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/2011/000347
Name of Appellant : Shri Krishan Yadav
Name of Respondent : Delhi Police, South District.
Date of Hearing : 26.05.2011
ORDER
Shri Krishan Yadav, the appellant has filed this appeal dated 18.1.2011 before the
Commission against Delhi Police, South District for providing false information to his RTI-
request dated 12.8.2010, which came up for hearing on 26.05.2011. The appellant was
present in person, whereas the respondents were represented by Shri Mohd. Ali, ACP,
Shri Ashok Kumar, Inspector, Shri Hem Chand, SI and Shri Ishwar Singh, SHO.
2. The appellant filed RTI-request dated 12.8.2010 seeking information on six RTI-
queries pertaining to collection of Rs. 1100/- from him by Shri Ravinder, Beat Constable.
The PIO vide letter No. (1673)/10346/RTI Cell/SD dated 14.9.2010 has provided point-
wise reply to the appellant.
3. Aggrieved by the reply of PIO, the appellant preferred first-appeal on 11.10.2010
before FAA. The FAA vide order No. (166)RTIA/10(SD)/271-72 dated 10.11.2010 has
decided appellant’s first-appeal with the direction to PIO to provide certain information to
the appellant, with the observation that points No. 1 to 4 argued by the appellant in the
appeal do not at all correlate with his RTI application and keep emphasizing to take action
against the person (HC Ravinder) on the issue of false or wrong enquiry. Point No. 5 & 6
– the allegations leveled by the appellant in these paras are false and baseless as no fee
has been collected by HC Ravinder and despite making telephone calls to the appellant,
he could not join the enquiry, the HC Daviner Singh had to visit his house. In compliance
with the FAA’s direction the requisite information has been
-2-
Case No. CIC/SS/A/2011/000347
provided to the appellant by the PIO/SD vide letter No. 12779/RTI Cell/SD dated
24.11.2010.
4. During the hearing the respondents submitted that the enquiry report of appellant’s
complaint has been provided to him. The main grievance of the appellant is regarding
installation of water connection, which is of civil nature and discloses no cognizable
offence. For the redressal of his grievance, the appellant can approach to Delhi Jal Board.
5. After hearing the parties and on perusal of the relevant documents on file, the
appellant is advised to intimate to the SHO, Vasant Vihar when he wants to give his
statement within ten days of the receipt of this order and SHO is directed to give date
and time to the appellant, mutually convenient to both parties, for recording appellant’s
statement.
The matter is accordingly disposed of with the above directions.
(Sushma Singh)
Information Commissioner
07.06.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Assistant Registrar
Address of the parties:
Shri Krishan Yadav,
S/O Shri Hari Dass,
RJ-1225, Rajokri,
New Delhi-110038
The Addl. Deputy Commissioner of Police & PIO,
Delhi Police, South District,
1st Floor, DCP Office Complex,
Hauz Khas
New Delhi-110016.
The Deputy Commissioner of Police & Appellate Authority,
Delhi Police, South District,
1st Floor, DCP Office Complex,
Hauz Khas
New Delhi-110016.