Central Information Commission Judgements

Mr.Masood Ahmad vs Government Of Nct Of Delhi on 26 September, 2011

Central Information Commission
Mr.Masood Ahmad vs Government Of Nct Of Delhi on 26 September, 2011
                           In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001759
                                                                                                          



Date  of Hearing     :   September  26, 2011

Date of Decision     :   September  26, 2011



Parties:

           Applicant

           Shri Masood  Ahmad
           C­1/50,  Yamuna Vihar
           Delhi.



           Applicant was  not  present.

           Respondent(s)

            Directorate of Prosecution
            Govt of NCT of Delhi
            Tis Hazari Court
            Delhi

           Represented by :   Shri B S  Kain Directorate of Prosecution/PIO
                                       Shri Naresh Kumar, UDC


                                                 
                                    Information Commissioner                    :   Mrs. Annapurna Dixit
___________________________________________________________________
                                 In the Central Information Commission 
                                                                 at
                                                        New Delhi
                                                                                                                                        
                                                                                             File No: CIC/AD/A/2011/001759


                                                              ORDER

Background

   1. The RTI Application dated  1.3.11 was filed by the Applicant with the PIO,  Directorate of Prosecution, 

Tis Hazari Court, Delhi   seeking information related to   one Mr. S C Sharma, Vigilance Officer of 

Directorate   of   Prosecution   against   9   points   including   the   date   on   which   Mr.S   C   Sharma   was 

designated   as   Vigilance   Officer,     attested   copies   of   all   the   property   returns   of   movable   and 

immovable property of Mr.S C Sharma, Vigilance Officer; copies of all the  memos issued to Mr.S C 

Sharma and  copies of complaints  received by the Directorate against Mr.S C Sharma etc.  The PIO 

replied   on   29.3.11   providing  point  wise  information  and  also    denying  the  information    which  is 

personal in nature.  He also denied the information against point 7 and 8 as the  same is the list of 

complaints received in the Vigilance office which is confidential.   Not satisfied with this reply the 

Applicant   filed   his   first   appeal   on     26.4.11   stating   that   the   PIO   has   deliberately     withheld   the 

information against point 1 to 9. With regard to point 2,3 and 4 he contended that the  PIO has not 

provided the information. As for point 5 he stated that the PIO has transferred the point no.5 to the 

Home Department although the information is available  with him  The Appellate Authority  replied on 

6.6.11 stating that   from the reply of the PIO dated 29.3.11 it is clear that no information has been 

declined and also that the Applicant  has sought information related to various issues thereby trying 

to influence the Vigilance Officer of  the Directorate  for his vested interest.  The Appellant then filed 

his second appeal before the Commission.

Decision. 

 2 . The Commission on reviewing the information sought against each  point decided as given below :

Point   1   :    Complete  information   with regard to the appointment of   Shri S C Sharma may be 

provided.

Point 2 :   The Commission holds that the information belongs to 3rd party, and is personal in nature 

the   disclosure   of   which     has   no   relation   with   any   public   interest   or   activity.   The   disclosure   of 

information is therefore denied .

       Points 3 and 4  : The Respondent submitted that no memos have been issued in respect of Shri S C 

Sharma’s immovable property. Hence no information need be provided.

Point 5 :   The Respondent stated that   no complaint has been received by the DOP against Shri 

Sharma.  This fact may be intimated formally in writing to the Appellant.

Point 6 :    It has been noted that the information i.e. copies of the  orders sought by the  Appellant 

have already been provided to him.

       Points 7 & 8  The Commission denies the disclosure of information under  Section 8(1)(g) of the RTI 

Act.

       Point 9 :  The Respondent submitted that the information was provided on 23.4.11.

3. Information to be provided by 25.1011. 

       

4. The Commission disposes off the appeal with the above directions.  

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1. Shri Masood  Ahmad
C­1/50,  Yamuna Vihar
Delhi.

 2.            The Public Information Officer
            Directorate of Prosecution
            Govt of NCT of Delhi
            Tis Hazari Court
            Delhi



3.            The Appellate Authority
            Directorate of Prosecution
            Govt of NCT of Delhi
            Tis Hazari Court
            Delhi



4.        Officer Incharge, NIC



In case, the Commission’s above directives have not been complied with by the Respondents, the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint.  In the prayer, the Appellant/Complainant may indicate, what information has not been provided.