CENTRAL INFORMATION COMMISSION
Appeal No. CIC/ WB/A/2009/000759 dated 28.07.2009
Right to Information Act 2005 - Section 19
Name of the Appellant : Shri Sunder Lal
Name of the Public Authority : Deputy Commissioner of Police,
Vigilance, Asaf Ali Road, Delhi
BACKGROUND
:
Vide RTI application dated 23.4.2008 the appellant had sought copies of
the outcome of D.E. No.5554-69/P.Cell.Vig./P.IV dated 15.6.1998 against Inspector
Rai Singh and ASI Shri Dharam Singh. The CPIO vide his reply dated 5.5.2008
informed the appellant that the Departmental Enquiry (D.E.) against the above
mentioned officers was dropped on 12.7.2008. Not satisfied with the reply of CPIO,
the appellant filed an appeal before the First Appellate Authority (FAA). The FAA
upheld the decision of the CPIO. Aggrieved with the decision of the FAA, the
appellant has filed a second appeal before the Commission in which he has
requested for full details of the case with certified copies of the Departmental
Enquiry.
2. The matter was heard on 27.11.2009.
3. The appellant was present.
4. Shri Parminder Singh, ACP/Vig./APIO represented the respondent.
DECISION:
5. In the original RTI application dated 23.4.2008 the appellant had only
requested for the final outcome Departmental Enquiry (D.E.) against Inspector Rai
Singh and ASI Shri Dharam Singh. The respondent are directed to furnish a copy of
the order regarding dropping of the D.E. to the appellant within 15 days of receipt
of this order.
6. The decision announced on conclusion of the hearing. Notice of the decision
be given free of cost to the parties.
(Sushma Singh)
Information Commissioner
27.11.2009
Appeal No. CIC/ WB/A/2009/000759
Authenticated true copy.
(Prem Singh Sagar)
Under secretary & A.R.
27.11.2009
Copy to:
1. Sh. Sundar Lal
S/o Sh. Hari Singh
H. No. 426, V & P Poothkalan,
Delhi
2. Dy. Commissioner of Police
Vigilance, Delhi Police Bhawan
Asaf Ali Road
Delhi-110006
3. Sh. R. P. Upadhyaya (IPS)
Addl. Commissioner of Police (Vigilance)
4th Floor, Delhi Police Bhawan
Asaf Ali Road,
Delhi – 110006