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/C/2009/000151
Name of Appellant : Sh. Satpal Mahey
Name of Respondent : Delhi Police, North-West Dist.
Ashok Vihar
Background
Sh. Satpal Mahey, the Complainant has filed a complaint before the Commission
in which he has referred to fours orders of the First Appellate Authority
(FAA).
1. The matter was heard on 14.12.2009 (reserved for order)
2. The Complainant was not present for the hearing.
3. Sh. Vijay Singh, PIO/Addl. DCP and Sh. Rajender Kumar, ASI represented the
Respondent Public Authority.
During the hearing the Respondent submitted written statement in respect of each of
the matters referred to by the Complainant. The position in respect of each is as
follows:-
S. No. Ref. / Order No. of 1st A.A. Orders passed by the 1st A.A. Compliance made
quoted by the appellant in thereon.
his present CIC appeal.
1. No. 1049/Appeal/RTI/NR, The appeal is remitted back to Necessary compliance was
Dt. 22.10.2008 PIO/North-West Dist with the made and the appellant was
directions to provide all the informed vide this office letter
relevant information to the No. 1867/RTI Cell/NWD, dated
appellant permissible under RTI 17.11.2008
Act-2005. The appeal is
accordingly disposed off.
2. No. 1057/Appeal RTI/NR, The appeal is remitted back to Necessary compliance was
Dt 23.10.2008 PIO/North-West Dist with the made and the appellant was
directions to consider the points informed vide this office No.
mentioned by the appellant in 1871/RTICell/NWD, dated
his appeal and provide all the 17.11.2008
relevant information, in seriatim (Photocopy enclosed)
permissible under section 7(9) of
RTI Act-2005. The appeal is
accordingly disposed off.`
3. No. 1153/Appeal /RTI/NR, The appeal is remitted back Necessary compliance was made
dt. 7.11.208 to PIO/North-West Dist with and the appellant was informed
the directions to consider the vide this office No. 1876/RTI
points mentioned by the Cell/NWD, dated 17.11.2008
appellant in his appeal and (Photocopy enclosed)
provide all the relevant point-
wise information, in seriatim,
permissible under section
7(9) of RTI Act. The appeal is
accordingly disposed off.
4. No. 1252/Appela/RTI/NR, Since the matter has already No action was required at the end
dt. 28.11.2008 been considered an decided of PIO.
vide order No. 1049-
1050/Appela/RTI/NR, dt.
22.10.2008 as such there are
no grounds to entertain the
appeal. Hence, the same is
accordingly disposed off.
In his second appeal before the Commission. The Complainant does not
mentioned the reasons why he is not satisfied with the information furnished by the
Respondent nor does he mention any specific information that has not been provided to
him. It seems that the Complainant has certain grievances / complaints regarding
dispute over property number B-3/6, Model Town, Delhi-110009. In absence of any
specific reason being given by the Complainant on why he is not satisfied with the
replies furnished to him by the Respondent, the Commission finds no reason for
interfering with the replies / decision of the Respondent.
The matter is disposed of accordingly.
(Sushma Singh)
Information Commissioner
13.02.2010
Case No. CIC/WB/C/2009/000151
Authenticated true copy:
(P.C. Purkait)
S.O. & Asst. Registrar
Copy to:
1. Sh. Satpal Mahey
C/o Asha Kalia
31-A/2 Karam Bhoomi Apartment
Bhai Kaka Nagar
Thaltej
Ahmedabad, Gujarat
2. The Central Public Information Officer
North/West Police, Dist.
Ashok Vihar
Delhi-110009