Central Information Commission Judgements

Mr.Nathu Ram vs Ministry Of Home Affairs on 26 October, 2010

Central Information Commission
Mr.Nathu Ram vs Ministry Of Home Affairs on 26 October, 2010
                           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/2010/000382

       Name of Appellant                     :       Sh. Nthu Ram
                                                     (The Appellant was not present)

       Name of Respondent                            :        Delhi Police, Central Dist.
                                                         (Represented by Sh. M.S. Bisht, ACP, 
                                                         Sh. Manu, P.M. and Sh. Ramphul, ASI.)

       The matter was heard on               :       26.10.2010



                                                 ORDER

Sh. Nathu Ram, the Appellant, filed an application dated 30.09.2009, seeking to know, 
under the provisions of the RTI Act, 2005, action taken on a complaint dated 18.09.2008, regarding 
alleged criminal illegal trespass of property No. 52/65, Gali No. 19, Nai Basti, Anand Parbat, New 
Delhi and to provide a copy of the enquiry report and the relevant documents. The PIO, Central 
Dist, vide letter dated 12.11.2009, informed the Appellant that an enquiry was conducted and no 
case of criminal trespass was made out during the course of the enquiry and the complaint was 
filed. A copy of the enquiry report and statements taken during the enquiry was denied under the 
provisions of the Section 8(1)(j) of the RTI Act, 2005. Sh. Jaspal Singh, IPS, Dy. Commissioner of 
Police, Central Dist., Delhi,  before whom the Appellant filed a first appeal, has observed that a 
Civil Suit in the matter is pending  in the Court and accordingly he concurred that the decision / 
reply of the PIO.  Hence, the present appeal before the Commission.

After hearing the Respondent and on perusal of the Relevant documents on file and in view 
of the facts and circumstances of the present case, the Commission is of the view that a copy of the 
enquiry report cannot be denied to the Appellant, under the provisions of the RTI Act, 2005. 
Accordingly the Respondent CPIO is directed to provide a copy of the complete enquiry report and 
statements recorded by the Enquiry Officer to the Appellant, free of cost, within 10 days of receipt 
of Commission’s order.

With these directions the matter is disposed of, accordingly.

(Sushma Singh) 
                                                                          Information Commissioner 
26.10.2010