Central Information Commission Judgements

Smt.Urmila Sharma vs Ministry Of Urban Development on 11 March, 2010

Central Information Commission
Smt.Urmila Sharma vs Ministry Of Urban Development on 11 March, 2010
                             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/LS/A/2009/000979


         Name of Appellant                                :       Smt. Urmila Sharma

         Name of Respondent                               :       Delhi Police, Central Dist.

Background

Smt. Urmila Sharma, the Appellant, had filed an application 25.05.2009, under the 

RTI Act, seeking certain information/documents.  The CPIO/Asst. Commissioner (Centre) 

denied   some   of   the   documents   asked   for   on   the   grounds   of   it   being   third   party 

information.  Not satisfied with the reply the Appellant had filed a first appeal before the 

First   Appellate   Authority   (FAA)/Jt.   Commissioner   (c),   who   vide   his   order   dated 

16.07.2009, directed the CPIO, “to follow the issue process of Law before denying the 

third   party   information   to   the   Appellant   and   supply   the   requisite   information   to   the 

Appellant within 30 days of issues of this order.”

2. The matter was head on 11.03.2010.

3. The Appellant was not present.

4. Sh.   K.   D.   Treham,   Asst.   Commissioner(c)   and   Sh.   Mukesh   Kumar,   LDC 
represented the Respondent Public Authority.

During the hearing the Respondent submits that the Appellant has inspected the relevant 

file   and   photocopies   have   been   supplied   to   her   pursuant   to   FAA’s   directions   dated 

16.07.2009.  They have also provided a copy of the acknowledgment in this regard.  The 

Appellant   Smt.   Urmila   Sharma,   has   in   her     acknowledgement,   stated   that   she   has 

received 177 pages of documents on 4.02.2010.

Upon consideration of the matter, the Commission finds that requisite information / 

documents has been provided to the Appellant, through with some delay.  The CPIO may 

be more careful in future while dealing with RTI matters. 
The matter is disposed of accordingly.

Copy of the order be given free of cost to the parties.

                                                                            (Sushma Singh) 
                                                                         Information Commissioner 
11.03.2010