Central Information Commission Judgements

Mr.Manish Aggrawal vs Ministry Of Home Affairs on 24 February, 2011

Central Information Commission
Mr.Manish Aggrawal vs Ministry Of Home Affairs on 24 February, 2011
                            Central Information Commission
                          nd
                         2 Floor, B-Wing, August Kranti Bhawan
                                   Bhikaji Kama Place
                                       New Delhi
                                                                  Case No. CIC/SS/A/2010/000901

       Name of Appellant                       :       Sh. Manish Aggarwal
                                                       (The Appellant was present along with
                                                       Sh. Deepak Aggarwal)



       Name of Respondent                      :       Delhi Police, North Distl., Civil Lines
                                                       (Represented by Sh. Surjit Malik, ACP 
                                                       and Sh. Ram Avtar, S.I.)


       The matter was heard on                 :       22.02.2011


                                                   ORDER

 

  Sh.   Manish   Aggarwal,   the   Appellant,   vide   RTI   application   dated   18.06.2010, 
sought   information   on   action   taken   on   his   complaint,   thereon   and   issue   connected 
therewith.    The   PIO,  vide  letter  dated  19.07.2010,  denied  the  sought  for  information 
under Section 8(1(h) of the RTI Act.  Aggrieved with the reply of the PIO the Appellant 
filed an appeal before the First Appellate Authority (FAA).   The FAA, vide decision 
dated 19.08.2010, upheld the reply of the PIO.   Hence the present appeal before the 
Commission.

During the hearing the Appellant submits that the Respondent are being evasive 
and information has been denied to him. 

The Commission also observes that the Respondent have failed to explain how the 
requested information if given would impede the investigation or enquiry. 

After hearing the parties and on perusal of the relevant documents on file and also 
keeping in view the facts and circumstances of the present case, the Commission is of the 
considered view that the information sought by the Appellant is not exempted under 
Section 8(1)(h) of the RTI ACT, as there is no likelyhood of the investigation being 
impeded by the disclosure of the sought for information. 

In view of the above the PIO is hereby directed to provide complete requisite 
information available on record to the Appellant, within 15 days of it’s receipt.

The matter is disposed of on the part of the Commission.

 (Sushma Singh) 
                                                                          Information Commissioner 
24.02.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Manish Aggrawal
S/o Late Sh. J. P. Aggarwal
R/o A-102, 1st Floor,
Yojna Vihar
Delhi-110092

2. The Public Information Officer
Addl. Dy. Commissioner of Police-I
North Dist., Civil Lines
Delhi-110054

3. The Appellate Authority
Dy. Commissioner of Police
North Dist., Civil Lines
Delhi-110054