Central Information Commission Judgements

Mr.Ajay Kumar vs Government Of Nct Of Delhi on 20 October, 2011

Central Information Commission
Mr.Ajay Kumar vs Government Of Nct Of Delhi on 20 October, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                          File No: CIC/AD/A/2011/001897




Date  of Hearing :  October 20, 2011

Date of Decision :  October 20, 2011


Parties:

           Applicant

           Shri Ajay Kumar
           S/o Late Shri Suresh Chander
           G­45/10, Laxmi Park
           Nangloi
           Delhi 110 041

           The Applicant was present during the hearing


           Respondents

           O/o Sub Divisional Magistrate (Punjabi Bagh)
           Department of Revenue
           Govt. of NCT of Delhi
           Main Rohtak Road
           Nangloi
           Delhi



           Represented by : Shri Dharambir Singh, Naib Tehsildar




                         Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                            File No: CIC/AD/A/2011/001897



                                                          ORDER

Background

1. The Applicant filed an RTI Application dt.20.12.10 with the PIO, O/o SDM(Punjabi Bagh), GNCTD 

seeking information on  action taken on his representations dt.9.2.09, 30.3.09, 7.7.09, 1.2.10, 30.6.10 

and 26.7.10.  Shri Sunil Shanwal, APIO replied on 7.1.11 stating that all the letters have already been 

sent to concerned SHO’s for report.   He added that the RTI Application too is being forwarded to 

SHOs  for   action  taken  report.    The  Station House  Officer,  PS  Nihal Vihar in  his letter dt.7.1.11 

addressed to SDM(Punjabi Bagh) stated the following:

‘….Complainant Shri Ajay Kumar….. has given a no. of complaint and enquiry was conducted into  

matter by various I.O and all were filed as no cognizable offence is found to be made out.  The shop  

of complainant is situated near his residence.  There is no notice or seal on this shop and the same is  

locked.  It was locked by the complainant and he is not opening the same.  There is no hinderance to  

open and running the shop.  He is having old altercation with Sheesh Pal and others named in the  

complaint, a case FIR No.87/10 U/s 324/34 IPC PS Nihal Vihar Delhi has been registered against  

Sheesh Pal and others and the same is being sent to court for trial.  The complainant is habitual of  

making complaints.  However, no cognizable offence is made out from the content of the complaints.  

Preventive action will be taken against the parties if apprehension of breach of piece arises in future’.

The Applicant filed an appeal dt.19.4.11 with the Appellate Authority stating that the enquiry has not 

been   conducted   properly.     Shri   G.S.Meena,  Appellate  Authority   after   scheduling  the  hearing   on 

7.5.11 where the Applicant was also present disposed off the appeal vide his order dt.12.5.11 stating 

the following:

i) On being asked, the Applicant started weeping saying that he is the owner of the property  

No.G­45/10 Laxmi Park Nangloi Delhi and one Sheeshpal is harassing and torturing him in order to  

evict   him   from   the   said   property.     He   further   stated   that   due   to   the   threats   extended   by   said  

Sheeshpal and inaction on the part of the local police he has to close his shop.

ii) In   view   of   the   above,   since   the   information  is   available   with  the  SHO  Nihal  Vihar  the  

PIO/SDM(Punjabi Bagh) is directed to transfer the application of the Applicant to the PIO of Delhi  

Police West District who will provide information to the Applicant within the prescribed time.

The Appellate Authority also advised the Applicant to apprise the senior officers of police department 

about his grievances.   Being aggrieved with the reply, the Applicant filed a second appeal dt.Nil 

before CIC.

Decision

2. During the hearing, the Respondents briefed the Commission about the case. They stated that the 

Appellant  owns  a  shop  near  his residence and that one Mr. Sheeshpal has been harassing the 

Appellant and members of his family  because of which the Appellant is unable to  run his shop or 

live in that area.   According to the Respondents, the concerned SHO cum PIO/DCP(West), Delhi 

Police Rajouri Garden, New Delhi had enquired into the case and had found that the shop was locked 

and that no cognizable offence could be made out from the content of the complaints.  

3. The Appellant’s younger brother who also was present at the hearing complained that  the enquiry 

was not done in a fair manner since neither he nor the Appellant  was called by the SHO to hear their 

point of view before coming to a conclusion. (The Appellant could not be heard since he became 

emotional and started weeping .. 

4. The Commission after  hearing the submissions by both parties noted that the Appellant has not 

sought any information in his second appeal and that he  has only expressed his grievance against 

the Police for not having conducted the enquiry in a fair manner.  Hence no information needs to be 

disclosed.

5. The Commission, however,  recommends that the Joint Commissioner of Police direct the concerned 

SHO call both sides (Appellant and Mr Sheeshpal ) to the police station and hear both of them , 

preferably within 15 days of receipt of this order,  and  thereafter to take appropriate action.  

6. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Ajay Kumar
S/o Late Shri Suresh Chander
G­45/10, Laxmi Park
Nangloi
Delhi 110 041

2. The Public Information Officer
O/o Sub Divisional Magistrate (Punjabi Bagh)
Department of Revenue
Govt. of NCT of Delhi
Main Rohtak Road
Nangloi
Delhi

3. The Appellate Authority 
O/o Deputy Commissioner (West)
Department of Revenue
Govt. of NCT of Delhi
Old Middle School Building
Lawrence Road
Rampura
Delhi 110 035

4. The Joint Commissioner of Police
Police Headquarters
MSO Building
I.P.Estate
New Delhi

5. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.