Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000011SM
Right to Information Act2005Under Section (19)
Date of hearing : 7 January 2011
Date of decision : 10 January 2011
Name of the Appellant : Shri Akhilesh Kumar
Editor, Bharat Post, Weekly Newspaper,
0/5, Behind Gulab Bhawan, Bahadur Shah
Jafar Marg, New Delhi - 110 002.
Name of the Public Authority : CPIO, Central Bureau of Investigation,
Anti Corruption Branch, Block No.4,
CGO Complex, Lodhi Road, New Delhi.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri N.M. Singh, Sr. SP, CBI was present.
Chief Information Commissioner : Shri Satyananda Mishra
2. In spite of notice, the Appellant was not present. The Respondent was
present and made his submissions.
3. The Appellant had wanted to know about the action taken by the
Director, CBI on some complaints. The CPIO had informed him that the
complaint had been forwarded to the Delhi Police. The second appeal filed by
the Appellant is more in the nature of a complaint against the CBI and its
working rather than seeking any particular information. As far as the CBI is
CIC/WB/A/2010/000011SM
concerned, it had transferred the said complaints to the Delhi Police and, if the
Appellant wants to know about the action taken by that authority, he is advised
to approach that authority.
4. In any case, we direct the CPIO of the CBI to transfer a copy of this
order along with the original RTI application to the CPIO of the Delhi Police and
the latter is directed to communicate to the Appellant within 10 working days
whatever action has been taken on those complaints.
5. The case is disposed off accordingly.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO of this
Commission.
(Vijay Bhalla)
Assistant Registrar
CIC/WB/A/2010/000011SM