.2011 has
observed that prima facie it appears that the information sought by the appellant pertains
to allegations of corruption and therefore, the matter was scheduled for hearing on
11.7.2011.
4. During the hearing the respondent submitted that based on the recommendation of
the then IG-RAF, MHA accorded sanction for construction of Transit Hostel for CRPF
-2-
Case No. CIC/WB/A/2010/000323/SS
Officers at Vasant Kunj, New Delhi through M/s. National Projects Construction
Corporation Ltd. (NPCC). Accordingly MOU was signed between CRPF and NPCCL. As
per MOU, the NPCCL was the work executing agency for CRPF and the payment against
R.A. Bills submitted by NPCCL have been released to NPCCL. Any payment to the firms/
contractors, if any, appointed by NPCCL is to be made by NPCCL on which CRPF do not
have any control. As the appellant was the sub-contractor of NPCCL, he can seek the
desired information from NPCCL.
5. After hearing the parties and perusing of relevant documents on file, the
Commission observes that there is no allegation of corruption or human rights violation is
established against the respondent. The replies of respondent are upheld.
The matter is accordingly disposed of at Commission’s end.
(Sushma Singh)
Information Commissioner
13.07.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Deputy Registrar
Address of the parties:
Shri Salil Ahuja,
D-306, Karkardooma Courts,
Delhi-110092.
The CPIO,
Directorate General,
CRPF,
CGO Complex,
Lodhi Road,
New Delhi-110003.
The FAA,
Directorate General,
CRPF,
CGO Complex,
Lodhi Road,
New Delhi-110003.