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/2010/000237 Name of the Appellant : Shri Manoj Kumar Name of the Public Authority : Addl. Deputy Commissioner of Police, SouthWest Distt., New Delhi. ORDER
Shri Manoj Kumar, the Appellant vide RTI Application dated 1.09.2009,
sought the action taken report on his complaints sent to SHO, P.S. Najafgarh,
DCP, Najafgarh and to the other higher authorities. The PIO, vide letter dated
5.10.2009, informed the Appellant that his complaints had been sent to ACP,
Najafgarh for enquiry and same were pending. Aggrieved by the reply of the
PIO, the Appellate filed an Appeal before the First Appellate Authority (FAA).
The FAA vide order dated 27.10.2009, upheld the reply of the PIO, hence the
present Appeal before the Commission.
The matter was heard on 28.7.2010.
The Appellant was present.
Shri Zile Singh/ACP/APIO/SWD and Shri Satya Parkash, SI/SWD were
present on behalf of Respondent Public Authority.
During the hearing the Respondents submits that now the enquiry is
over and they do not have any objection in providing the information to the
Appellant.
In view of the above, the Respondents are hereby directed to provide the
complete requisite information to the Appellant within 15 days of receipt of
Commission’s order.
With this direction, the matter is disposed off accordingly.
(Sushma Singh)
Information Commissioner
28.07.2010