Central Information Commission
nd
2 Floor, B-Wing, August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/WB/C/2009/000160
Name of Appellant : Sh. Pawan Kumar
Name of Respondent : M/o Home Affairs, North Block
ORDER
Sh. Pawan Kumar of Ludhiana had sought information from the M/o Home
Affairs under the RTI Act vide his application dated 1.09.2008, regarding his missing 12
year old deaf and dumb son Gaurav. Thereafter, the UT Division of the M/o Home
Affairs has taken action by taking up the matter with all the districts / units within the
NCT of Delhi. The Director (Delhi) & CPIO, M/o Home Affairs has also replied that the
Dy. Secretary (CSI) CPIO, M/o Home Affairs had further taken up the matter with the
Director (SR) & CPIO , AntiTrafficking Cell who in turn further circulated the RTI
application to the Director General of Police, All States / UTs, except Delhi, with the
request to provide the requisite information directly to the applicant.
On perusal o the compliance report submitted by M/o Home Affairs the
Commission finds that as far as the M/o Home Affairs is concerned the requisite
information has already been furnished to the complainant. Since the matter relates to
disappearance of a child, efforts were made by the M/o Home Affairs to obtain
information from all concerned police authorities. Therefore, no interference is called for
on the part of the Commission.
The matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
28.02.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. Pawan Kumar
S/o Aya Ram
Resident of B.I.I.I., 239/1
Vakilan Mohalla
Purana Bazar
Ludhianan
2. The Central Public Information Officer
Dy. Secretary
Govt. of India
M/o Home Affairs,
North Block
New Delhi110001
3. The Appellate Authority
Govt. of India
M/o Home Affairs,
North Block
New Delhi110001