Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/SS/A/2011/000564
Name of Appellant : Smt. Sunita Jha
(The Appellant was present)
Name of Respondent : Delhi Police, West dist, P.S.Rajouri Garden, Delhi
(Represented by Sh. Raj Singh, ACP, &
Sh. S. D. Jaimini, S.I.)
The matter was heard on : 14.06.2011
ORDER
Smt. Sunita Jha, the Appellant, through an RTI application dated 4.05.2010 sought
to know the action taken by the Police on a representation filed by her. The PIO vide
letter dated 2.06.2010 replied to the Appellant which reads:
“Your complaint dated 31.03.2010 is pending enquiry with ACP/P.G. Cell/West District.
Regarding your complaint dated 20.02.2010 as per report of SHO/Ranhola, a Kaiandra
u/s 107/150 Cr.P.C. vide DD No. 538 dated 3.05.2010 PS Ranhola was prepared against
both the parties. You may have the copy of the same from this office after depositing
copying charges @ Rs. 2/ per page/photocopy on any working day.”
Not satisfied with the reply, the Appellant filed an appeal before the First
Appellate Authority (FAA). The FAA vide decision dated 3.08.2010 upheld the reply of
the PIO. Hence, the present appeal before the Commission.
During the hearing the Appellant submits that her two sons are blind and she has
photographs of the accused assaulting / beating her daughter in spite of which the Police
has not taken any action against the accused. The Appellant also pleads that the Police is
collusion with the accused. The Respondent submit that the requisite information as per
record has also been furnished to the Appellant within the period stipulated under the RTI
Act.
After hearing the parties and on perusal of the relevant documents on file, and also
having regard to the facts and circumstance of the present case, the Commission is of the
view that though, as per the provisions of the RTI Act, requisite information has been
furnished to the Appellant however keeping in view the facts and circumstances of the
present case, the FAA, may look into allegations of the Appellant. The FAA is hereby
advised to relook into the allegations of the Appellant. The FAA may dispose of the
matter within 20 days of receipt of this order.
(Sushma Singh)
Information Commissioner
17.06.2011
Authenticated true copy
(K. K. Sharma)
OSD & Asst.Registrar
Copy to:
1. Sh. Sunita Jha
W/o Sh. P.C. Jain
House No. 81B, Deep Vihar
Vikas Nagar (Hastsal)
New Delhi110059
[
2. The Public Information Officer
Addl. Dy. Commissioner of PoliceI
West Dist, 1st Floor, P.S. Rajouri Garden
Delhi
3. The Appellate Authority
Dy. Commissioner of Police
West Dist, 1st Floor, P.S. Rajouri Garden
Delhi