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/2011/001154
Dated: 02.11.2011
Name of Appellant : Smt. Kamlesh
Name of Respondent : Delhi Police, North West District.
Date of Hearing : 01.11.2011
ORDER
Smt. Kamlesh, the appellant has filed this appeal dated 9.4.2011 before the
Commission against the Delhi Police, North District, for providing misleading information to
her RTI-request dated 13.11.2010. The matter came for hearing on 01.11.2011. The
appellant was absent, whereas the respondents were represented by Shri Romil Baaniya,
Additional DCP, Shri Jawahar Singh, SHO and Shri Inderaj Singh, Inspector.
2. The appellant filed RTI-request dated 13.11.2010 addressed to PIO, PCR, Model
Town, Delhi, seeking information on five queries – “(1) Copy of PCR form relating to PCR call
made by one Sunil Kumar at 9.30 pm on 17.10.2010 by mobile No. 9212110901; (2) Detail report
regarding action taken by PCR; (3) Copy of MLC and other treatment given to the persons got
admitted in Hospital by police; (4) Copy of processing of transfer this case to local police; and (5)
Name and rank of the EO.” The PIO, PCR vide letter No. 7535/RTI Cell/PCR dated
16.12.2010 requested the appellant on Point No. 1 and 2 to collect the certified copies of
the PCR call form after depositing the prescribed fee of Rs. 6. Point No. 3 to 5 were
transferred vide memo No. 8840-41/RTI Cell/PCR dated 23.11.2010 to PIO, North West
District. The PIO, North West District vide letter No ID-2331/10/4672/RTI-Cell/NWD dated
24.12.2010 provided information on Point Nos. 3 to 5 to the appellant.
2 Case No. CIC/SS/A/2011/001154
3. Aggrieved by the reply of PIO, the appellant filed first-appeal 24.12.2010 before
FAA, PCR Cell. The FAA, PCR Cell vide order No. 86-87/P. Sec/Addl. CP/PCR dated
24.1.2011 upheld the reply of PIO.
4. During the hearing the respondent submitted that FAA, North West District vide
order No. 91/RTI/Appeal/NWD dated 23.2.2011 has upheld the reply of PIO, North West
District. Earlier at the time of reply by PIO, the complaint in question was pending enquiry.
Now the matter is closed, as no cognizable offence was made out in the case.
5. Having heard the respondent and perused the relevant documents the
Commission is of the considered view that point-wise information has been provided to the
appellant by respondent i.e. PCR Cell as well as North West District. However, the PIO,
North West District is hereby directed to inform the appellant the current status of the case
within two weeks of the receipt of this order.
The matter is disposed of with the above direction.
(Sushma Singh)
Information Commissioner
Authenticated true copy:
(K.K. Sharma)
OSD & Deputy Registrar
Address of the parties:
Smt. Kamlesh,
C/O Saathi (N.G.O),
2nd Floor, B-1751-53, Jahangir Puri,
Delhi-110033.
The Additional Deputy Commissioner of Police & PIO,
Delhi Police, North West District,
Ashok Vihar,
Delhi-110052.
The Deputy Commissioner of Police &First Appellate Authority,
Delhi Police, North West District,
Ashok Vihar,
Delhi-110052.
3 Case No. CIC/SS/A/2011/001154