Central Information Commission Judgements

Sh. Anil Khanna, Delhi vs Delhi Police, Economic Offences … on 1 December, 2009

Central Information Commission
Sh. Anil Khanna, Delhi vs Delhi Police, Economic Offences … on 1 December, 2009
                    CENTRAL INFORMATION COMMISSION
             Appeal No. CIC/WB/A/2009/000751/SS dated 6.07.2009
                   Right to Information Act 2005 - Section 19


        Name of the Appellant           : Sh. Anil Khanna, Delhi

        Name of the Public Authority    : Delhi Police, Economic Offences
                                                 Wing, Crime Branch


Background

Vide RTI application dated 8.05.2009, the appellant requested for
certain information with regard to the ongoing investigation by the EOW, in
FIR No. 310/2008, dated 19.07.2009. He was replied to by the CPIO, through
letter dated 29.05.2009. The appellant preferred a first appeal before the
Addl. Dy. Commissioner of Police-cum-Frst Appellate Authority (FAA), EOW, on
8.06.2009, which was disposed of through the FAA’s order dated 26.06.2009.
Aggrieved with the orders of the CPIO and the FAA, the appellant has filed a
second appeal before the Commission.

2. The matter was heard on 1.12.2009.

3. Sh. Anil Khanna, the appellant was present for the hearing.

4. Sh. M. A. Rizir, APIO represented the respondent.

During the hearing, the appellant, while refraining from pressing for
further information on other points, requested for information on point “H” of
his original RTI application dated 8.05.2009, in which he had requested for a
copy of the report submitted by the I.O of P.S. Paschim Vihar, at the time the
case was transferred from P.S. Paschim Vihar to EOW. It is noticed that the
CPIO in his reply on this point has stated that no such report has been
submitted by the I.O. of Paschim Vihar, at the time the case was transferred to
EOW. The FAA, in his order dated 26.06.2009 has reiterated this position.
During the hearing the appellant states that he may however, be given a copy
of the order of transfer of this case from P.S. Paschim Vihar to CAW Cell.
Decision

The order of transfer of a case does not affect its investigation. If any
order or noting for transfer of the case from P.S. Paschim Vihar to the EOW for
further investigation exists there is no reason to deny a copy of this document
to the appellant. The respondent is directed, to fix the date for examination of
such documents by the appellant and a copy of it be given to him on payment.
The above directions are complied within 15 days of receipt of this order.

The matter is disposed off accordingly.

(Sushma Singh)
Information Commissioner
1.12.2009