Central Information Commission Judgements

Mr.Hema D Souza vs Ministry Of Home Affairs on 7 December, 2010

Central Information Commission
Mr.Hema D Souza vs Ministry Of Home Affairs on 7 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/2010/000249


       Name of the Appellant          :      Ms. Hema D Souza 
                                             (The Appellant was not Present)
               

       Name of the Public Authority :        Addl. Deputy Commissioner of Police, 
                                             Economic Offences Wing, New Delhi.
                                              
                                             Represented   by   Shri   Rajesh   Deo, 
                                             Addl.   DCP.,   Shri   Sushil   Kumar, 
                                             Inspector   and   shri   M.K.   Mishra, 
                                             Inspector. 


       The matter was heard on     :         7.12.2010.

                                      ORDER

       Ms. Hema D Souza, through her RTI application dated 13.5.2009 sought 
the information from the CPIO, Office of Commissioner of Police, Delhi Police, 
H.Q.  Not getting any information within the period stipulated under RTI Act, the 
Appellant filed an appeal before the First Appellate Authority (FAA).  Not getting 
any information even after filing the first appeal, the Appellant filed the present 
appeal before the Commission.

         After hearing the Respondent and on perusal of relevant documents on 

file, it emerges that the CPIO, Office of Commissioner of Police, Delhi Police, 
H.Q. forwarded the RTI application to different PIOs.  It also emerges that the 
PIOs to whom the RTI application was forwarded, also has failed to provide the 
complete requisite information.  In view of the above, the Commission is of the 
view that the CPIO, Office of Commissioner of Police, Delhi Police, H.Q. was 
under the obligation to provide information relating to the action taken by the 
Office of Commissioner of Police, Delhi Police, H.Q.   on the complaint of the 
Appellant, as the  Appellant had asked  for the  action  taken  by the  Office of 
Commissioner of Police, Delhi Police, H.Q.     on her complaint.   The CPIO, 
Office of Commissioner of Police, Delhi Police, H.Q. is not supposed to work 
merely as a Post Office for forwarding the RTI application to other PIOs, rather 
they are supposed to provide information relating to Police H.Q.   Keeping in 
view the peculiar facts and circumstances of the present case, the Commission 
deems it fit to direct the CPIO, Office of Commissioner of Police, Delhi Police, 
H.Q.  to collect the information from the concerned PIOs and to provide it to the 
Appellant within 20 days of receipt of this order including the action taken by the 
Commissioner of Police on the complaint.  The Commission is also of the view 
that the CPIO, Office of Commissioner of Police, Delhi Police, H.Q.  has prima­
facie caused a delay of more than 100 days beyond the period stipulated under 
the RTI Act, by not providing information relating to his own office. Therefore, 
the CPIO is directed to show cause why a penalty of Rs.25000/­ should not be 
imposed on him for causing a delay of more than 100 days in providing the 
information as per the provisions of the RTI Act.  

A Show Cause Notice will be issued separately.

Sd/­   
(Sushma Singh) 
                                                                           Information Commissioner 
7.12.2010 

Case No. CIC/SS/A/2010/000249

Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Copy to:

1. Ms. Hema D Souza,
82, Sector­2, Pocket­1,
Dwarka, Phase­I,
New Delhi­110075.

2. The Chief Public Information Officer,
Office of Commissioner of Police,
PHQ, ITO, I.P.Estate,
New Delhi.

3. The Appellate Authority,
Office of the Addll. Dy. Commissioner of Police,
Economic Offences Wing,
Crime Branch, 
New Delhi.