Central Information Commission Judgements

Mr. Om Pal Dabas vs Delhi Police on 17 May, 2010

Central Information Commission
Mr. Om Pal Dabas vs Delhi Police on 17 May, 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/WB/A/2009/000517

       Name of Appellant                                       :         Sh. Om Pal Dabas

       Name of Respondent                                      :          IGI Airport
                                                                          New Delhi

                                                ORDER

Sh. Om. Pal Dabas, the Appellant, had filed an application dated 27.03.2009
before the CPIO, IGI Airport, New Delhi seeking information on nine points under the
RTI Act. 2005 Not satisfied with the reply of the Respondent he preferred a second
appeal before the Commission.

The matter was heard on 21.04.2010.

Sh. Om Pal Dabas, the Appellant was present.

Sh. Atter Singh, ACP/HQ, Sh. Narinder Singh, Inspector/RTI/IGIA, Sh. Khilari
Ram, APIO, Sh. Ram Changer, S.I. and Sh. Zile Singh, APIO/SWD, Sh. Satya
Parkash, Sub-Inspector/SWD represented the Respondent Public Authority.

After hearing the parties and on perusal of relevant documents on file the
Commission finds that complete information relating to Security (HQ) has already been
provided. Requisite replies to para no 8 & 9 of the RTI application had been provided by
the CPIO, South-West Dist, New Delhi vide letter dated 12.05.2009. However,
information on point no. 5 & 6 of RTI application remains to be provided to the
Appellant, in the present RTI application, though it was submitted during the hearing that
some information has been provided vide letter dated 11.11.2009, by the CPIO / PHQ in
connection with the another RTI application of the Appellant. The concerned PIO / PHQ
is hereby directed to respond to the Appellant in the present RTI matter and to furnish the
requisite information on these points. The PIO / Dy. Commissioner of Police, Security
(HQ) is hereby directed to forward this order along with RTI application to the concerned
PIO / HQ, within 7 days of receipt of this order. The concerned PIO / HQ, on receiving
the order, will furnish the requisite information within 15 days.

With these directions the matter is disposed off accordingly.

                                                                            (Sushma Singh) 
                                                                         Information Commissioner 
17.05.2010