Central Information Commission Judgements

Mr.Gyanendra Singh vs Ministry Of Home Affairs on 3 January, 2011

Central Information Commission
Mr.Gyanendra Singh vs Ministry Of Home Affairs on 3 January, 2011
                                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/2010/000709

         Name of Appellant                              :         Sh. Gyanendra Singh
                                                                  (The Appellant was not present)

         Name of Respondent                                       :      Delhi Police, Outer Dist., Pushpanjali
                                                                  (Represented by Sh. Rajender Singh, ACP 
                                                                  and Sh. Madan Lal, S.I.)

         The matter was heard on                        :         3.01.2010

                                                             ORDER

 

  Sh. Gyaanendra Singh, the Appellant, vide letter dated 1.04.2010, sought information 
relating to P.S. Narela.   The PIO, vide letter dated 27.04.2010, provided point­wise reply to the 
Appellant.  However, not satisfied with the reply of the PIO, the Appellant filed an appeal before 
the First Appellate Authority (FAA).   The FAA, vide letter dated 15.06.2010, remitted back the 
appeal to the PIO to examine the matter afresh and provide requisite information to the Appellant. 
However,   the Appellant has approached the Commission on the ground that he has not  been 
provided certified and legible documents.  Hence, the present appeal before the Commission.

The Respondent during the hearing submit that the complete requisite information has 
been furnished to the Appellant.

After   hearing   the   Respondent   and   on   perusal   of   the   relevant   documents   on   file,   the 
Commission   finds   that   complete   requisite   information   has   been   furnished   to   the   Appellant. 
However, keeping in view that request to the Appellant to provide a certified and legible copy of 
the documents, the PIO is hereby directed to provide free of cost, a certified and legible / readable 
copy of the document to the Appellant within 15 days of receipt of the Commission’s order.

With these directions the matter is disposed of on the part of the Commission.

 

 (Sushma Singh) 
                                                                          Information Commissioner 
3.01.2011
Authenticated true copy

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

1. Sh. Gyanendra Singh, S/o Late Sadhu Ram, H. No. 407/1, Pana Udyan, 
Narela, Delhi­40

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

3. The Appellate Authority, Dy. Commissioner of Police, Delhi Police, 
Outer Dist., Pushpanjali, Road No. 43, Delhi­110034