Central Information Commission Judgements

Mr.Bachittar Singh vs Ministry Of Home Affairs on 20 October, 2011

Central Information Commission
Mr.Bachittar Singh vs Ministry Of Home Affairs on 20 October, 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/2011/000876

Name of Appellant                       :       Shri Bachittar Singh

Name of Respondent                      :       Delhi Police, South-East District.

Date of Hearing                         :       12.10.2011

                                            ORDER

Shri Bachittar Singh, the appellant has filed this appeal dated 21.3.2011 before the
Commission against the Delhi Police, South East District, for providing wrong information
to his RTI-request dated 12.1.2011. The matter came up for hearing on 12.10.2011. The
appellant was present in person, whereas the respondents were represented by Smt.
Meghna, PIO, Shri Pawan Kumar, APIO, SI Harish Chander and SI A.K. Singh.

2. The appellant filed RTI-request dated 12.1.2011, seeking “owner and occupants
name of House No. 245 (Old) 311(New), first Floor Parkash Mohalla Garhi, Lajpat Nagar,
New Delhi.” The PIO vide letter No 1477/RTI Cell/South-East Distt dated 15.2.2011
informed the appellant that no such record of house owners is maintained by the local
police.

3. Aggrieved by the reply of PIO, the appellant filed first-appeal 18.2.2011 before
FAA. The FAA vide order No. 187-189/RTI/A. Sec/Addl. CP/SED dated 17.3.2011 upheld
the reply of PIO with the observation that there was no ambiguity in the information
provided by the PIO Addl. DCP/SED and his decision need not be interfered with.
Moreover, the appellant was heard on 14.3.2011 in the office of the FAA as per his
request and was apprised of the fact that such record is not maintained by Police
Department. He may obtain such information from the concerned department, if he so
desires.

2 Case No. CIC/SS/A/2011/000876

4. Having heard the parties, the Commission is of the considered view that requisite
information has been provided to the appellant by the respondent. No interference is
called for on the part of the Commission.

The matter is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
20.10.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Bachittar Singh,
No. 245/311, Parkash Mohalla Garhi,
East of Kailash,
New Delhi-110065

The Additional Deputy Commissioner of Police & PIO,
Delhi Police, South East District,
Sarita Vihar,
New Delhi.

The Deputy Commissioner of Police &First Appellate Authority,
Delhi Police, South East District,
Sarita Vihar,
New Delhi.