Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
No.CIC/SS/C/2011/000624
Dated, the 25th October, 2011
Name of complainant : Narender Singh, Delhi
Name of respondent : Addl. DCP Traffic, Delhi Police.
.
O R D E R
The Commission has received a complaint dated 23.9.2011 against the
PIO & Addl. DCP Traffic, Keshav Puram/Lawrence Road, Delh, against non
furnishing of information to his RTI request dated 1.8.2011.
2. Perused the papers submitted by the complainant. It is observed that
complainant’s RTI request has failed to elicit the requested information from
the CPIO.
3. The CPIO is, therefore, directed to furnish the reply to the complainant
to his RTI application dated 1.8.2011 within two weeks of receipt of this order.
4. If the complainant is not satisfied with the reply received from PIO, he
may within the time prescribed, file his first appeal before the appellate
authority u/s 19(1) of the RTI Act, who shall dispose of the appeal within the
period stipulated in the RTI Act.
5. The complaint is disposed of with above directions.
( Sushma Singh )
Information Commissioner
25.10.2011
Authenticated true copy:
Deputy Registrar
Copy to:
1. Public Information Officer & Addl. DCP (Traffic), Delhi Police, P.S.
Keshav Puram (Lawrence Road), Delhi.
2. Appellate Authority & DCP (Traffic), Delhi Police, Delhi.
3. Shri Narender Singh, WZ626, Shri Nagar, Shakur Basti, Delhi110034.