Central Information Commission Judgements

Mr.Shiv Kumar Sharma vs Ministry Of Home Affairs on 9 May, 2011

Central Information Commission
Mr.Shiv Kumar Sharma vs Ministry Of Home Affairs on 9 May, 2011
                         Central Information Commission
                           2nd Floor, Room No. 305 B-Wing,
                                 August Kranti Bhawan
                                  Bhikaji Kama Place
                                       New Delhi
                                                           Case No. CIC/SS/A/2011/000111

       Name of Appellant                  :      Sh. Shiv Kumar Sharma
                                                       (The Appellant was present)



       Name of Respondent                 :      Delhi Police, Special Branch, Asaf Ali Road
                                                 (Represented by Sh. S. K. Singh, Spl. 
                                                 Branch &N Sh. Sukhbir, I/C RTI)


       The matter was heard on            :      28.04.2011


                                              ORDER

 

  Sh. Shiv Kumar Sharma, the Appellant, filed an RTI application dated 26.10.2010, 
seeking copies of his Annual Confidential Report for the last 14 years. The PIO vide 
letter dated 19.11.2010, replied to the Appellant that he can inspect the ACRs on any 
working day.  Not satisfied with the reply of the Appellant filed an appeal before the First 
Appellate Authority (FAA).   The FAA dismissed the appeal, hence the present appeal 
before the Commission.

During the hearing the Appellant submits that he did not ask for inspection of 
ACRs and he had in fact sought copies of ACR.   The Respondent on the other hand 
submit that if the Commission direct them to do not have any objection in furnishing 
copies of the ACRs to the appellant. 

After hearing the parties and on perusal of the relevant documents on file, and 
keeping in view the settled law that the ACRs are not exempted under the provision of 
the RTI Act,   the Commission deems it fit to direct the PIO to furnish the complete 
requisite information to the Appellant within two weeks of receipt of this order.

(Sushma Singh) 
                                                                          Information Commissioner 
9.05.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Shiv Kumar Sharma

ASI (Min.), No. 4032/D

Flat No. G­15, Police Station

Chanakya Puri, New Delhi

2. The Public Information Officer

Dy. Commissioner of Police

Special Branch 

Asaf Ali Road

Delhi

3. The Appellate Authority
Addl. Commissioner of Police

Special Branch

Asaf Ali Road

Delhi