Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/SS/A/2010/001232
Name of Appellant : Sh. R. K. Sharma
(The Appellant was present)
Name of Respondent : Delhi Police, East Dist., Shahdra
(Represented by ACP Sumer Singh & I/C
Anant Kumar)
The matter was heard on : 11.04.2011
ORDER
Sh. R. K. Sharma, the Appellant, filed an RTI application dated 5.04.2010 seeking
to know the action taken by the Police on his complaint. The PIO vide letter dated
21.06.2010 informed the Appellant that his complaint was pending for enquiry. Not
satisfied with the reply of the PIO, the Appellant filed an appeal before the First
Appellate Authority (FAA). Finally, not getting information to his satisfaction even after
filing an appeal, the Appellant has filed the present appeal before the Commission.
During the hearing the Appellant submits that he has not been furnished complete
requisite information. The Respondent on the other hand submit that on enquiry it was
revealed that the transaction in the incident happened in the jurisdiction of P.S. Lajpat
Nagar, and therefore, the complaint, along with the relevant papers were sent to the Dy.
Commissioner of Police, SouthEast Dist., for further necessary action and the Appellant
was duly informed in this regard.
After hearing the parties and on perusal of the relevant documents on file, the
Commission is of the view that as far as the information relating to East Dist Delhi Police
is concerned it has already been furnished to the Appellant. However, as per submission
of the Respondent necessary action on the complaint is required to be taken by the Dy.
Commissioner of Police, SouthEast Dist. The Commission, therefore, deems it fit to
direct the PIO, SouthEast Dist to provide action taken report on the complaint of the
Appellant, which has been forwarded by the East Dist. The PIO, East Dist is directed to
forward this order to SouthEast Dist along with relevant documents within 5 days of
receipt of this order. The Commission’s order will be complied with by the PIO, South
East Dist., within 15 days of receipt.
The matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
4.05.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. R. K. Sharma
A-4, Oriental Enclave
32, IP Extension
Delhi-110092
2. The Public Information Officer
East Dist. Vishwas Nagar
Shahdra, Delhi Police
Delhi
3. The Appellate Authority
Dy. Commissioner of Police
East Dist. Vishwas Nagar
Shahdra, Delhi Police
Delhi