Central Information Commission Judgements

Mr.Vinay Gupta vs Ministry Of Home Affairs on 29 April, 2011

Central Information Commission
Mr.Vinay Gupta vs Ministry Of Home Affairs on 29 April, 2011
                         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/2011/000173

Name of Complainant                :      Shri Vinay Gupta

Name of Respondent                 :      Delhi Police, Outer District

Date of Hearing                    :      29.04.2011

                                       ORDER

Shri Vinay Gupta, the appellant has filed this appeal dated 24.1.2011
before the Commission against Delhi Police, Outer District, Delhi for providing
incorrect reply to his RTI-request dated 20.9.2010, which came up for hearing on
29.04.2011. The appellant was absent, whereas the respondents were
represented by Shri Hem Chand, ACP, Shri Mahesh Meena, SHO, Shri Dilip
Shukla, Inspector and Shri Madan Lal, SI.

2. The appellant filed RTI-request dated 20.9.2010, seeking information on
three RTI-queries , which was point-wise replied to by PIO vide letter No. 6346/ID
No. 2166/10/RTI Cell/Outer District dated 27.10.2010.

3. Aggrieved by the decision of PIO, the appellant preferred first-appeal on
13.12.2010. The FAA vide order No. 04/Appeal/RTI/Outer District dated
4.1.2011 has decided appellant’s first-appeal with the direction to PIO to provide
information on Point No. 1 to the appellant.

4. During the hearing the respondents submitted that in compliance with the
FAA’s direction the appellant was provided information on Point No. 1 and 2 vide
letter No. 247/RTI Cell/Outer District dated 13.1.2011.

-2-

Case No. CIC/SS/A/2011/000173

5. After hearing the respondents and on perusal of the relevant documents
on file, the Commission observed that the requisite information, permissible
under the RTI Act, has been provided by the respondents to the appellant, within
stipulated period.

The appeal is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
29.04.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Vinay Gupta,
BU-54, SFS Flats,
Pitampura,
Delhi-110034.

The Addl. Deputy Commissioner of Police & PIO,
Delhi Police, Outer District,
Puspanjali, Road No. 43,
Delhi-110034.

The Appellate Authority,
Delhi Police, Outer District,
Puspanjali, Road No. 43,
Delhi-110034.