Central Information Commission Judgements

Mr.Rajeev Kumar vs Ministry Of Home Affairs on 4 November, 2011

Central Information Commission
Mr.Rajeev Kumar vs Ministry Of Home Affairs on 4 November, 2011
                             Central Information Commission
                               2nd Floor, Room No. 305 B-Wing,
                                     August Kranti Bhawan
                                      Bhikaji Kama Place
                                           New Delhi
                                                                    Case No. CIC/SS/A/2011/001040

        Name of Appellant                       :       Sh. Rajiv Kumar
                                                              (The Appellant was not present)



        Name of Respondent                      :       Delhi Police, South West Dist.,
                                                        (Represented by Sh. Zile Singh, 
                                                        ACP/PG/APIO & Sh. Ramesh, Head 
                                                        Const.)


        The matter was heard on                 :       27.10.2011


                                                    ORDER

 

The present appeal has been filed by the Appellant against the order of the PIO 
and FAA of the Respondent Public Authority for denial of the information on point nos. 
3 & 6 of his RTI request dated 4.02.2011, in which the Appellant had sought to know the 
names   of   family   members   of   S.I.   Rajender   Singh,   and   details   of   their   movable   or 
immovable property.  The CPIO vide reply dated 4.03.2011 had informed the Appellant 
that   information   covering   the   family   members   and   details   of   their   moveable   / 
immoveable property cannot be disclosed in view of Section 8(1)(j) of the RTI Act, being 
personnel information.  

The Commission finds no reason to interfere in the reply of the Respondent since 
the information requested is personnel in nature and no larger public interest has been 
established for disclosing this information. The decision of the Respondent is upheld.

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

 

(Sushma Singh) 
                                                                          Information Commissioner 
4.11.2011

 

Case No. CIC/SS/A/2011/001040

Authenticated true copy

(D. C. Singh)
Dy.Registrar
 Copy to:

1. Sh. Rajiv Kumar

C/o dr. Santosh Rai

F­67, Bhagat singh Market (Gol Market)

2nd Floor, New Delhi­110001

2. The Public Information Officer

O/o the Addl. Dy. Commissioner of Police

South­West dist., Sec. 19

Dawarka, New Dlehi­110075

3. The Appellate Authority 

O/o the Dy. Commissioner of Police

South­West dist., Sec. 19

Dawarka, New Dlehi­110075