In the Central Information Commission
at
New Delhi
File No: CIC/SS/C/2010/000113AD
CIC/SS/C/2011/000411AD
CIC/SS/C/2010/000112AD
Date of Hearing : September 5, 2011
Date of Decision : September 5, 2011
Parties:
Applicant
Shri Ravinder Kumar Malik
S/o Shri Bhagwan Malik
R/o F243/124C
Katwaria Sarai
Behind Mother Dairy
Main Road
New Delhi 110 016
The Applicant was present during the hearing.
Respondents
Delhi Police
O/o the Addl. Deputy Commissioner of Police
South District
DCP Office
Hauz Khas
New Delhi
Represented by : Shri Surinder Kumar, PIO
Shri Manish Chandra and Shri Singh
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SS/C/2010/000113AD
CIC/SS/C/2011/000411AD
CIC/SS/C/2010/000112AD
ORDER
Background
CIC/SS/C/2010/000113AD
1. The Applicant filed an RTI Application dt.11.11.09 with the PIO, ADCP, Delhi Police seeking
information against six points with regard to his RTI Application dt.1.10.09. On not receiving any
reply, he filed a complaint dt.22.12.09 before CIC. In response to the complaint, the Commission
received a rejoinder dt.6.1.10 from Ms.Chhaya Sharma, PIO stating that information has been
provided to the Appellant on 8.12.09, a copy of which was also enclosed along with the rejoinder. In
response to the rejoinder, the Applicant filed an appeal dt.1.2.10 with the Appellate Authority stating
that he has not received certified copy of the documents and information with regard to his RTI
Application dt.11.11.09. Shri H.G.S.Dhaliwal, Appellate Authority disposed of the first appeal vide his
order dt.2.3.10. Being aggrieved with the reply, the Applicant filed a second appeal dt.24.5.10 before
CIC. The Applicant vide his letter dt.2.6.10 addressed to the Commission requested that his
complaint dt.22.12.09 may be considered as withdrawn without prejudice to his legal rights and
contentions of his RTI Application dt.11.11.09 and second appeal dt.24.5.10.
CIC/SS/C/2010/000411AD
2. The Applicant filed an RTI Application dt.2.3.10 with the PIO, ADCP, Delhi Police seeking information
against twelve points with regard to DCP South. On not receiving any reply, he filed a complaint
dt.19.4.10 before CIC. The Commission received a letter dt.1.11.10 from the Applicant stating that on
27.4.10, he received reply dt.31.3.10(Copy not in file) from the PIO and on 10.5.10(Copy not in
file) filed an appeal before the Appellate Authority requesting him to grant a hearing and to direct the
PIO to provide complete and correct information. On 11.6.10, he received a decision dt.8.6.10(copy
not in file) passed by the First Appellate Authority and aggrieved with the reply, he filed a second
appeal dt.21.6.10 (Copy not in file) before CIC. He later requested the Commission to consider his
complaint dt.19.4.10 as withdrawn without prejudice to his legal rights and contentions of his RTI
Application dt.2.3.10 and second appeal dt.21.6.10.
CIC/SS/C/2010/000112AD
3. The Applicant filed an RTI Application dt.23.11.09 with the PIO, ADCP, Delhi Police seeking
information against nine points with regard to his RTI Application dt.29.9.09. On not receiving any
reply, he filed a complaint dt.4.1.10 before CIC. In response to the complaint, the Commission
received a rejoinder dt.7.1.10 from Ms.Chhaya Sharma, PIO stating that information has been
provided to the Appellant on 21.12.09, a copy of which was also enclosed along with the rejoinder. In
response to the rejoinder, the Applicant filed an appeal dt.1.2.10 with the Appellate Authority stating
that he has not received certified copy of the documents and information with regard to his RTI
Application dt.23.11.09. Shri H.G.S.Dhaliwal, Appellate Authority disposed of the first appeal vide his
order dt.2.3.10. Being aggrieved with the reply, the Applicant filed a second appeal dt.20.4.10 before
CIC. The Applicant, however, vide a letter dt.2.6.10 requested the Commission to consider his
complaint dt.4.1.10 as withdrawn without prejudice to his legal rights and contentions of his RTI
Application dt.23.11.09 and second appeal dt.20.4.10.
Decision
4. During the hearing the Appellant submitted that he does not intend to pursue the matter further in the
three cases. The Commission, therefore, decided not to consider the merits of the cases and
accordingly the appeals are closed at the Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Ravinder Kumar Malik
S/o Shri Bhagwan Malik
R/o F243/124C
Katwaria Sarai
Behind Mother Dairy
Main Road
New Delhi 110 016
2. The Public Information Officer
Delhi Police
O/o the Addl. Deputy Commissioner of Police
South District
DCP Office
Hauz Khas
New Delhi
3. The Appellate Authority
Delhi Police
O/o the Deputy Commissioner of Police
South District
DCP Office
Hauz Khas
New Delhi
4. Officer in charge, NIC