Central Information Commission Judgements

Mr.Jawaher Singh vs Ministry Of Home Affairs on 23 March, 2011

Central Information Commission
Mr.Jawaher Singh vs Ministry Of Home Affairs on 23 March, 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/2010/001072

Name of Complainant           :      Shri Jawahar Singh

Name of Respondent            :      Delhi Police (South-West District)

Date of Hearing               :      11.03.2011

                                         ORDER

Shri Jawahar Singh, the appellant has filed this appeal dated 4.10.2010 before the
Commission against Delhi Police, South-West District, for not providing correct information
to his RTI-request dated 4.8.2010, which came up for hearing on 11.3.2011. The appellant
was present in person, whereas the respondents were represented by Shri Ram Niwas
Vashisth, ACP, Dabri, Shri Surender Kumar, SHO, Shri Satya Parkash, SI.

2 The appellant filed his RTI-request dated 4.8.2010 seeking information on seven
RTI-queries pertaining to sale of liquor In J.J. Colony. The PIO vide letter No.
6368/1545/RTI Cell/South West dated 19.8.2010 has given point-wise reply to the
appellant.

3. Aggrieved by the decision of PIO, the appellant filed first-appeal before AA on
31.8.2010, which was not decided by AA.

4. The respondents submitted that the PIO has provided point-wise reply to the
appellant vide letter dated 19.8.2010. The AA has also decided appellant’s first-appeal
vide order No. 249-50/AA/South West Dist dated 22.9.2010, who upheld the decision of
PIO.

-2-

Case No. CIC/SS/A/2010/001072

5. After hearing the parties and on perusal of the relevant documents on file, the
Commission observed that as far as RTI-application is concerned, the respondents have
provided complete requisite information as per records, to the appellant within stipulated
period. For any grievance against the Police, the appellant can file a complaint before the
competent authority, in case he so wishes.

The appeal has no merit and is rejected.

Sd/-

(Sushma Singh)
Information Commissioner
23.03.2011
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 Addl. DCP & PIO,
Delhi Police, South-West District,
Sector 19, Dwarka,
New Delhi.

The Appellate Authority,
Delhi Police, South-West District,
Sector 19, Dwarka,
New Delhi.