Central Information Commission Judgements

Mr. Virender Singh vs Central Reserve Police Force on 20 June, 2011

Central Information Commission
Mr. Virender Singh vs Central Reserve Police Force on 20 June, 2011
                            Central Information Commission
                              2nd Floor, Room No. 305 B-Wing,
                                    August Kranti Bhawan
                                     Bhikaji Kama Place
                                          New Delhi
                                                              Case No. CIC/WB/C/2010/000547/SS

        Name of Complainant                     :       Sh. Virender Kumar



        Name of Respondent                      :       CRPF , CGO Complex, New Delhi




                                                    ORDER

 

  Sh.   Virender   Kumar,   the   Complainant,   through   an   RTI   application   dated 
16.02.2010 sought information regarding pay / pension fixation of Smt. Ram Pyare W/o 
Lt.   Inspector   Ram   Avtar.     The   PIO   vide   letter   dated   23.02.2010   replied   to   the 
Complainant that as per the section 24 of the RTI Act, CRPF   is listed in the Second 
Schedule   of the RTI Act. and has been given qualified exemption from the RTI Act. 
Aggrieved with the reply, the Complainant has filed the present complaint before the 
Commission. 

The Commission vide its letter dated 26.04.2011 sought the comments of the PIO 
on the present complaint.   Accordingly the DIF (Admn) and CPIO have replied to the 
Commission   that  the   Complainant  sought   information   on   a   service   matter   and   it  has 
nothing to do with allegations of human rights violation or corruption. The Complainant 
has   not   alleged   any   human   rights   violation   or   corruption   in   his   RTI   application. 
Moreover, the Complainant has not informed about Force No. / last unit / PPO No. etc in 
r/o Late Inspector Ram Avtar.

On perusal of the relevant documents on file, and also having regard to the facts 
and circumstance the Commission is of the considered view that information sought by 
the   Complainant   does   not   pertain   to   the   allegations   of   corruption   of   human   rights 
violation.  Therefore, no interference is called on the part of the Commission.

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
20.06.2011

 

Authenticated true copy

(K. K. Sharma)
OSD & Asst.Registrar
 Copy to:

1. Sh. Virender Kumar

S/o Lt Ram Avtar, 

Vil – Dholera 

Tehsil Narnaul

Dist. Mohendergardh (Haryana)

2. The Public Information Officer

Director Gen. (Admn.)

Central Reserve Polcie Force

Central C.G. O. Complex 
Lodhi Road

New Delhi­110003