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/2010/001097
Name of Complainant : Shri Ashok Kumar
Name of Respondent : Ministry of Home Affairs
Date of Hearing : 15.03.2011
ORDER
Shri Ashok Kumar, the appellant has filed this appeal dated 18.10.2010 before the
Commission against Ministry of Home Affairs (MHA), New Delhi, for providing incomplete
information to his RTI-request dated 25.5.2010, which came up for hearing on 15.3.2011.
The appellant was present in person, whereas the respondents were represented by Shri
J.N. Prajapati, Jr. Staff Officer and Shri S.K. Pandey, JSO.
2. The appellant filed RTI-request dated 16.6.2010, addressed to MHA seeking
information on eleven RTI-queries pertaining to monthly crime statistics, transfer/posting of
SPs in the Districts etc. The CPIO, MHA vide O.M. No. A-43020/01/2010-RTI dated
10.6.2010 has transferred the RTI-request to the MHA, National Crime Records Bureau
(NCRB), New Delhi. The CPIO, MHA, NCRB vide letter No. OPS(104)/22/05/NCRB dated
30.6.2010 has replied to the appellant for Point No.1 stating that the appellant has to
specify the years/ districts/ months/ crime head for which the information can be
generated, which can be made available on CDs. For rest of points the CPIO, NCRB again
sent the RTI-request to MHA vide letter dated 21.6.2010.
3. Aggrieved by the decision of CPIO, the appellant filed first-appeal on 18.7.2010
before AA, MHA. The AA, MHA decided appellant’s first-appeal vide order No.A-
43020/44/2009-RTI dated 30.8.2010 pertaining to the RTI-queries relating to MHA and
transferred to AA, NCRB for taking necessary action for the RTI-queries pertaining to
NCRB. The AA, NCRB vide order No. APP/DD(A&T)/NCRB/10 dated 22.9.2010 has
decided appellant’s first-appeal, who upheld the decision of CPIO, NCRB.
-2-
Case No. CIC/SS/A/2010/001097
4. During the hearing the respondents submitted that the appellant has not indicated
the period for which he wanted the information. The appellant submitted that he wanted
information for the years 2008 and 2009.
5. After hearing the parties and on perusal of the relevant documents on file, the
CPIO, MHA, NCRB is directed to provide crime data for the years 2008 and 2009 in CD in
the existing format, free of cost to the appellant within ten days of the receipt of this
order.
The matter is disposed of with the above directions.
Sd/-
(Sushma Singh)
Information Commissioner
28.03.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Assistant Registrar
Address of the parties:
Shri Ashok Kumar,
S/O Late Dr. N.P. Srivastav,
H.No. 170, Ward No. 19, Near Telecast Centre,
Deoria-274001 (UP)
The CPIO,
Ministry of Home Affairs,
National Crime Records Bureau,
East Block, VII, R.K. Puram,
New Delhi-110066
The Appellate Authority,
Ministry of Home Affairs,
National Crime Records Bureau,
East Block, VII, R.K. Puram,
New Delhi-110066