Central Information Commission Judgements

Mr.Sunil Wahal vs Ministry Of Home Affairs on 4 November, 2011

Central Information Commission
Mr.Sunil Wahal vs Ministry Of Home Affairs on 4 November, 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/SS/C/2011/000648

Name of Complainant                :      Mr. Sunil Wahal

Name of Respondent                 :     Police Station Amar Colony
                                         New Delhi
                                       ORDER

The Commission has received a complaint dated 19.9.2011 from Mr. Sunil Wahal
u/s 18 of the RTI Act, 2005, against the Addl. Dy. Commissioner of Police, Amar
Colony for deemed refusal to his RTI request dated 26.7.2011.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI
Act, viz., appeals and complaints, this case is remitted to CPIO, Addl. Dy.
Commissioner of Police, Amar Colony, New Delhi (along with copy of complaint
and RTI-request), with the following directions: –

(i) In case no reply has been given by CPIO to the Complainant to his
RTI-request dated 26.7.2011, CPIO should furnish a reply to the
Complainant within two weeks of receipt of this order.

(ii) In case CPIO has already given a reply to the Complainant in the
matter, he should furnish a copy of his reply to the Complainant
within one week of receipt of this order.

(iii) CPIO should invariably indicate to the Complainant the name and
address of the 1st Appellate Authority, before whom the
Complainant can file first-appeal, if any.

3. In case the Complainant is not satisfied with the reply received from CPIO,
he, under section 19(1) of the RTI Act, may within the time prescribed, file his
first-appeal before the Appellate Authority (AA).

Case No. CIC/SS/C/2011/000648

4. On receipt of the first appeal from the petitioner as per the above
directions, AA should dispose of the appeal within the period stipulated in the RTI
Act.

5. In case the Complainant is not satisfied with the decision of First Appellate
Authority, he is at liberty to file a second appeal afresh before the Commission,
under section 19(3), along with complaint u/s 18, if any, within the prescribed
time limit.

The complaint is disposed of with above directions.

(Sushma Singh)
Information Commissioner
4.11.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Dy. Registrar

Copy to:

1. Mr. Sunil Wahal,
R/o C-39, Panchsheel Enclave,
New Delhi – 110017.

2. The C.P.I.O.,
Addl. Dy. Commissioner of Police,
Amar Colony,
New Delhi – 110024.