Central Information Commission Judgements

Mr.L D Chopra vs Ministry Of Home Affairs on 2 June, 2011

Central Information Commission
Mr.L D Chopra vs Ministry Of Home Affairs on 2 June, 2011
                            Central Information Commission
                              2nd Floor, Room No. 305 B-Wing,
                                    August Kranti Bhawan
                                     Bhikaji Kama Place
                                          New Delhi
                                                                   Case No. CIC/SS/A/2011/000227

        Name of Appellant                       :       Sh. L. D. Chopra
                                                               (The  Appellant was present)



        Name of Respondent                      :       Delhi Police, North­West Dist.
                                                        (Represented by Sh. A. K. singh, 
                                                        A.DCP/NWD & Sh. Bijender Singh, 
                                                        ASI/NWD)


        The matter was heard on                 :       19.05.2011


                                                    ORDER

 

  Sh. L. D. Chopra, the Appellant, filed an RTI application dated 26.08.2010 sought 
copies of each RTI application filed by Sh. Ramesh Arya the reply of the PIO to each 
RTI   application,   copies   of   documents   provided   to   Sh.   Ramesh   Arya,   reasons   for 
providing information to him and to allow inspection of all files concerning the RTI 
applications of              Sh. Ramesh Arya. The PIO vide letter dated 23.09.2010 denied 
the sought for information under Section 8(1)(j) of the RTI Act.   Aggrieved with the 
reply the Appellant filed an appeal before the First Appellate Authority (FAA).   The 
FAA vide decision dated 28.12.2010 has upheld the reply of the PIO.  Hence, the present 
appeal before the Commission.

During the hearing the Appellant submits that he has been wrongly denied the 
sought   for   information.     On   the   other   hand   the   Respondent   submit   that   information 
sought by the Appellant pertains to third party information and such information has been 
rightly denied under Section 8(1)(j) of the RTI Act.

After hearing the parties and on perusal of the relevant documents on file, and also 
having   regard   to   the   peculiar   facts   and   circumstances   of   the   present   case,   the 
Commission   is   of   the   considered   view   that   the   Appellant   has   sought   the   personal 
information of the third party and the PIO has rightly denied the same under Section 891)

(j) of the RTI Act. Therefore, the replies of the Respondents are upheld.

(Sushma Singh) 
                                                                          Information Commissioner 
2.06.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. L. D. Chopra
Shanti Sadan
219, Indira Vihar
Banda Bahadur Marg, Mall Road
Delhi-110009

2. The Public Information Officer
Add. Dy. Commissioner of Police (I)
North West dist, Ashok Vihar
New Delhi-110052

3. The Appellate Authority
Dy. Commissioner of Police
North West dist, Ashok Vihar
New Delhi-110052