Central Information Commission Judgements

Mr.Ashok Kumar Gupta vs Ministry Of Home Affairs on 11 March, 2011

Central Information Commission
Mr.Ashok Kumar Gupta vs Ministry Of Home Affairs on 11 March, 2011
                        Central Information Commission
             Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                     Bhikaji Cama Place, New Delhi­110066
                    Web: www.cic.gov.in Tel No: 26167931

                                                Case No. CIC/SS/A/2010/000832

Name of Complainant               :      Shri Ashok Kumar Gupta

Name of Respondent                :      Delhi Police, North District.

Date of Hearing                   :      07.03.2011

                                      ORDER

Shri Ashok Kumar Gupta, the appellant has filed this appeal dated
23.8.2010 before the Commission against Delhi Police, North District, for
providing incomplete information to his RTI-request dated 6.5.2010, which came
up for hearing on 7.3.2011. The appellant was present in person, who was
assisted by Shri Yashwant Singh, Advocate, whereas the respondents
represented by Shri Surjit Malik, ACP/North and Shri Ramavtar, SI.

2. The appellant filed RTI-request dated 6.5.2010 seeking information on
three RTI-queries pertaining to his complaint against Shri Vishal Saxena of ICICI
Bank. The PIO, North District vide letter No. 4652/ID 865/10/RTI Cell/North Dist
dated 26.5.2010 has denied information to the appellant stating that the appellant
wants to know answers to his question with prefixes such as why, what, when
and the appellant’s right extends only seeking information as defined in Section
2(f) of the RTI Act.

3. Aggrieved by the decision of PIO, the appellant preferred first-appeal on
19.7.2010 before AA, Delhi Police, North District, which was decided by AA, vide
order No. 522/Appeal/RTI/North Dist dated 27.7.2010, who upheld the decision
of PIO with the advice to the appellant that he can file a fresh RTI request, in
case he wishes to know some additional facts.

-2-

Case No. CIC/SS/A/2010/000832

4. After hearing the parties and on perusal of the relevant documents on file,
it is observed that the appellant had grievance against the police regarding
enquiry conducted by the Police on appellant’s complaint, for which the
appellant, if he so desires, can take up the matter with the competent authority,
as there is no provision under the RTI Act for redressal of grievance. As the RTI-
queries are related to the enquiry conducted by the Police, the PIO is directed to
provide copy of enquiry report along with relevant documents as per records,
within two weeks of the receipt of this order.

The matter is disposed of with the above direction.

Sd/-

(Sushma Singh)
Information Commissioner
11.03.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Ashok Kumar Gupta,
155, Vivekanand Puri,
Delhi-110007

The Additional Commissioner of Police-I & PIO,
Delhi Police North Dist,
Civil Lines,
Delhi-110054.

The Deputy Commissioner of Police & Appellate Authority,
Delhi Police North Dist,
Civil Lines,
Delhi-110054.