Central Information Commission Judgements

Shri D.C. Gupta vs Chandigarh Police on 24 November, 2008

Central Information Commission
Shri D.C. Gupta vs Chandigarh Police on 24 November, 2008
1175DCGuptaChdPolice                            1


                       CENTRAL INFORMATION COMMISSION
                          Block IV, 4Th Floor, Old JNU Campus
                                   New Delhi-110067
                          Appeal No. CIC/WB/A/2007/01175/LS

Appellant:                                      Shri D.C. Gupta

Public Authority:                               Chandigarh Police

Date of Decision:                               24/11/2008

FACTS

:-

In his letter of 01/06/2007, the Appellant mentions that he had received a call at
his Phone No.4634580 from SI Baljeet Singh of Police Station-39 on 08/01/2007 at about
6.20 p.m. the said SI inquiring about Veer Pal Kaur from him. In this context the
Appellant sought the following information from the Public Authority:-

“(i) whether it was an official call or a private call made by SI Baljeet singh?

(ii) If official, information regarding specific purpose of the call may kindly
be supplied.”

2. To this, CPIO responded vide his letter dated 15/06/2007 enclosing therewith
information received from Police Station-39, Chandigarh, which says that the maker of
the call (name not readable), had made an official call on 08/01/2007 at 6.20 p.m. to
confirm the telephone No. of Mrs. Veer Pal Kaur against whom a complaint had been
filed and the phone call was attended by Shri D.C. Gupta and that no conversation was
made in this call etc.

3. Not satisfied with this, the Appellant had filed an Appeal vide his letter dated
18/06/2007 but the decision of the First Appellate Authority is not available in the
Commission’s file.

4. Given the nature of information sought, it was decided to dispose of the Appeal
without hearing the parties.

5. The first query of the Appellant is whether the call in question was official or
private one. It is noteworthy that the Appellant was duly informed by the CPIO that as
per information received from Police Station-39, the call was an official one. As regards
the second query, the purpose thereof has also been mentioned in the information
furnished to the Appellant. It would, thus, appear that both the queries of the Appellant
stand duly answered.

1175DCGuptaChdPolice 2

6. I restrain myself from making any observations about the nature of information
sought through these queries by the Appellant. Suffice to say that the queries stand duly
answered and there is no merit in the Appeal filed before the Commission.

DECISION

7. In view of the above, the appeal is dismissed.

Sd/-

(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.

(K.L. Das)
Assistant Registrar
Tele: 011-2616 26 62