Central Information Commission Judgements

Mr.Amit Bhargava vs Ministry Of Home Affairs on 19 May, 2011

Central Information Commission
Mr.Amit Bhargava vs Ministry Of Home Affairs on 19 May, 2011
                    Central Information Commission
         Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
                 Bhikaji Cama Place, New Delhi-110066
                  Web: www.cic.gov.in Tel No: 26167931


                                                 Case No. CIC/SS/C/2011/000169

Name of Complainant                :      Shri Amit Bhargava

Name of Respondent                 :      Asstt. Commissioner of Police,
                                          Economic Offences Wing,
                                          Crime Branch, Delhi.

                                       ORDER

The Commission has received a complaint 21.4.2011 from Shri Amit
Bhargava u/s 18 of the RTI Act, 2005, against the decision of PIO, Asstt.
Commissioner of Police, CBT, EOW, New Delhi pertaining to his RTI-request
dated 4.3.2011.

2. Perused the documents submitted by the complainant. It is observed that
complainant’s RTI-request dated 4.3.2011 was replied to by PIO Asstt.
Commissioner of Police, CBT, EOW, New Delhi vide letter No. Nil dated
21.3.201.

3. The complainant has not availed the first-appellate channel u/s 19(1) of
the RTI Act.

4. In order to avoid multiple proceedings in appeal and complaint, the
complainant is advised to file his first appeal against the decision PIO before
Appellate Authority, Deputy Commissioner of Police, C-22/23, Udyog Sadan,
Qutub Institutional Area, New Delhi – 110016 under Section 19(1) of the RTI Act,
within four weeks of receipt of this Order.

5. On receipt of first-appeal from the complainant, as per directions above,
AA is directed to dispose it of through a speaking order, within four weeks of
receipt of the first-appeal.

6. 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.

-2-

Case No. CIC/SS/C/2011/000169

The complaint is disposed of with above directions.

(Sushma Singh)
Information Commissioner
19.05.2011

Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Copy to:

1. Shri Amit Bhargava,
B5-44, Azad Apartments,
Sro Aurobindo Marg,
New Delhi – 110016.

2. The Appellate Authority,
Deputy Commissioner of Police,
C-22/23, Udyog Sadan,
Qutub Institutional Area,
New Delhi – 110016