Central Information Commission Judgements

Mr.Jawaher Singh vs Ministry Of Home Affairs on 5 May, 2010

Central Information Commission
Mr.Jawaher Singh vs Ministry Of Home Affairs on 5 May, 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/2009/000099

        Name of Appellant                              :       Sh. Jawahar Singh

        Name of Respondent                             :        Delhi Police, South­West Dist.
                                                                Dwarka, Delhi

Background

Sh. Jawahar Singh, the Appellant , Delhi Jhuggi Jhophri Ekta Manch, filed 
an RTI application dated 19.08.2009 regarding a complaint petition by him. The 
CPIO/Addl.  Dy. Commissioner of Police,  South­West  Dist.  vide  his  reply  dated 
18.09.2009,   informed   the   Appellant   that   complaint   petition   dated   27.07.2009 
addressed to Delhi Police, was received by the South­West Dist. and the same 
was enquired information by the Vigilance Section of South­West Dist.  The First 
Appellate Authority (FAA)/ Dy. Commissioner of Police, South West Dist.  vide his 
order dated 27.10.2009, upheld the decision of the CPIO.   Hence, the present 
appeal before the Commission.

2. The matter was heard on 4.05.2010.

3. Sh. Jawahar Singh, the Appellant was present along with Sh. Omkar 
Narayan.

4. Sh. Zile Singh, ACP/PG South­West Dist. and Sh. Satya Parkash, I/C 
Dist SWD represented the Respondent Public Authority.

During  the   hearing  the   respondent  submitted  that   after   due   enquiry  the 
complaint  has  been   filed.   The   Appellant  expressed   his   dissatisfaction   with   the 
enquiry.  

After   hearing   the   parties   and   on   perusal   of   relevant   documents   the 
Commission finds that the grievance of the petitioner cannot be addressed under 
provisions of the RTI Act. 2005.   However, in the interest of transparency, the 
Respondent are hereby directed to provide a copy of the enquiry report to the 
Appellant , free of cost within 15 days of receipt of   the Commission’s order.  The 
Appellant can take up his grievance before the appropriate authority.
With these observations / directions the matter is disposed of accordingly.

                                                                            (Sushma Singh) 
                                                                         Information Commissioner 
5.05.2010