Central Information Commission Judgements

Mr.Hazari Lal vs Ministry Of Home Affairs on 15 June, 2010

Central Information Commission
Mr.Hazari Lal vs Ministry Of Home Affairs on 15 June, 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/2010/000214

Name of the Appellant                  :   Shri Hazari Lal  

Name of the Public Authority         :   The Addl. Commissioner of 
                                          Police, South East Distt. 
                                           New Delhi.
                                          
                                   ORDER

Shri Hazari Lal, the Appellant, vide RTI application dated 4.09.2009, 
sought   the   details   of   action   taken   by   the   Police   on   his   complaint   dated 
20.08.2008.  Shri R. S. Chauhan, the PIO/Addl. Commissioner of Police­II, South 
East, Distt. vide letter dated 9.11.2009, informed the Appellant that as per the 
report of SHO/Sunlight Colony, no cognizable offence was made out and he can 
get the copy of the enquiry report after depositing the requisite fee  @ Rs.2/­ per 
page.  Not satisfied with the reply of the PIO, the Appellant filed an Appeal before 
the FAA. Shri Virender Singh, the FAA/Addl. Commissioner of Police, vide order 
dated 14.12.2009, disposed of the Appeal with a direction to the PIO to supply 
the copy of complaint and enquiry report to the Appellant.  However, not satisfied 
with  the  order  of  FAA,  the  Appellant  has  filed  the present  Appeal  before  the 
Commission.

The matter was heard on 15.06.2010.

Shri Hazari Lal, Appellant was present.

Shri Data Ram/ACP, Shri V.K.P.S.Yadav/Inspector, Shri A.K. Singh/Sub­
Inspector   and   Shri   Harish   Kumar/Sub­Inspector   were   present   on   behalf   of 
Respondent.

 

During   the   hearing   the   Respondents   submit   that   now   complete 
information   has   been   provided   to   the   Appellant.     On   the   Other   hand,   the 
Appellant submits that he is not satisfied with the replies of the Respondents. 
However, he is unable to point out, what information has not been provided to 
him.

After hearing the parties and on perusal of the relevant documents, the 
Commission finds that complete information available on record and permissible 
under the RTI Act, has been furnished to the Appellant.  The Commission does 
not find any infirmity in the replies of the Respondents.

With this observation the matter is disposed off.

(Sushma Singh) 
                                                                       Information Commissioner 
15.06.2010