Central Information Commission Judgements

Mr.J K Mittal vs Ministry Of Home Affairs on 24 June, 2011

Central Information Commission
Mr.J K Mittal vs Ministry Of Home Affairs on 24 June, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                           Case No. CIC/SS/A/2011/000432

Name of Appellant                 :    Shri J.K. Mittal

Name of Respondent                :    Delhi Police, East District

Date of Hearing                   :    14.06.2011

                                          ORDER

Shri J.K. Mittal, the appellant has filed this appeal dated 3.3.2011 before the
Commission against Delhi Police, East District, Delhi for not providing complete
information to his RTI-request dated 30.9.2010, which came up for hearing on 14.06.2011.
The appellant was represented by Shri Arun Gulati, whereas the respondents were
represented by Shri Asif Mohd. Ali, PIO and Shri Anant Kumar, SI.

2. The appellant filed RTI-request dated 30.9.2010 seeking information on ten RTI
queries pertaining to various documents including layout plan submitted by RWA of
Priyadarshni Vihar, purported objection by the appellant for installation of security gates in
Priyadarshni Vihar. The PIO vide letter No. ID/1878/10707/Info Cell/East Dist dated
4.11.2010 has replied to the appellant requesting him to deposit necessary fee @ Rs. 2/-
per page for information on Point Nos. 1,2,4,5,6, 9 and 10. On Point No. 3 and 8, no such
documents available and on Point No. 7 – the information sought not covered as defined
in Section 2(f) of the RTI Act.

3. Aggrieved by the reply of PIO, the appellant preferred first-appeal on 25.1.2011
before FAA. The FAA vide order No. 11/3008/A-RTI/East Dist dated 21.2.2011 has upheld
the decision of PIO.

4. During the hearing the respondent submitted that in FAA’s order the date of PIO’s
reply was mentioned as 9.11.2010 by mistake, instead of 4.11.2010.

-2-

Case No. CIC/SS/A/2011/000432

5. After hearing the parties and on perusal of the relevant documents on file, the PIO
is directed to provide proof of dispatch of his reply to the appellant within one week of the
receipt of this order. The respondent will provide the requisite documents to the appellant
on payment of prescribed fee by him.

The matter is accordingly disposed of with the above direction.

(Sushma Singh)
Information Commissioner
24.06.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri J.K. Mittal,
A-15, Third Floor, Priyadarshni Vihar,
Delhi-110092.

Addl. Dy. Commissioner of Police & PIO,
Delhi Police, East District,
Vishwas Nagar, Shahdara,
Delhi.

The Deputy Commissioner of Police & First Appellate Authority,
Delhi Police, East District,
Vishwas Nagar, Shahdara,
Delhi.