Central Information Commission Judgements

Shri Ram Inder vs Deputy Commissioner Of Police on 8 December, 2009

Central Information Commission
Shri Ram Inder vs Deputy Commissioner Of Police on 8 December, 2009
                        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/ SM/C/2009/001255

       Name of the Appellant                : Shri Ram Inder

       Name of the Public Authority         : Deputy Commissioner of Police,
                                              East Delhi, Shahdra, Delhi

BACKGROUND

:

Vide RTI application dated 3.8.2009 the complainant had sought information
regarding the service/execution of summons/warrant from Ghaziabad Court by PS,
New Asok Nagar. The CPIO-DCP, East District vide letter dated 4.9.2009 informed the
complainant that no summons/warrant from Ghaziabad Court were received in PS,
Ashok Nagar for service/execution. He had also given point-wise information in respect
of Point Nos.2,3,4 and 5.

2. The matter was heard on 8.12.2009.

3. The complainant was present.

4. Shri Harpal Singh, Inspector/SHO represented the respondent.
DECISION:

5. On perusal of the documents and on hearing the parties I find that complete
information has been provided to the complainant by the CPIO vide his letter dated
4.9.2009.

6. The matter is disposed of on the part of the Commission. Copies of the decision
be given free of cost to the parties.

(Sushma Singh)
Information Commissioner
8.12.2009
File No. CIC/SM/C/2009/001255/SS

Authenticated true copy:

(P.C.Purkait)
SO & Asst. Registrar

Copy to:

1. Public Information Officer
C/o Dy. Police Commissioner,
East Delhi, Shahdra Delhi-110032

2. Sh. Ram Inder , House No-7,
Block no.-A, Harijan Basti,
Rajveer Colony, Gharoli Extension,
Gail No.-7 Delhi-110096