CENTRAL INFORMATION COMMISSION
Appeal No. CIC/ WB/A/2008/01585 dated 25.8.2008
Right to Information Act 2005 - Section 19
Name of the Appellant : Shri B.B. Sawhney
Name of the Public Authority : Deputy Commissioner of Police,
West District, New Delhi
BACKGROUND
:
Shri B.B. Sawhney has come in second appeal before the Commission regarding
denial of statement recorded by the police in a complaint to DCP, West District and
Addl. CP, Senior Citizen Cell, PHQ filed in the month of March 2007. The CPIO had
denied copies of various statements recorded while enquiring the aforementioned
complaint under Section 8I1)(g) of the RTII Act, 2005. The First Appellate Authority
(FAA) vide his order dated 24.12.2007 upheld the decision of the CPIO on this point.
Hence, the second appeal.
2. The matter was heard on 15.12.2009.
3. The appellant was present.
4. Shri Surender Kapoor, ACP/P. Bagh and Shri Prabhat Kumar, SI represented the
respondent.
5. During the hearing it was stated that the statement of the tenant recorded by
the police during the course of enquiry into the complaint filed by the appellant has
been denied quoting Section 8(1)(g) of the RTI Act, 2005. The tenant is now deceased,
therefore Section 8(1)(g) does not apply.
DECISION:
6. The respondent are directed to provide copies of the statement recorded
during the course of the enquiry into the aforementioned complaint.
7. The matter is disposed of on the part of the Commission. Copies of the decision
be given free of cost to the parties.
(Sushma Singh)
Information Commissioner
15.12.2009
CIC/WB/A/2008/01585
Authenticated true copy:
(P.C.Purkait)
SO & Asst. Registrar
Copy to:
1. Sh. Robin Hibu,
IPS, Office of the Public Information Officer –
Cum-Dy. Commissioner of Police,
1st Floor, Rajouri Gardern,
West Distt. Delhi
2. The Joint Commissioner of Police,
(SR), The Appellate Authortiy
under the RTI Act, PHQ,
MSO Building, I.P.State,
New Delhi-110002
3. Sh. B.B.Sawhney,
D-31, (Gr. Flr) Rajouri Garden,
New Delhi-110027