Central Information Commission Judgements

Mr. Pratap Singh Gandas vs Home (Police-Ii) Department, … on 24 June, 2009

Central Information Commission
Mr. Pratap Singh Gandas vs Home (Police-Ii) Department, … on 24 June, 2009
                     CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                  Decision No. CIC/WB/A/2008/01532/SG/3829
                                                         Appeal No. CIC/WB/A/2008/01532/SG

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Pratap Singh Gandas,
s/o Sh. Prabhu,
33A/9 Vill. Kishangarh,
Vasant Kunj
New Delhi – 70

Respondent : Mr. Ashish Kumar,
PIO,
Government of the NCT of Delhi,
Home (Police-II) Department,
5th Level, C Wing, Delhi Secretariat,
I.P. Estate, New Delhi

RTI application filed on : 24/04/2008
PIO replied : 30/04/2008
First appeal filed on : 16/07/2008
First Appellate Authority order : 17/08/2008
Second Appeal received on : 02/09/2008

Sl. Information Sought PIO’s Reply
The Appellant asked for the names and Designations of The complaints were filed with
the Enquiry officers who filed his complaints the approval of the then Pr.
numbered as follows – Secretary (Home), Govt. of NCT
of Delhi.

i) Complaint dated 06/06/2006

ii) Complaint dated 07/06/2006
“The reason for which these

iii) Complaint dated 21/06/2006
complaints were filed has already

iv) Complaint dated 10/08/2006 been conveyed to you vide this

v) Complaint dated 14/08/2006 office letter of even number dated
07/08/2006 and 04/12/2006 and

vi) Complaint dated 15/08/2006 which is in your possession. Since

vii) Complaint dated 16/08/2006 the necessary decision has already
been formally conveyed to you,

viii) Complaint dated17/08/2006 the same is therefore not
provided”

Names and designations of the Officers whose —
approvals were taken by the Enquiry officers to file the
abovementioned eight complaints.
Certified copies of the orders vide which the
Appellant’s said eight complaints were filed.

Certified copies of the orders vide which approvals —
were given to the IO/EO to file the Appellant’s
abovementioned complaints.

Ground for First Appeal:

Partial information disclosed, the rest of the information sought was stated to be exempt from the
purview if the R.T.I Act.

Order of the First Appellate Authority:
Part of the information sought by the Appellant has been rightly denied under section 2(f),
8(1)(g) and 8(1)(j) of the R.T.I Act, 2005. Appeals disposed of by rejecting it.

Ground of the Second Appeal:

Some of the information sought was provided while the rest, which was of the same nature, was
denied.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Pratap Singh Gandas
Respondent : Mr. Vineet Kumar on behalf of PIO, Mr. Ashish Kumar
The PIO is directed to give the file notings and any other correspondence showing decisions in
the matter of the complaints of the appellant. He will also identify the signature/initials of the
officers who made these notings giving their names and designations.

Decision:

The Appeal is allowed.

The PIO will give the information described above to the appellant before 5 July 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
24 June 2009

(In any correspondence on this decision, mention the complete decision number.)
(MJ)