Central Information Commission Judgements

Sh. M.C. Sharma (Advocate) vs Delhi Police, East District on 12 January, 2010

Central Information Commission
Sh. M.C. Sharma (Advocate) vs Delhi Police, East District on 12 January, 2010
                     Central Information Commission
                 Room No. 5, Club Building, Near Post Office
                  Old J.N.U. Campus, New Delhi - 110067
                             Tel No: 26161997

                                                     Case No. CIC/WB/A/2009/0551

        Name of Appellant                       :      Sh. M.C. Sharma (Advocate)

        Name of Respondent                      :      Delhi Police, East District

Background

Dr. M.C. Sharma (Advocate), (hereinafter called the appellant) had filed an
RTI request dated 20.12.2008 seeking copies of file notings of action taken in the
light of two legal notices dated 19.03.2008 and 14.07.2008 served for grant of
central pension to Sh. Tara Chand, Freedom Fighter, Bhiwani, Haryana by the
Govt. of India, and matters connected therewith. On not receiving a reply from
the CPIO, M/o Home Affairs, the appellant filed first appeal dated 27.01.2009
before the First Appellate Authority (FAA) /Jt. Secretary (FFR) M/o Home
Affairs. The FAA through his letter dated 6.03.2009 informed the appellant that
his RTI application dated 20.12.2008 had not been received in the Freedom
Fighters Division, M/o Home Affairs, therefore no reply could be given, however,
on receipt of a copy of the RTI application along with the First Appeal, the
ministry has sent a letter to the State Govt. of Haryana on 13.02.2009, for
examination of the request of Sh. Tara Chand and that the case of Sh. Tara Chand
for grant of Samman Pension would be considered under the provisions of
Swatantrata Sainik Samman pension Scheme, 1980, on receipt of a report from the
State Govt. Not satisfied with the reply the appellant has filed a second appeal
before the Commission.

2. The matter was heard on 12.01.2010

3. The appellant was not present for the hearing

4. Sh. A.K. Goyal, JS (FFR) MHA and Sh. O.M. Prakash, U.S. MHA
represented the respondent
Decision

During the hearing the respondent submitted that the Ministry has since
received a letter dated 2.03.2009 from the Haryana Govt., found the claim was
examined on the basis of documents and Sh. Tara Chand was not found eligible
for Samman Pension, his case, therefore, was rejected and a reply sent to him vide
Ministry letter dated 6.04.2009.

The Commission finds that requisite information has been given to the appellant.

The matter is disposed off accordingly.

(Sushma Singh)
Information Commissioner
12.01.2010

Authenticated true copy:

(P.C. Purkait)
S.O. & Asst. Registrar

Copy to:

1. The Under Secretary
M./o Home Affairs,
1st Floor, Lok Nayak Bhavan
Khan Market
New Delhi

2. Sh. A.K. Goyal
Jt. Secretary (FFR)
Govt. of India
M/o Home Affairs
1st Floor, Lok Nayak Bhavan
Khan Market
New Delhi

3. Dr. M.C. Sharma (Advocate)
A-12, Giriraj Colony
Bhiwani-127021
Haryana