Central Information Commission Judgements

Mr.Gopal Kansara vs Ministry Of Home Affairs on 5 May, 2010

Central Information Commission
Mr.Gopal Kansara vs Ministry Of Home Affairs on 5 May, 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/2009/00019

        Name of Appellant                                :         Sh. Gopal Kansara

        Name of Respondent                               :          M/o Home Affairs 
                                                                    Dist. Election Officer
                                                                    Central Dist. Govt of NCT of Delhi

                                            ORDER

Sh..   Gopal   Kansar,   the   Appellant,   had   filed   an   application   dated 
15.12.2008, seeking information on matters concerning Sex workers in Delhi from 
the M/o Home Affairs.  The RTI request of the Appellant  was transferred by Sh. A. 
K.   Saxena,   Director,   (Delhi)   to   the   Chief   Secretary,   GNCT,   Delhi   and   to   the 
Commissioner   of   Police,   GNCT,   Delhi.   The   OSD   to   the   Chief   Secretary, 
transferred the RTI application under 6(3) of the RTI Act to the Chief Electoral 
Officer, Delhi,  the Jt. Secretary, Home Dept. Delhi and to the Director, Department 
of Social Welfare, Delhi.  The queries at point no. 2 & 3 of the RTI application have 
been replied to by Sh. R. A. Meena, SDM (Election) PIO, Central Dist. as follows:­

       S.        Question                                    Reply
       No.
       2.        For the sake of humanity                    In the voters' lists names are 
                 whether 5the names of Sex                   not included on the basis of  
                 Workers have been included in               profession of the applicants. 
                 the voters list or not? If no,              As per instructions of  
                 why?                                        Election Commission of  
                                                             India particulars filled by the  
                                                             applicants in the Form no. 6  
                                                             are got verified through 
                                                             Booth Level Officers and  
                                                             their names are included in  
                                                             the voters lists on the  
                                                               verification report of the  
                                                              BLOs.

3. What age of Sex Workers have   Not applicable.

used their franchise in General  
Elections to LA of Delhi­2008.

Not satisfied with reply the Appellant filed the present appeal before the 
Commission, in which he submits that he has not received an adequate response 
to his RTI request from the concerned CPIO’s.

2. The matter was heard on 17.03.2010.

3.  Appellant was not present.

4.  A. K. Saxena, Director (Delhi) MHA, Sh. H. K. Premi, SDM(E) GNCT, Delhi 
and Smt. Chandra, Shekhar, O.S(E) represented the Respondent Public 
Authority.

It has been submitted by the Respondent, SDM (E) GNCT, Delhi that the 
Appellant has not pointed out any anomalies in the reply furnished by the CPIO in 
response to point no. 2   and 3 of his RTI application and the Appellant has not 
filed a first appeal against the reply dated 16.02.2009 of the PIO and has directly 
approached the CIC.

After hearing the parties and on perusal of the documents the Commission 
finds   that   the   requisite   information   regarding   point   no.   2   and   3   of   the   RTI 
Application has already been supplied to the Appellant.   Moreover, the Appellant 
has not pointed any specific lacuna in the information provided to him.  

In   respect   of   point   no.   1   of   the   RTI   application   in   which   the   Appellant 
wanted to know the Red light areas of Delhi, the CPIO, Central Dist., Delhi Police 
has,   vide   his   letter   dated   2.03.2009   furnished   the   requisite   information.     The 
information   to   point   no.   5   of   the   RTI   application   has   been   provided   by 
Smt. Gitika Sharma, Dy. Director (WWW) Govt. of Women and Child Development 
GNCT Delhi vide letter dated 3.03.2009.

The query at point no. 1 of the RTI application concerned the Central Govt. 
since   the   Appellant   desires   to   know   the   details   of   schemes   for   Sex   Workers 
initiated by the Central Govt.  The CPIO, M/o Home Affairs is, therefore, directed to 
forward the RTI application to the concerned Ministry / Department for providing 
the requisite information, under intimation to the Appellant.
With these directions / observations the matter is disposed of accordingly.

                                                                            (Sushma Singh) 
                                                                         Information Commissioner 
5.05.2010