Central Information Commission Judgements

Mr.Jawahar Singh vs Ministry Of Home Affairs on 11 April, 2011

Central Information Commission
Mr.Jawahar Singh vs Ministry Of Home Affairs on 11 April, 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/2011/000006

Name of Complainant           :       Shri Jawahar Singh

Name of Respondent            :       Delhi Police, East District

Date of Hearing               :       06.04.2011

                                         ORDER

Shri Jawahar Singh, the appellant has filed this appeal dated 24.12.2010 before
the Commission against Delhi Police, East District for not providing information to his RTI-
request dated 9.10.2010, which came up for hearing on 06.04.2011. The appellant was
present in person, whereas the respondents were represented by Shri Asif Mohd. Ali,
PIO/E and Shri Anand Kumar, Incharge RTI Cell.

2. The appellant filed RTI-request dated 9.10.2010 seeking information on six RTI-
queries pertaining to action taken report on representation dated 7.6.2010 addressed to Lt.
Governor and Police Authorities by Smt. Rani Sharma. The PIO vide letter No.
1978/11076/RTI Cell/East District dated 18.11.2010 has replied to the appellant stating
that investigation is in progress and the same cannot be provided u/s 2(1) (h) of the RTI
Act.

3. Aggrieved by decision of PIO, the appellant preferred first appeal on 26.11.2010
before FAA. The FAA vide order No. 10/20439/A-RTI/East Dist dated 9.12.2010 has
decided appellant’s first-appeal with the observation that now the enquiry has been
completed and filed on the basis of written statement of the complainant. The appellant
was advised to obtain copies of the statement and other documents from Information Cell
on any working day, as per procedure of the RTI Act.

-2-

Case No. CIC/SS/A/2011/000006

4. After hearing the parties and on perusal of the relevant documents on file, the
Commission observed that requisite information, under the provisions of the RTI Act, has
been provided to the appellant within stipulated period. For redressal of his grievance, the
appellant is advised to file his representation before the competent authority of Police.

The matter is disposed of accordingly.

Sd/-

(Sushma Singh)
Information Commissioner
11.4.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Jawahar Singh,
Jhuggi Jhopri Ekta Manch,
C-125, Bindapur, Pocket IV,
New Delhi-110059.

The Additional Dy. Commissioner of Police & PIO,
Delhi Police, East District,
Shahdara,
Delhi.

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