Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Central Information Commission

Rajesh Kumar vs Delhi Police on 5 December, 2023

Author: Heeralal Samariya

Bench: Heeralal Samariya

                                 के   ीयसूचनाआयोग
                        Central Information Commission
                              बाबागंगनाथमाग , मुिनरका
                        Baba Gangnath Marg, Munirka
                          नई द ली,
                          नई द ली New Delhi - 110067

िशकायत सं या / Complaint No.          CIC/DEPOL/C/2022/140215

Shri Rajesh Kumar                                       िशकायतकता /Complainant
                                   VERSUS/बनाम

PIO, Outer District Delhi Police                       ... ितवादीगण /Respondent

Date of Hearing                       :   05.12.2023
Date of Decision                      :   05.12.2023
Chief Information Commissioner        :   Shri Heeralal Samariya

Relevant facts emerging from appeal:
RTI application filed on          :       05.07.2022
PIO replied on                    :       05.08.2022
First Appeal filed on             :       16.08.2022
First Appellate Order on          :       30.08.2022
2ndAppeal/complaint received on   :       31.08.2022

Information sought

and background of the case:

The Complainant filed an RTI application dated 05.07.2022 seeking information related to a tweet from official Twitter account of DCP outer district, as under :
" ....1. Date on which Auto driver informed the police of his grievance.

2. Name/designation of police authority to whom the claimed information was conveyed.

3. Amount disbursed by DCP/outer for providing ration and repair of auto.

4. Mode of payment for repair of auto..."

PIO/Outer District vide letter dated 05.08.2022 has furnished reply received from SHO/Nihal Vihar, as under:

1. Sir, on 29/05/2022 on Auto Rikshaw driver namely Sunder Singh s/o Shyam Singh R/o H-27 Kunwar Sing Nagar informed to Nihal Vihar police about his grievances.
2. Beat HC Manjeet, No. 423/OD arranged food for Rikshw driver Sunder Singh
3. N/A
4. N/A
5. 29/05/2022
6. Beat Staff No. 2 by contributing themselves on the base of humanity Page 1 of 4
7. N/A
8. N/A
9. On humanity ground
10. Not known
11. Nil The Appellant filed a First Appeal dated 16.08.2022. The FAA/Dy Commissioner of Police, Outer District vide order dated 30.08.2022 upheld the reply furnished by PIO/outer District.

Aggrieved and dissatisfied, the Complainant approached the Commission with the instant Complaint.

Facts emerging in Course of Hearing:

The following were present: -
Complainant: Present Respondent: 1. Mr. Santosh Kumar, APIO/Outer District
2. Mr. Narender Kumar, SI, Outer District The Respondent placed on record copy of their reply dated 05.08.2022 and order of FAA dated 30.08.2022 during course of hearing.

The Complainant stated that the relevant information has not been furnished to him till date. He further stated that he has not received any reply from the PIO. He submitted that he had filed a first appeal, but same has not ben adjudicated by the FAA.

The Respondent stated that point-wise reply has been furnished in response to the instant RTI Application vide letter dated 05.08.2022. They further stated that the reply has been furnished to the Complainant through speed post and entry in this regard has been made in their register. They further apprised the Commission that first Appeal of the Complainant has been adjudicated by FAA vide order dated 30.08.2022 and copy of reply was again furnished to the Complainant at that time. The Respondent furnished copy of their reply dated 05.08.2022 and order of FAA dated 30.08.2022 to the Complainant during hearing.

Decision:

Commission has gone through the case records and on the basis of proceedings during hearing observes that appropriate reply has been provided to the Complainant by the CPIO as per the provisions of the RTI Act . Therefore, no malafide intention can be ascribed over the conduct of the CPIO and thus, no penal action is warranted in the matter.
Page 2 of 4
Further the complainant has preferred complaint u/s 18 of the RTI Act and if the complainant is aggrieved with the reply provided by the respondent then the Complainant could have approached the Commission by filing an appeal. The Commission therefore is unable to adjudicate the adequacy of information to be disclosed under section 18 of the RTI Act. In view of the foregoing, this Commission now refers to Section 18 of the RTI Act while examining the complaints and in this regard the Commission refers to the judgment of the Hon'ble Supreme Court of India in Chief Information Commissioner and Another v. State of Manipur and Anr. in Civil Appeal Nos. 10787-10788 of 2011 dated 12-12-2011. The relevant extract of the said decision is set down below:-
"...28. The question which falls for decision in this case is the jurisdiction, if any, of the Information Commissioner under Section 18 in directing disclosure of information. In the impugned judgment of the Division Bench, the High Court held that the Chief Information Commissioner acted beyond his jurisdiction by passing the impugned decision dated 30th May, 2007 and 14th August, 2007. The Division Bench also held that under Section 18 of the Act the State Information Commissioner is not empowered to pass a direction to the State Information Officer for furnishing the information sought for by the complainant."

xxx "30. It has been contended before us by the Respondent that under Section 18 of the Act the Central Information Commission or the State Information Commission has no power to provide access to the information which has been requested for by any person but which has been denied to him. The only order which can be passed by the Central Information Commission or the State Information Commission, as the case may be, under Section 18 is an order of penalty provided under Section 20. However, before such order is passed the Commissioner must be satisfied that the conduct of the Information Officer was not bona fide."

31. We uphold the said contention and do not find any error in the impugned judgment of the High court whereby it has been held that the Commissioner while entertaining a complaint under Section 18 of the said Act has no jurisdiction to pass an order providing for access to the information."

xxx "37. We are of the view that Sections 18 and 19 of the Act serve two different purposes and lay down two different procedures and they provide two different remedies. One cannot be a Substitute for the other...."

Thus, the limited point to be adjudicated in complaints u/s 18 of RTI Act is whether the information was denied intentionally.

Page 3 of 4

In the light of the above observations, the Commission is of the view that there is no malafide denial of information on the part of the concerned CPIO and hence no action is warranted under section 20 of the Act.

No further action lies.

The Complaint is disposed of accordingly.

Heeralal Samariya (हीरालालसाम रया) Chief Information Commissioner (मु य सूचना आयु ) Authenticated true copy (अिभ मािणत स यािपत ित) S. K. Chitkara (एस. के . िचटकारा) Dy. Registrar (उप-पंजीयक) 011-26186535 Page 4 of 4