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/2011/000135
Name of Appellant : Shri T.R. Kapoor
Name of Respondent : Delhi Police, North District
Date of Hearing : 28.04.2011
ORDER
Shri T.R. Kapoor, the appellant has filed this appeal dated 29.12.2010
before the Commission against Delhi Police, North District, Delhi for providing
incomplete information to his RTI-request dated 26.7.2010, which came up for
hearing on 28.04.2011. The appellant was present in person, whereas the
respondents were represented by Shri Surjeet Malik, ACP and Shri Ramavtar,
SI.
2. The appellant filed RTI-request dated 30.8.2010, seeking information on
two RTI-queries – (i) Certified copy of proceedings in respect of calls made to PCR by Mr.
Gautam Surajgarhiya at 8.00 pm on 25.4.2010 regarding unauthorized persons found in the
office of the Rivera Apartment Owners Coop. Housing Society; and (ii) Action taken on the
complaint lodged with P.S. Timarpur, Delhi on 27.4.29010.. The PIO vide letter No.7084/ID
1336/RTI Cell/North District dated 23.8.2010 has given point-wise reply to the
appellant.
3. Aggrieved by the decision of PIO, the appellant filed first-appeal 21.9.2010
before FAA. The FAA vide order No. 791/Appeal/North District dated 13.10.2010
has decided appellant’s first-appeal and upheld the decision of PIO. The FAA
further directed the PIO to provide the action taken report on the complaint dated
27.4.2010 lodged with PS Timarpur, to the appellant.
-2-
Case No. CIC/SS/A/2011/000135
4. During the hearing the respondents submitted that in compliance with the
AA’s direction the PIO vide letter No.5744/RTI Cell/North District dated
27.10.2010 has provided the action taken report on the complaint dated
27.4.2010, to the appellant.
5. After hearing the parties and on perusal of the relevant documents on file,
the Commission observes that the requisite information, permissible under the
RTI Act, has been provided to the appellant. For redressal of his grievances, the
appellant is advised to approach the competent authority.
The matter is disposed of accordingly.
(Sushma Singh)
Information Commissioner
29.04.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Assistant Registrar
Address of the parties:
Shri T.R. Kapoor,
11, Manohar Market, Katra Neel,
Chandni Chowk,
Delhi-110006.
The Addl. Deputy Commissioner of Police & PIO,
Delhi Police, North District,
Civil Lines,
Delhi-110054.
The Appellate Authority,
Delhi Police, North District,
Civil Lines,
Delhi-110054.