Central Information Commission Judgements

Mr.Pawan Kumar vs Delhi Police on 28 February, 2011

Central Information Commission
Mr.Pawan Kumar vs Delhi Police on 28 February, 2011
                             Central Information Commission
                           nd
                         2 Floor, B-Wing, August Kranti Bhawan
                                   Bhikaji Kama Place
                                       New Delhi
                                                                  Case No. CIC/WB/C/2009/000160

        Name of Appellant                       :       Sh. Pawan Kumar


        Name of Respondent                      :       M/o Home Affairs, North Block




                                                    ORDER

 

  Sh.   Pawan   Kumar   of   Ludhiana   had   sought   information   from   the   M/o   Home 
Affairs under the  RTI Act vide his application dated 1.09.2008, regarding his missing 12 
year old deaf and dumb son Gaurav.   Thereafter, the UT Division of the M/o Home 
Affairs has taken action by taking up the matter with all the districts / units within the 
NCT of Delhi.  The Director (Delhi) & CPIO, M/o Home Affairs has also replied that the 
Dy. Secretary (CS­I) CPIO, M/o Home Affairs had further taken up the matter with the 
Director (SR) & CPIO , Anti­Trafficking Cell who in turn further circulated the RTI 
application to the Director General of Police, All States / UTs, except Delhi, with the 
request to provide the requisite information directly to the applicant. 

On   perusal   o   the   compliance   report   submitted   by   M/o   Home   Affairs   the 
Commission   finds   that   as   far   as   the   M/o   Home   Affairs   is   concerned   the   requisite 
information has already been furnished to the complainant. Since the matter relates to 
disappearance   of   a   child,   efforts   were   made   by   the   M/o   Home   Affairs   to   obtain 
information from all concerned police authorities.  Therefore, no interference is called for 
on the part of the Commission.

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
28.02.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Pawan Kumar

S/o Aya Ram

Resident of B.I.I.I., 239/1

Vakilan Mohalla

Purana Bazar

Ludhianan

2. The Central Public Information Officer

Dy. Secretary

Govt. of India

M/o Home Affairs, 

North Block

New Delhi­110001

3. The Appellate Authority 

Govt. of India

M/o Home Affairs, 

North Block

New Delhi­110001