Central Information Commission Judgements

Mr.Bahori Singh vs Ministry Of Home Affairs on 14 December, 2010

Central Information Commission
Mr.Bahori Singh vs Ministry Of Home Affairs on 14 December, 2010
                               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/2010/000466

        Name of Appellant                              :         Sh. Bahori Singh
                                                                 (The Appellant was present)

        Name of Respondent                             :         Delhi Police, Outer Dist, Pushpanjali Road, Delhi
                                                                 (Represented by  Sh. Om Kumar, ACP/OD 
                                                                 and Sh. Dilip Shukla, Imp./OD)

        The matter was heard on                        :         9.12.2010

                                                            ORDER

 

Sh. Bahori Singh, the Appellant, vide RTI Application dated 8.01.2010, sought to know 
when the copy of the FIR will supply to him in reference to his complaint dated 27.12.2009.  The 
PIO,   vide  letter  dated 8.02.2010,  informed  the  Appellant,  that  on his  complaint  the action   is 
pending and no FIR has been lodged.  Aggrieved with the reply, the Appellant has filed an appeal 
before the First Appellate Authority.     Not getting satisfactory information even after filing the 
first appeal, the Appellant has filed the present appeal before the Commission.

During the hearing the Appellant submits that he has not been provided the copy of the 
FIR, in reference to his complaint.  On the other hand Sh. Om Kumar, ACP, submits that no FIR 
on the complaint of the Appellant was lodged and the same has been filed, hence, there is no 
question of supplying a copy of FIR.  

After hearing the parties and on perusal of the relevant documents on file, the Commission, 
is of the view that complete requisite information available on record and permissible under the 
RTI Act, has already been provided to the Appellant. Hence, no interference is called for in the 
replies   of   the   Respondents.     The   Appellant   is   advised   to   approach   the   concerned   competent 
authority for redressal of his grievance relating to the non­registration of FIR. 

 (Sushma Singh) 
                                                                          Information Commissioner 
14.12.2010
Authenticated true copy

S. Padmanabha
Under Secretary & Dy. Registrar
Copy to:

1. Sh. Bahori Singh, S/o Sh. Kunwar Singh, Ex­Subedar, JC­33714, Flat No. 3, Pocket H­33, Sector­3, 
Rohini, Delhi­110085

2. The Public Information Officer, Addl. Dy. Commissioner of Police­I, Outer Dist., Pushpanjali, Road No. 
43, Delhi­110034 

3. The Appellate Authority, Dy. Commissioner of Police, Outer Dist., Pushpanjali, Enclave, Delhi­110034