Central Information Commission
Room No. 5, Club Building, Near Post Office
Old J.N.U. Campus, New Delhi - 110067
Tel No: 26161997
Case No. CIC/SS/A/2010/000783
Name of Appellant : Sh. Amuj Kumar Gupta
(The Appellant was not present)
Name of Respondent : Delhi Police, South Dist.
(Represented by Sh. Vinod Kumar, ACP,
Sh. Kishan Kumar, SHO, Sh. Hem
Chand, S.I., Sh. Jagdish Prasad, ASI and
Sh. Zile Singh, ACO)
The matter was heard on : 3.02.2011
ORDER
Sh. Anuj Kumar Gupta, the Appellant, vide application dated 30.01.2010, filed
under the RTI Act, 2005, sought a copy of the Notice issued by the SHO, P.S. Sarojini
Nagar, to the I.O. (Investigating Officer) Inspector, Arvind Kumar, regarding FIR No.
517, and a copy of the reply of IO thereon. The PIO, South Dist., replied to the Appellant
vide letter dated 2.03.2010, informing him that the explanation of Inspector Arvind
Kumar was called for by the then ACP /Vasant Vihar, vide letter dated 13.02.2007 and
the explanation was endorsed to Dy. Commissioner of Police, Crime Branch, where the
Inspector has been transferred.
During the hearing the Respondent informed that the D.E. has since been initiated
against the Inspector, which is pending. No notice was issued by the SHO to the I.O. and
no reply sent by the I.O. to the SHO. Therefore, there is no question of providing these
to the Appellant.
After hearing the Respondent and on perusal of the relevant documents on file, the
Commission directs the CPIO, to provide the current status in the matter, to the
Appellant.
The matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
3.02.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. Anuj Kumar Gupta
2/73, Roop Nagar
Delhi110007
2. The Public Information Officer
Dy. Commissioner of Police
South Dist.,
New Delhi110016
3. The Appellate Authority
Dy. Commissioner of Police
South Dist.
New Delhi110016