Central Information Commission Judgements

Mr.Avdhesh Kumar vs National Human Rights Commission on 10 October, 2011

Central Information Commission
Mr.Avdhesh Kumar vs National Human Rights Commission on 10 October, 2011
                         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/LS/A/2010/001492/SS

Name of Appellant                    :        Shri Avdhesh Kumar

Name of Respondent                   :        National Human Rights Commission

Date of Hearing                      :        28.09.2011

                                         ORDER

Shri Avdhesh Kumar, the appellant has filed this appeal dated 28.7.2010 before
the Commission against the decision of FAA, National Human Rights Commission,
(NHEC), New Delhi relating to his RTI-request dated 26.4.2010. The matter came up for
hearing on 28.09.2011. The appellant was absent, whereas the respondents were
represented by Shri Jaimini Kumar Srivastava, PIO, Shri Khaleel Ahmad, Assistant
Registrar and Shri S.C. Sehgal, Consultant.

2. The appellant filed an RTI-application dated 26.4.2010 seeking action taken on his
complaint dated 30.3.2010. The PIO vide letter No. 16(1)/PIO/2005 (RTI)/3468 dated
2.6.2010 informed the appellant that a complaint dated 30.3.2010 was received in the
NHRC on 13.4.2010 and a case No. 13265/24/23/2010 was registered. The NHRC vide its
proceedings dated 28.4.2010 disposed of the complaint with directions to transmit the
complaint to the concerned authority for such action as deemed appropriate. Accordingly,
the complaint was transmitted to the Superintendent of Police, Etawah vide NHRC’s letter
dated 4.5.2010.

3. Aggrieved by the reply of PIO, the appellant preferred first-appeal dated 10.6.2010
before FAA. The FAA vide order No. 16(1)/PIO/2005(RTI)/3468 dated 23.7.2010 upheld
the reply of PIO with the observation that PIO informed the appellant about the status of
his complaint on two queries on a news clipping, raising hypothetical questions, as to what
2 Case No. CIC/LS/A/2010/001492/SS

action NHRC takes in such incidents, no information could be provided under the RTI Act.
However, the concerned division has informed that a case No. 24243/24/51/2010 dated
5.7.2010 has been registered on the basis of the news clipping provided by the appellant.
The matter is under consideration of the NHRC and the appellant will be informed of the
action taken in due course.

4. After hearing the respondent and perusing the relevant documents in file, the
Commission is of the considered view that requisite information permissible under the RTI
Act
has been provided to the appellant by the respondent. No interference is called for on
the part of the Commission.

The matter is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
10.10.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Avdhesh Kumar,
C/O Saloni News Paper Agency,
(Near PGI Hospital Crossing),
Saifai,
Etawah (UP)

The PIO,
National Human Rights Commission,
Faridkot House, Copernicus Marg,
New Delhi-110001.

The First Appellate Authority,
National Human Rights Commission,
Faridkot House, Copernicus Marg,
New Delhi-110001.