Central Information Commission Judgements

Mr.Dhurva Singh vs Ministry Of Home Affairs on 29 April, 2011

Central Information Commission
Mr.Dhurva Singh vs Ministry Of Home Affairs on 29 April, 2011
                           Central Information Commission
                             2nd Floor, Room No. 305 B-Wing,
                                   August Kranti Bhawan
                                    Bhikaji Kama Place
                                         New Delhi
                                                                 Case No. CIC/SS/A/2011/000075

       Name of Appellant                      :       Sh.  Dhruv Singh
                                                            (The Appellant was present along 
with
                                                      Sh. Dileeep. Kumar)



       Name of Respondent                     :       Delhi Police, Vigilance, South­East Dist. 
                                                      Sarita Vihara
                                                      (Represented by Sh. Pawan Kumar, 
                                                      ACP/APIO/SE, Sh. Harish Kumar, 
                                                      S.I./SE & Sh. A. K. singh, S.I./S.E.)


       The matter was heard on                :       15.04.2011


                                                  ORDER

 

  Sh.   Dhruva   Singh,   the   Appellant,   filed   an   RTI   application   dated   8.10.2010, 
seeking information in connection with a complaint filed by him before the Police.  The 
PIO vide letter dated 10.11.2010, replied to the Appellant.  Upon not receiving the reply, 
the Appellant filed an appeal before the First Appellate Authority (FAA).  The FAA vide 
decision dated 29.12.2010, observed that requisite information had been sent by the PIO 
by post to the Appellant within the period stipulated under the RTI Act. However, the 
FAA again provided the reply of the PIO to the Appellant.  However, not satisfied with 
the  replies  of  the  Respondents,  the  Appellant  has  filed  the  present appeal  before  the 
Commission.

During   the   hearing   the   Appellant   submits   that   the   information   has   not   been 
furnished to his satisfaction. The Respondent on the other hand submit that complete 
requisite information as per the record has been furnished to the Appellant.

After hearing the Respondent and on perusal of the relevant documents on file, the 
Commission is of the view that requisite information available on record and permissible 
under the RTI Act, has been furnished to the Appellant.   Therefore, no interference is 
called for in the replies of the Respondents.

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
29.04.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Dhruv Singh
Jhuggi No. 102
Janta Jeevan Camp
Near Chawla Hotel
Okhla

2. The Public Information Officer
Dy. Commissioner of Police
Vigilance, Sought East Dist.

Sarita Vihar
New Delhi-110076

3. The Appellate Authority
Jt. Commissioner of Police
Vigilance, Police Headquarter
I.P. Estate
New Delhi-110002