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/2009/000555
Name of Appellant : Sh. Naveen Kumar Peer
Name of Respondent : Delhi Police, New Delhi District
Background
Sh. Naveen Kumar Peer, the appellant filed an application dated 4.02.2009,
under the RTI Act, 2005, seeking information on 10 queries in connection with FIR No.
375/06, of P.S. Tilak Marg, against Sh. Anil Kumar ‘Rajpal’ and others. The CPIO / DCP,
New Delhi, replied vide letter dated 2.03.2009. The appellant has, thereafter, filed a
second appeal before the Commission, submitting therein that he is not satisfied with
the reply of the CPIO and that though he had filed a first appeal before the First
Appellate Authority (FAA) / Jt. CP, New Delhi Range the FAA has failed to respond to
him.
2. The matter was heard on 11.01.2010.
3. The appellant and respondent did not present themselves for the hearing.
Decision
The matter is remanded back to the FAA /Jt. CP, New Delhi Range, for requisite
action by him under the provisions of the RTI Act, 2005. The FAA is also directed to
disposed of the first appeal with the period stipulated under RTI Act, 2005.
The matter is disposed off subject to the above direction.
(Sushma Singh)
Information Commissioner
11.01.2010
File no. CIC/WB/A/2009/000555
Authenticated true copy:
(P.C. Purkait)
S.O. & Asst. Registrar
Copt to:
1. Sh. Naveen Kumar Peer
KG-1/250, MIG Vikaspuri
New Delhi
2. Sh. S. Dash
Dy. Commissioner of Police
New Delhi Dist.
New Delhi
3. Sh. Dharmendra KUmar (IPS)
Jt. Commissioner of Police (FAA)
New Delhi Range
1st Floor, MSO Building, PHQ,
I.P.S. Estate
New Delhi