Central Information Commission
Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
Bhikaji Cama Place, New Delhi110066
Web: www.cic.gov.in Tel No: 26167931
Case No. CIC/SS/A/2011/000675
Name of Appellant : Shri Rajiv Batra
Name of Respondent : Delhi Police, South West District
Date of Hearing : 12.07.2011
ORDER
Shri Rajiv Batra, the appellant has filed this appeal dated 9.3.2011 before the
Commission against Delhi Police, South West District, New Delhi for not providing
satisfactory information to his RTI request dated 29.11.2010, which came up for hearing
on 12.07.2011. The appellant was present in person, whereas the respondents were
represented by Shri Zile Singh, ACP & APIO, Shri Ramesh Chander, Inspector and Shri
Pramod Kumar, ASI.
2. The appellant filed RTI-request dated 29.11.2010 seeking information pertaining to
his criminal complaint u/s 156(3) dated 23.4.2009 which is pending before Metropolitan
Magistrate Dwarka Court (C/S No. 58/09), a reference to which was also made in his RTI
request dated 7.7.2010. The PIO vide letter No. 323/DIC-SWD dated 12.1.2011 has
replied to the appellant stating that as per report of HAC/SWD the said complaint was got
enquired into by ACP/Delhi Cantt and after enquiry a reply in this context has already been
sent to Joint CP/SR on 14.12.2010. However, he can obtain the permissible part of the
said report after depositing the prescribed fee of Rs. 2/- per page on any working day.
3. Aggrieved by the reply of PIO, the appellant preferred first-appeal dated 14.2.2011
before FAA. The FAA vide order No. 14, 31 & 32) RTIA/2011(SWD)/49-50/AA/SWD dated
19.2.2011 has decided appellant’s first-appeal with the observation that PIO vide letter No.
531(2493 & 120)/DIC/SWD dated 19.1.2011 has provided available/relevant information to
the appellant on the basis of report of ACP/Delhi Cantt
-2-
Case No. CIC/SS/A/2011/000675
& SHO, Inderpuri. However, the appellant had, vide his appeal sought some more queries
concerning his said RTI application. On this, a report from ACP/Delhi Cantt was obtained
and the same along with relevant enclosures sent to the appellant.
4. During the hearing the respondent submitted that appellant’s identical appeal
relating to his RTI-request dated 7.7.2010 was decided by the Commission vide its order
No. CIC/SS/A/2010/001221 dated 21.4.2011.
5. After hearing the parties and perusing of relevant documents on file, the PIO is
directed to provide the current status of appellant’s case within two weeks of the receipt
of this order.
The matter is accordingly disposed with the above direction.
(Sushma Singh)
Information Commissioner
14.07.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Deputy Registrar
Address of the parties:
Shri Rajiv Batra,
House No. C-20, Inderpuri,
New Delhi-110012.
The Addl. Deputy Commissioner of Police & PIO,
Delhi Police, South West District,
Sector 19 Dwarka,
New Delhi.
The First Appellate Authority,
Delhi Police, South West District,
Sector 19 Dwarka,
New Delhi.