Central Information Commission Judgements

Shri Manish Kumar, Dhuri vs Delhi Police, South-West Dist. on 19 November, 2009

Central Information Commission
Shri Manish Kumar, Dhuri vs Delhi Police, South-West Dist. on 19 November, 2009
                            INFORMATION COMMISSION
                  Appeal No. CIC/WB/C/2009/000397/SS dated 11.2.2009
                    Right to Information Act 2005 - Sec23on 19

        Name of the Appellant                : Shri Manish Kumar, Dhuri

        Name of the Public Authority         : Delhi Police, South-West Dist.

Background

Vide RTI application dated 23.10.2008, Sh. Manish Kumar, (herein after called
appellant) sought information regarding FIR No. 1010/06, registered at P.S. Dwarka, New
Delhi. Vide letter dated 28.11.2008, Dy. Commissioner of Police, South-West Dist., New
Delhi/PIO, provided the point-wise information to the appellant. Dissatisfied with the reply of
the CPIO the appellant filed First Appeal before the First Appellate Authority (FAA).
Vide upheld the decision of the CPIO on certain points, directed the CPIO to give reply to the
appellant on some of the points by his order dated 29.01.2009. The CPIO, thereafter, non-
compliance on the directions of the FAA issued the point-wise reply through his letter dated
13.2.2009. Aggrieved with the decision of FAA, the appellant approached the Commission
with a second appeal.

2. The matter was heard on 1.12.2009.

3. Sh. Manish Kumar, the appellant was present for the hearing.

4. Sh. Mandeep Singh Randhawe, ACP/Dwarka, Sh. Bahadur Singh Gulie,
S.T./Special Staff/SW and Sh. Satya Parkash, S.I. /SW-D represented the
respondents.

During the hearing the appellant submits that he has not been provided complete
information. However, he is not able to point out any specific lacuna in the provided
information. On the other hand the respondent submits that they have provided complete
information under the provisions of the RTI Act, 2005.

Decision

After the hearing both the parties and examining the relevant documents, the
Commission finds that factual information, available on file, has been provided to the
appellant, by the FAA & the CPIO. The decision of FAA and CPIO, does not warrant
any interference on the part of the Commission.

The matter is disposed of accordingly.

(Sushma Singh)
Information Commissioner
19.11.2009
Appeal No. CIC/WB/C/2009/000397/SS

Authenticated true copy:

(P.C. Purkait)
S.O. & Asst. Registrar
19.11.2009

Copy to:

1. Sh. Manish Kumar
C-6/342, Badan Street
Near Gole Park
Dhuri – 148024

2. Dy. Commissioner of Police
South-West District
Sector-19,
Dwarka

3. Sh. Ajay Kashyap
Jt. Commissioner of Police
Southern Range
PHQ, MSO Building
I.P. Estate
New Delhi – 110002